High Court Kerala High Court

Dr. T.V.Padmanabhan vs The State Of Kerala on 4 March, 2009

Kerala High Court
Dr. T.V.Padmanabhan vs The State Of Kerala on 4 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5294 of 2007(E)


1. DR. T.V.PADMANABHAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. ADDITIONAL CHIEF SECRETARY TO GOVERNMENT

3. THE DIRECTOR OF HEALTH SERVICES,

4. THE DIST. MEDICAL OFFICER (HEALTH),

5. DR.P.V. ABDULLAH,

                For Petitioner  :SRI.T.K.VIPINDAS

                For Respondent  :SRI.M.SASINDRAN

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

 Dated :04/03/2009

 O R D E R
                         T.R. Ramachandran Nair, J.
                      ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                          W.P.(C). No.5294/2007-E
                      ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                   Dated this the 4th day of March, 2009

                            J U D G M E N T

The petitioner approached this Court challenging Ext.P4 order

of transfer. As per Ext.P4, the petitioner was transferred from District

Hospital Kanhangad to Taluk Head Quarters Hospital, Kasaragod. This

Court on 21/02/2007, after hearing the parties passed an order that the

petitioner will be posted as Civil Surgeon in the District Hospital,

Kanhangad, since one vacancy of Civil Surgeon in Paediatrics was available

there. This Court had further directed the respondent to comply with the

interim order within a week. In the light of the said interim order, no further

orders are called for in the writ petition. Therefore, the same is closed.

(T.R. Ramachandran Nair, Judge.)

ms

K.K.DENESAN, J.

=========================
WP(C).No.5294 OF 2007-E.

=========================
Dated this the 21st day of February, 2007.

O R D E R

Notice to the respondents by speed post.

2. The petitioner is a Civil Surgeon in Paediatrics.

Government Pleader, on instructions, submits that the

statement made by the petitioner that one vacancy of Civil

Surgeon in the speciality of Paediatrics is available in

the District Hospital, Kanhangad is correct.

3. Since the 5th respondent has already taken charge

as Superintendent and since the vacancy of a Civil Surgeon

in Paediatrics is available in the District Hospital,

Kanhangad it will be in the interest of the hospital as

well as that of the petitioner to post him as Civil Surgeon

in the District Hospital, Kanhangad. Ordered accordingly.

This arrangement will not, in any way, adversely affect the

relationship between the District Panchayat and the

District Hospital authorities because respondent No.5 will

be functioning as the Superintendent of the hospital. This

interim order shall be complied with by the respondents,

within one week.

K.K.DENESAN, JUDGE.

kvs/-