High Court Kerala High Court

Dr.Suni Joseph vs State Of Kerala on 17 March, 2010

Kerala High Court
Dr.Suni Joseph vs State Of Kerala on 17 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7230 of 2010(C)


1. DR.SUNI JOSEPH,MEDICAL OFFICER,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF HEALTH SERVICES,

3. THE DISTRICT MEDICAL OFFICER,

                For Petitioner  :SRI.C.P.CHANDRASEKHARAN (CALICUT)

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :17/03/2010

 O R D E R
                        C.T. RAVIKUMAR, J.
                 --------------------------------------------
                     W.P.(C). NO. 7230 OF 2010
                 --------------------------------------------

                Dated this the 17th day of March, 2010


                              JUDGMENT

The petitioner is working as Medical Officer in-charge at

Community Health Centre, Panathady in Kasaragode District. She

was placed under transfer as per Ext.P10 dated 12.11.2009. Ext.P10

transfer order was challenged by the petitioner by filing W.P.(C).

No.33774 of 2009 and it was disposed by this Court as per Ext.P12

judgment dated 30.11.2009 with a direction to the first respondent to

consider Ext.P15 representation therein, made with the request to

retain her in Panathady Community Health Centre itself. It was also

directed therein to retain the petitioner till an order is passed thereon.

In terms of the directions in Ext.P12 judgment, the first respondent

considered Ext.P15 representation submitted by the petitioner and

passed Ext.P13 order dated 28.1.2010. This Writ Petition is filed

challenging Exts.P10 and P13 orders.

2. Admittedly, the petitioner has completed the normal

period of stay of 3 years in the said station on 6.6.2009. Paragraph 4

W.P.(C) NO.7230/2010 2

of Ext.P13 would reveal the circumstances that led to the transfer of the

petitioner. It is evident from Ext.P13 that it was with a viewto maintain

a peaceful and healthy atmosphere in the said Community Health

Centre that the petitioner was to be transferred out. In that context, the

recommendations made by the local self government institutions like

the Kallar Grama Panchayat and the Kanhangad Block Panchayat had

been referred to therein. The District Medical Officer Kasaragode has

also recommended that the continuation of the petitioner at the said

Community Centre is not conducive to the peaceful functioning of the

said health centre. It is taking into account all these aspects that in

order to maintain peaceful and healthy atmosphere for a proper

functioning of the said health centre, a decision was taken to transfer

the petitioner. The fact that such an order was passed pending enquiry

and disciplinary action would not, in the said circumstances, make it an

order passed with mala fides or an order of punitive in nature. In view

of the facts obtained in this case as above, I am not inclined to interfere

with Exts.P10 and P13 orders. However, it is made clear that in view

of the settled position that no order casting a stigma on an employee

can be made without affording him/her an opportunity of being heard,

Exts.P10 and P13 shall not be construed as a punishment at all and they

shall not stand in the way of further prospects of the petitioner in her

W.P.(C) NO.7230/2010 3

service. It is further made clear that this observation would not stand in

the way of continuance of the enquiry and disciplinary action

contemplated, in accordance with law.

Subject to the above observations, the Writ Petition is dismissed.

(C.T. RAVIKUMAR, JUDGE)

spc

W.P.(C) NO.7230/2010 4

C.T. RAVIKUMAR, J.

W.P.(C). NO. 7230/2010

JUDGMENT

17th March, 2010