High Court Kerala High Court

K.Sarojini vs The Director Of Health Services on 2 June, 2010

Kerala High Court
K.Sarojini vs The Director Of Health Services on 2 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16521 of 2010(M)


1. K.SAROJINI, D/O.KUNJUKUTTY,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF HEALTH SERVICES
                       ...       Respondent

2. THE DISTRICT MEDICAL OFFICER,

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/06/2010

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                   W.P.(C.) No.16521 of 2010 (M)
             ---------------------------------
               Dated, this the 2nd day of June, 2010

                           J U D G M E N T

The petitioner is working as an Attendant Grade-I, at Taluk

Hospital, Punalur. By Ext.P1 order, she has been transferred to

District Hospital, Kollam.

2. Impugning Ext.P1 order, two grounds are urged by the

petitioner. One is that Ext.P1 makes reference to certain

irregularities against a Doctor and that the said irregularities even if

true, are no justification for transferring the petitioner, who is only

an Attendant Grade-I. The other contention raised is that she is

attaining the age of superannuation and is due to retire from service

on 31/03/2011 and therefore as per the Orders issued by the

Government of Kerala, she is entitled to continue at the present

station.

3. The learned Government Pleader, on instructions,

submits that a complaint was received from a person called

Shri.Sunny about the irregularities that were going on in the

hospital. Accordingly, an enquiry was conducted, and irregularities

WP(C) No.16521/2010
-2-

were found and that on the basis of the findings, it was decided by

the authorities to transfer not only the Doctor but also whole staff

involved in the irregularities and have completed three years of

service in the station. It is stated that it was in pursuance to that

decision, transfers were ordered and one of the transferee is the

petitioner.

4. If as a matter of fact, based on the findings in the

enquiry conducted, it was decided by the superior authorities to

transfer out the persons, who have completed three years in the

station, such a decision of the administrative authority reflects

administrative exigencies and does not call for interference in a writ

petition.

5. In so far as the 2nd contention of the learned counsel for

the petitioner that she is due to retire from service on 31/03/2011

and therefore should not have been disturbed is concerned, such

protection is extended only by way of guidelines issued by the

Government and therefore, in the administrative exigencies, if

transfers are ordered deviating from such guidelines, that does not

give rise to any cause of action for redressal before this Court.

WP(C) No.16521/2010
-3-

The impugned decision reflect administrative exigencies and

therefore, even if departing from the guidelines transfer is ordered,

I am not persuaded to interfere with the same.

The writ petition fails and is accordingly dismissed.

(ANTONY DOMINIC, JUDGE)
jg