High Court Kerala High Court

V. Beena vs The State Of Kerala on 30 May, 2008

Kerala High Court
V. Beena vs The State Of Kerala on 30 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16225 of 2008(F)


1. V. BEENA,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF HEALTH SERVICES,

3. THE SUPERINTENDENT,

4. KUMARI RADHAMANY,

                For Petitioner  :SRI.T.RAJASEKHARAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :30/05/2008

 O R D E R
                             V.GIRI, J.
             -------------------------
                  W.P.(C).No.16225 of 2008 F
             -------------------------
                Dated this the 30th day of May, 2008.


                            JUDGMENT

The petitioner, who is a Senior Grade Ophthalmic

Assistant/Refractionist, is aggrieved by Ext.P3 order of transfer by

which, she has been transferred from the Taluk Headquarters

Hospital, Nedumangad to the Community Health Centre, Taluk

Headquarters Hospital, Chavakkad, Thrissur District. Several

grounds have been raised challenging Ext.P3. In my view, the

petitioner has an effective remedy by way of an appeal before the

Government, which she has preferred under Ext.P7.

2. I heard learned counsel for the petitioner and the

learned Government Pleader.

In the result, the writ petition is disposed of directing the

1st respondent to consider Ext.P7 as an appeal against Ext.P3, in

the light of Exts.P5 and P6 and take a decision thereon, within

three months from the date of receipt of a copy of this judgment.

Sd/-

(V.GIRI)
JUDGE
sk/
//true copy//

P.S. To Judge