IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34479 of 2010(H)
1. DR.ANITHA D,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF INSURANCE MEDICAL
For Petitioner :SRI.T.V.AJAYAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :16/11/2010
O R D E R
S. SIRI JAGAN, J.
-----------------------------------
W.P.(C) No.34479 OF 2010
---------------------------------------
Dated this the 16th day of November, 2010
JUDGMENT
The petitioner is presently working as Superintendent of ESI
Hospital, Thrissur since 12.6.2009. The petitioner has now been
promoted as Joint Director of Insurance Medical Services.
According to the petitioner, the petitioner has submitted Ext.P11
statement of relinquishment of promotion stated to be as
directed by the Government in Ext.P9. However, by Ext.P15
order, the petitioner has now been directed to be relieved to take
charge of the promoted post without passing orders on Ext.P11.
According to the petitioner, as per the Government orders in
force, the petitioner cannot be forced to take up the promoted
post, when the petitioner has already submitted Ext.P11
statement of relinquishment of promotion to the post. Therefore,
the petitioner seeks the following reliefs:
“i) issue a writ of Certiorari or other appropriate writ,
direction or order calling for the records leading to Ext.P-
14 and P-15 and quash the same.
ii) issue a writ of Mandamus or other appropriate
writ, direction or order directing the 1st respondent to
accept the Ext.P-11 statement of relinquishment of
promotion as Joint Director/Regional Deputy Director inW.P.(C)No.34479/10 2
the Insurance Medical Services, submitted by the
petitioner.
iii) to declare that Ext.P-16 Government order is
not in force and in applicable being revised by Ext.P-
17 Government order or to declare the Guideline No.
(vi) in paragraph 3 of Ext.16 Government Order is null
and void.
iv) to issue a writ of Mandamus or other
appropriate writ, direction or order directing the 2nd
respondent to revise Ext.P-12 seniority list of
Insurance Medical Officers assigning the petitioner
proper ranking taking into account her eligible
qualified service on the basis of Ext.P-1 Government
order and to direct the 1st respondent to review the
Ext.P-15 promotion to the post of Joint Director of
Insurance Medical Services Department accordingly.”
2. I have heard the learned Government Pleader also.
I am of opinion that, when the petitioner has submitted
Ext.P11 relinquishment statement, the appropriate authority
has a duty to consider and pass orders on the same before the
petitioner can be directed to take charge in the promoted post.
Accordingly, this writ petitioner is disposed of with a
direction to the first respondent to consider and pass orders on
Ext.P11 as expeditiously as possible. Till orders are passed on
Ext.P11, the petitioner shall not be relieved from ESI Hospital,
Thrissur to join the post which the petitioner has been
promoted. The petitioner shall be afforded an opportunity of
being heard before passing orders on Ext.P11. It would be
W.P.(C)No.34479/10 3
open to the petitioner to rely on any order in favour of the
petitioner, the applicability of which shall also be considered by
the Government.
S. SIRI JAGAN, JUDGE
acd
W.P.(C)No.34479/10 4