IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 172 of 2009(U)
1. DR.MAYA.G, ASSOCIATE PROFESOR IN
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF MEDICAL EDUCATION,
For Petitioner :SRI.K.B.ARUNKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :02/01/2009
O R D E R
K.T.SANKARAN, J.
-----------------------------------------------
W.P.(C).No.172 of 2009
-----------------------------------------------
Dated this the 2nd January, 2009
JUDGMENT
The petitioner is working as Associate Professor in
Anesthesiology, Government Medical College, Thrissur. It is
stated that her home station is Thiruvananthapuram. The
petitioner states that she joined service on 20.11.1990 as
Lecturer in Anesthesiology in Government Medical College,
Thiruvananthapuram where she continued till March 2000. She
was promoted as Assistant Professor in Anesthesiology and
posted in the Government Medical College, Kozhikode where she
continued till December 2000. Thereafter, she was transferred
to Government Medical College, Alappuzha. In 2003, petitioner
was again transferred to Government Medical College,
Thiruvananthapuram. She continued at Thiruvananthapuram till
31.10.2006. Petitioner was promoted as Associate Professor and
posted in Government Medical College, Thrissur where she
joined on 8.11.2006. She is continuing at Thrissur. Pointing out
that the petitioner has maximum out station service and that she
WPC No. 172/2009 2
is entitled to get a transfer to her home station, the petitioner
submitted Exts.P1, P2 and P3 representations. These
representations have not been disposed of so far. The reliefs
prayed for in the writ petition are the following:
“(i) issue a writ of mandamus or any other appropriate
writ, order or direction commanding the respondents
to transfer and post petitioner in the vacancy of
Associate Professor in Anesthesiology, Government
Medical College, Thiruvananthapuram which arise
consequent to the promotion of Dr.Linette as
Professor in Anesthesiology forthwith and
(ii) such other order or direction deems fit and proper for
this Hon’ble Court in facts and circumstances of the
case.”
2. Heard the learned counsel for petitioner and the
learned Government Pleader, who took notice for the
respondents. The only request made by the petitioner is to
consider Exts.P1 to P3 by the first respondent and to take a final
decision in the matter.
In the facts and circumstance of this case, the writ petition
WPC No. 172/2009 3
is disposed of directing first respondent to consider and dispose
of Exts.P1 to P3 as expeditiously as possible and at any rate
within a period of six weeks from the date of receipt of a copy of
this judgment. The petitioner shall forward a copy of the writ
petition and certified copy of the judgment to the first
respondent.
K.T.SANKARAN,
JUDGE
csl