IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17053 of 2009(B)
1. M.D.ALEYAMMA, W/O.LATE T.M.ABRAHAM,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR OF HEALTH SERVICES,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :19/06/2009
O R D E R
P.N.RAVINDRAN, J.
-----------------------------
W.P(C) No.17053 of 2009-B
------------------------------
Dated this the 19th day of June, 2009.
J U D G M E N T
The petitioner is presently working as Junior Public Health Nurse in
Idukki District. She had applied for transfer to Pathanamthitta District.
When Ext.P3 preliminary list was published, the petitioner’s name was
included therein and she was tentatively transferred to and posted at
Primary Health Center, Enadimangalam. The petitioner’s grievance is that
when Ext.P4 final list was issued she was excluded from the list. In this
writ petition, the petitioner seeks a writ in the nature of mandamus
commanding the respondents to transfer and post her in Pathanamthitta
District. Seeking the said relief, the petitioner has moved the Secretary to
Government, Health & Family Welfare Department by submitting Ext.P5
representation. Since the petitioner has already moved the Government
complaining about the denial of transfer to her, I am of the opinion that
the petitioner should pursue the said remedy instead of seeking the
intervention of this Court.
I accordingly dispose of this writ petition with a direction to the
Secretary, Health & Family Welfare Department to consider the request
made by the petitioner in Ext.P5 and pass orders thereon within two
months from the date on which the petitioner produces a certified copy
of this judgment, along with a copy of the writ petition.
Sd/-
ab P.N.RAVINDRAN, JUDGE
//True Copy//