IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34166 of 2006(P)
1. REMADEVI.M.A., STAFF NURSE,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS SECRETARY,
... Respondent
2. THE DIRECTOR OF HEALTH SERVICE,
3. DISTRICT MEDICAL OFFICER,
For Petitioner :SRI.P.RAVINDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :11/01/2007
O R D E R
K.K.DENESAN, J.
-----------------------------
WP(C)No. 34166 OF 2006
-----------------------------
Dated this the 11th January, 2007.
JUDGMENT
The petitioner is now working as Staff Nurse Gr.I. She
entered service as Staff Nurse Gr.II. Subsequently she got
transfer from her parent district to another district. She
was granted benefits taking into account her seniority from
the date of original advice. Subsequently when the
seniority list has been prepared she is not given the
credit of service in the parent district on the ground that
incumbents who got transfer on request are liable to
forfeit their seniority in the parent district. The
petitioner submits that she did not make a request to get
transfer to the present district after forfeiting her
seniority and therefore the matter requires
reconsideration. Ext.P9 representation filed by the
petitioner is pending before the first respondent.
2. Counsel for the petitioner submits that early
decision on Ext.P9 is necessary and therefore this Court
may issue appropriate directions.
3. Heard the Govt. Pleader also. In the circumstances
there shall be an order directing the first respondent to
consider Ext.P9 with reference to relevant records, take
decision in accordance with law and communicate the same to
WPC 34166/2006 2
the petitioner within two months from the date of receipt
of a copy of the judgment along with a copy of the writ
petition. Writ petition is disposed of accordingly.
K.K.DENESAN
Judge
jj