IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22387 of 2008(M)
1. DR.SUNITHA. S.
... Petitioner
Vs
1. THE SECRETARY TO GOVERNMENT,
... Respondent
2. DIRECTOR OF HEALTH SERVICES
3. DISTRICT MEDICAL OFFICER(HEALTH)
For Petitioner :SRI.D.AJITHKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :25/07/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).22387/2008
--------------------
Dated this the 25th day of July, 2008
JUDGMENT
Petitioner is working as Assistant Surgeon in the
Health Services Department currently stationed in the
District Hospital at Palakkad. While so, she was deployed
to the Government Hospital, Mannarkkad, as per Ext.P4
order. After three months of her duty at Mannarkkad,
petitioner approached the third respondent for a posting
back in Palakkad, on the premise that she is pregnant and
finds it difficult to travel over a distance of 90 Kms., every
day. While so, under Ext.P6 order, petitioner has been
transferred to the Taluk Head Quarters Hospital,
Mannarkkad. Petitioner has submitted a representation
before the first respondent, Government.
Having heard learned counsel for the petitioner and
learned Government Pleader and having perused Ext.P7,
I am of the view, that the personal reasons pleaded by
the petitioner, particularly the fact that she is into the
sixth month of her pregnancy, shall be taken note of by
W.P.(C).22387/2008
2
the Government in accommodating her in Palakkad, at
least till her delivery and completion of maternity leave.
Accordingly, writ petition is disposed of directing the
first respondent to consider Ext.P7 and pass orders
thereon, within one month from the date of receipt of a
copy of this judgment. Petitioner shall be permitted to
continue in the District Hospital, Palakkad, till the
Government takes a decision on Ext.P7.
V.GIRI,
Judge
mrcs