High Court Kerala High Court

Dr.D.Kalpana vs State Of Kerala on 3 September, 2008

Kerala High Court
Dr.D.Kalpana vs State Of Kerala on 3 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1823 of 2008()


1. DR.D.KALPANA, ASSISTANT PROFESSOR OF
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF MEDICAL EDUCATION,

3. DR.MARY IYPE, SENIOR LECTURER IN

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :03/09/2008

 O R D E R
                   J.B.KOSHY & THOMAS P.JOSEPH, JJ.
                          --------------------------------------
                            W.A.No.1823 OF 2008
                           -------------------------------------
                         Dated 3rd September, 2008

                                   JUDGMENT

Koshy,J.

The appellant/petitioner was a Lecturer in the Department of

Paediatrics in Medical College, Thiruvananthapuram. A vacancy of Assistant

Professor (Paediatrics Neurology) arose in the Medical College. Though the

third respondent was junior, she was promoted in 2002 as she had degree in

D.M (Neurology). The petitioner was not having the required qualification for

promotion at that time. Only later, in April, 2004, the petitioner became

qualified. Learned single Judge held that the third respondent was promoted

in 2002 correctly and her promotion cannot be set aside. It was also observed

that when third respondent was promoted as Associate Professor, if petitioner

wants she can opt for the same. It is submitted that the petitioner was also

later promoted as Assistant Professor and posted in the Paediatric Neurology

Department subsequently. We see no ground to interfere in the impugned

judgment.

The appeal is dismissed.

J.B.KOSHY
JUDGE

THOMAS P. JOSEPH
JUDGE

tks