05.07.2010.
Shri Ghanshyam Sharma for the petitioner.
Petitioner is working as ANM in Primary Health Center,
Mandla, she has been transferred to Chichgaon, in Nainpur in the
same district.
Challenge to the order of transfer is mainly on the ground
that petitioner is suffering from lumbar spondolysis, and the
ailment prevents her from working in field.
The grounds raised by the petitioner are the personal
inconveniences of the petitioner and the same have to be
appreciated by the competent authority of the State Government. It
is not for this Court to dwell into such questions and interfere with
orders of transfer.
Accordingly, granting liberty to the petitioner to represent to
the competent authority and directing the competent authority to
decide the representation within one month of its presentation, this
petition is disposed of.
Certified copy as per rules.
(RAJENDRA MENON)
JUDGE
Aks/-