High Court Kerala High Court

N.K.Thankamani vs State Of Kerala on 18 July, 2008

Kerala High Court
N.K.Thankamani vs State Of Kerala on 18 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21681 of 2008(F)


1. N.K.THANKAMANI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE SECRETARY
                       ...       Respondent

2. THE DIRECTOR OF HEALTH SERVICES,

3. ALEX A.JOHNSON, SENIOR SUPERINTENDENT

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :18/07/2008

 O R D E R
                             V.GIRI,J.
                      -------------------------
                  W.P ( C) No.21681 of 2008
                      --------------------------
                Dated this the 18th July, 2008

                        J U D G M E N T

Petitioner is working as Senior Superintendent in

the District Medical Office at Wayanad. By Exhibit-P1

order, petitioner and the 3rd respondent were promoted

and transferred to the District Medical Office (Health),

Mananthavady in Wayanad. Petitioner claims to be

senior to the 3rd respondent. Petitioner is a native of

Thrissur district. She belongs to Malaraya community –

a Scheduled Tribe. Her husband is working at B.S.N.L in

Thrissur. She has applied for a transfer to Thrissur by

Exhibit-P2. But under Exhibit-P4, transfer was granted

to 3rd respondent, a junior to her. This has been objected

to by the petitioner by means of Exhibit-P5 appeal before

the 1st respondent and the same is pending.

In the circumstances, after hearing the learned

counsel for the petitioner and learned Government

Pleader, the writ petition is disposed of directing the 1st

W.P ( C) No.21681 of 2008
2

respondent to consider and pass orders on Exhibit-P5

within a period of four weeks from the date of receipt of a

copy of this judgment, after hearing the petitioner and 3rd

respondent.

Petitioner shall produce a copy of the writ petition

along with copy of this judgment before the 1st respondent,

for compliance.

(V.GIRI, JUDGE)
ma

W.P ( C) No.21681 of 2008
3

W.P ( C) No.21681 of 2008
4