IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13936 of 2010(N)
1. DR.SINDHU SREEDHARAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. DIRECTOR OF HEALTH SERVICES,
3. DIRECTOR OF MEDICAL EDUCATION,
4. THE DISTRICT MEDICAL OFFICER (HEALTH),
5. THE COMMISSIONER FOR ENTRANCE
For Petitioner :SRI.T.R.RAVI
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :30/04/2010
O R D E R
K.SURENDRA MOHAN, J.
-------------------------------------------
W.P.(C) No.13936 of 2010
-------------------------------------------
Dated this the 30th day of April, 2010
JUDGMENT
The petitioner is working as an Assistant Surgeon under
the State Health Services. According to her, she has
actual rural service of 11 years 5 months and 23 days.
However, while preparing the seniority list for admission
to Post Graduate Medical (Degree/Diploma) Courses in the
Medical Colleges in Kerala for the year 2010, she has been
given the benefit of only 7 years 11 months and 14 days of
her rural service. Consequently, the rank of the petitioner
in the seniority list has come down to 159 instead of 42, to
which rank she is legitimately entitled to. The petitioner
apprehends that due to the above mistake, she may lose
her chance of getting admission to her Post Graduate
Medical course.
2. The petitioner has set out her grievances in detail,
in Ext.P6 appeal, which is pending before the second
respondent. In view of the fact that Ext.P6 is pending
consideration of the second respondent, I do not propose
wpc No.13936/2010 2
to consider the merits of the contentions raised in this
Writ Petition. Since the process of selection of candidates
from Ext.P8 list is already in progress, it is necessary that
Ext.P6 is disposed of without further delay.
3. In the above circumstances, this writ petition is
disposed of directing the second respondent to consider
the appeal of the petitioner evidenced herein by Ext.P6 in
accordance with law, and to pass appropriate orders
thereon as expeditiously as possible and at any rate before
the second round of consideration of the candidates who
are ranked in the seniority list, evidenced by Ext.P8. The
petitioner shall produce a copy of the Writ Petition as well
as a copy of this judgment before the second respondent
for prompt compliance with the above direction.
K.SURENDRA MOHAN,
JUDGE
css/