High Court Kerala High Court

V.M.Anil Kumar vs State Of Kerala on 11 June, 2007

Kerala High Court
V.M.Anil Kumar vs State Of Kerala on 11 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 15921 of 2007(U)


1. V.M.ANIL KUMAR, NURSE (HIGHER GRADE),
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR OF HOMOEOPATHY,

                For Petitioner  :SRI.K.RAMAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :11/06/2007

 O R D E R
                              K.BALAKRISHNAN NAIR, J.

                              ------------------------------

                        W.P.(C) No. 15921 of 2007-U

                        -------------------------------------

                   Dated this the 11th    day of June, 2007.


                                         J U D G M E N T

The petitioner is a Nurse (Higher Grade), working in the

Homoeopathy Department. He was working at the Government

Homoeopathy Hospital Neyyattinkara. He was desirous of getting a

transfer to Ernakulam District and he has filed Ext.P3 representation

praying that he may be posted to one of the Homoeopathy Hospitals

at North Paravur, or Ernakulam or Muvattupuzha. But, instead of

posting to Ernakulam he has been transferred to Thiruvananthapuram,

by Ext.P4. So, this writ petition is filed challenging Ext.P4 and seeking

consequential reliefs. As directed by this Court, a statement has

been filed on behalf of the second respondent. The relevant portion of

the statement reads as follows:

” Though the petitioner requested for a

transfer to the above three places in the order

of preference he could not be given transfer to

these places as there was no existing

vacancies in these places at the time of

processing the general transfer. The petitioner

will be transferred and posted to the district of

his choice as and when vacancy arises, after

considering the various claims for those

vacancies.

The petitioner was transferred and

posted to Govt. Homoeo Hospital,

Thiruvananthapuram from Govt. Homoeo

Hospital, Neyyattinkara (Thiruvananthapuram

District) due to the following administrative

reasons.

                    Thiruvananthapuram                Govt.

                    Homoeo   Hospital   is     hundred

                    bedded   and   the   total   posts   of

Nurse is seven including a Nursing

Superintendent. But the existing

Nurses are four in number while

on General Transfer-2007. Among

them one J.Chandrika, Nurse

below two years to retire has

requested to transfer to Govt.

Homoeo Hospital, Neyyattinkara,

her native place. So department

entertained her request.

In the above circumstances, the

petitioner was transferred and posted to Govt.

Homoeo Hospital, Thiruvananthapuram. The

department felt it necessary to effect this

transfer for the smooth functioning of the

hospital.”

Recording the submission of the second respondent that the

petitioner’s claim for being posted to Ernakulam will be considered as

and when vacancy arises, is recorded and the Writ Petition is disposed

of.

K.BALAKRISHNAN NAIR,

JUDGE.

MS