High Court Kerala High Court

Dr.Nadia Jafer vs State Of Kerala on 31 October, 2008

Kerala High Court
Dr.Nadia Jafer vs State Of Kerala on 31 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29643 of 2008(D)


1. DR.NADIA JAFER, NEETHU MAHAL,MOLOTH ROAD
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF MEDICAL EDUCAITON,

3. THE STATE MISSION DIRECTOR

4. THE PRINCIPAL, T.D.MEDICAL COLLEGE,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :31/10/2008

 O R D E R
                        ANTONY DOMINIC, J.

                 = = = = = = = = = = = = = = =
                 =W.P.(C) = = = = = = = = = = =
                          No. 29643 OF 2008 D
                   = = =


              Dated this the 31st day of October 2008


                          J U D G M E N T

The petitioner who is presently working as a senior resident in

the T.D. Medical College, Alappuzha, wanted a posting near to her

place of residence at Kochi. Accordingly, on a request made by the

petitioner Ext. P6 order was issued by the 3rd respondent,

transferring her to Ernakulam District and posting her at the Taluk

Headquarters Hospital, North Parur for a period of 2 years. Despite

Ext. P6 she was not relieved by the Principal of the Medical College

and with that grievance the writ petition was filed.

2. The learned Govt. Pleader has entered appearance.

According to the learned Govt. Pleader, the transfer effected by the

3rd respondent was incompetent in view of the Govt. Order dated

26.2.2008. It is also stated that in view of the acute shortage of

Doctors in the Department of Anaesthesiology in the T.D. Medical

College, Alleppey, the Director of Medical Education by his

W.P.(C) No. 29643 OF 2008
-2-

communication dated 10.10.2008 requested the 3rd respondent for

cancellation of Ext. P6. Accordingly, the 3rd respondent has issued

order dated 28.10.2008 the relevant portion of which reads as

follows:

“Since then the Director of Medical Education has
strongly represented to the State Mission Director,
National Rural Health Mission toas retain her at Medical
College,
Anaesthesiologists.is Consideringacutetheshortage the
Alappuzha itself Dept. of
Anaesthesiology facing of
the gravity of
situation at Medical College Alappuzha the earlier order
No. NRHM/Ad,mn1/3082/08/SPMSU dated 26.9.2008
will be effectuated and she will be relieved from Medical
College, Alappuzha only when a substitute is posted
and joined.”

3. In view of the order dated 28.10.2008 issued by the 3rd

respondent as above, this Court will not be justified in directing

that the petitioner be relieved at this stage. However, it is directed

that as and when a substitute is posted in her place and the

substitute joining the post the direction in the order dated

28.10.2008 that the petitioner will be relieved in pursuance to Ext.

P6, shall be implemented.

4. Petitioner secured Post Graduate admission by furnishing a

bond, undertaking to serve the Government after her course. It is

W.P.(C) No. 29643 OF 2008
-3-

in pursuance to the said obligation, that she is posted at the

Medical College. She has a case that the bond is liable to be

quashed as it violates her fundamental rights. She is also pleading

for equal pay as against the consolidated pay that is now being

given. However, the Government have issued order dated

7.10.2008, revising the terms of Doctors like the petitioner and

since the learned Addl. D.G.P. submitted that the benefit of the

order will be available to the petitioner for the period from

7.10.2008, the aforesaid contentions no longer have any relevance.

Writ petition is disposed of as above.

ANTONY DOMINIC
JUDGE
jan/-