High Court Kerala High Court

Rathy.K. vs The Superintendent on 25 March, 2009

Kerala High Court
Rathy.K. vs The Superintendent on 25 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8709 of 2009(G)


1. RATHY.K., W/O.GOPALAKRISHNAN, AGED 44,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT, GENERAL HOSPITAL,
                       ...       Respondent

2. THE DISTRICT MEDICAL OFFICER,

3. THE DIRECTOR OF HEALTH SERVICES,

4. STATE OF KERALA, REPRESENTED BY ITS

                For Petitioner  :SRI.JOHNSON MANAYANI

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :25/03/2009

 O R D E R
                T.R.RAMACHANDRAN NAIR, J
            --------------------------------------------------
                   W.P.(C) No. 8709 of 2009
            ---------------------------------------------------
           Dated this the 25th day of March, 2009

                             JUDGMENT

The petitioner is a physically handicapped person having

45% disability. She is a IInd Grade Nursing Assistant working

in the District Hospital, Ernakulam. In view of the disability she

was allowed to work as a Telephone Operator. The main

grievance raised in the Writ Petition is that presently the

accommodation given to her as Telephone Operator has been

withdrawn and the petitioner is assigned other duties in the

general ward which according to her is very difficult to perform.

In view of the disability, she will not be able to perform such

work in a satisfactory manner.

2. The learned Government Pleader on instructions

submitted that the petitioner was appointed as PTC through

Employment Exchange on 4.7.2000. She was promoted as

Hospital Attendant Gr.II as per order dated 21.8.2000.

Petitioner was allowed to work as Telephone Operator as the

post was remaining vacant in January, 2005. Subsequently, she

was promoted and posted as Nursing Assistant in the year 2006

and she was permitted to continue as Telephone Operator until

a qualified telephone operator is appointed in the post. As part

wpc:8709 of 2009
2

of providing various facilities and staff to the hospital for

obtaining accreditation of NABH, two new qualified Telephone

Operators were appointed and petitioner was reposted to the

ward. There is scarcity of Nursing Assistants also. It is pointed

out that considering her handicap (only 45%) the

Superintendent has made some internal arrangement and

posted her to OP for issuing OP tickets/IP registration etc.

3. In that view of the matter, the petitioner will abide by

the directions of the Superintendent and accept the said posting

since the same will be entirely different from the duty as

Nursing Assistant in the ward itself. Appropriate orders will be

passed within two weeks.

The Writ Petition is disposed of accordingly.

T.R.RAMACHANDRAN NAIR,
JUDGE

bps