IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18693 of 2008(A)
1. SHAMEENA BEEVI
... Petitioner
Vs
1. DISTRICT MEDICAL OFFICER AND OTHERS
... Respondent
For Petitioner :SRI.R.T.PRADEEP
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :20/06/2008
O R D E R
V.GIRI, J.
-------------------------
W.P.(C).No.18693 of 2008 A
-------------------------
Dated this the 20th day of June, 2008.
JUDGMENT
The petitioner is currently working as
Junior Public Health Nurse at Community Health
Centre, Manamboor. According to the petitioner,
though the 3rd respondent is shown as having been
transferred to Manamboor, she is yet to join
there. The petitioner submits that she is visited
with considerable difficulties on account of the
transfer and if she is required to join at
Kesavapuram, she has to travel a longer distance.
She has to look after a child aged one year. She
would be put to hardship if she is compelled to
travel such a long distance on account of the
transfer. She has submitted Ext.P2 representation
in this regard, which is pending before the 1st
respondent District Medical Officer.
2. I heard learned counsel for the
petitioner Sri.R.T.Pradeep and the learned Senior
Government Pleader Sri.Nandakumar.
3. In my view, the petitioner’s grievance
can be considered by the District Medical Officer.
4. In the result, the writ petition is
disposed of directing the 1st respondent to
W.P.(C).NO.18693/08
:: 2 ::
consider Ext.P2, hear the petitioner and pass
orders thereon, within a period of four weeks
from the date of receipt of a copy of this
judgment.
The petitioner shall produce a copy of
this judgment along with a copy of the writ
petition before the 1st respondent for
compliance.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. To Judge