High Court Kerala High Court

Sophy G.P. vs State Of Kerala on 26 March, 2010

Kerala High Court
Sophy G.P. vs State Of Kerala on 26 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10527 of 2010(M)


1. SOPHY G.P., AGED 37 YEARS, W/O.
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT MEDICAL OFFICER (HEALTH),

3. A.P.SHEELA,

4. THE SUPERINTENDENT,

                For Petitioner  :SRI.U.BALAGANGADHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :26/03/2010

 O R D E R
                           C.T. RAVIKUMAR, J.
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    W.P. (C) No. 10527 OF 2010
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 26th day of March, 2010

                               J U D G M E N T

The petitioner is a Staff Nurse under the Health and

Family Welfare Department. This writ petition has been filed

challenging Ext.P2 to the extent it orders transfer of the petitioner

from Thrissur to Malappuram District. The contention of the

petitioner is that a transfer from Thrissur District to Malappuram

would entail loss of seniority as she being a direct recruit to

Thrissur District. Further it is contended that on account of

availability of open vacancies in Thrissur District in the category of

Staff Nurse there is absolutely no necessity to transfer the

petitioner out of Thrissur District. Raising such claims and

contentions the petitioner has preferred Ext.P4 representation

before the second respondent.

2. The second respondent is competent to look into the

grievances raised by the petitioner as per Ext.P4. As the petitioner

is a direct recruit to Thrissur District it will only be appropriate to

accommodate her in Thrissur District itself in case open vacancies

are available. Therefore, the second respondent is directed to

consider and pass orders on Ext.P4 expeditiously, at any rate

WPC.No.10527 of 2010
: 2 :

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

copy of this judgment.

This Writ Petition is disposed of accordingly.

(C.T. RAVIKUMAR, JUDGE)

jma