High Court Kerala High Court

Dr.B.Krishnakumari vs State Of Kerala on 20 August, 2010

Kerala High Court
Dr.B.Krishnakumari vs State Of Kerala on 20 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23987 of 2010(W)


1. DR.B.KRISHNAKUMARI,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF INDIAN SYSTEMS OF

3. DR.REX.P.NELSON,SENIOR MEDICAL OFFICER,

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  :SRI.ELVIN PETER P.J.

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/08/2010

 O R D E R
                        ANTONY DOMINIC, J.
               --------------------------------------------------
                  W.P.(C) NO.23987 OF 2010(W)
               --------------------------------------------------
            Dated this the 20th day of August, 2010

                            J U D G M E N T

Petitioner is working as Chief Medical Officer (Ayurveda) in

the District Govt. Ayurveda Hospital, Ernakulam since August,

2009. It is stated that she is due to retire on 31.3.2011. While so

by Ext.P2 order dated 29.7.2010, petitioner has been transferred

and posted to Government Ayurveda Hospital, Thalavoor, Kollam

District. It is challenging Ext.P2 order that this writ petition has

been filed. While admitting the writ petition on 30.7.2010,

this court also passed an interim order permitting the petitioner to

continue at Ernakulam.

2. Respondents have filed a counter affidavit justifying the

transfer and also stating that the 3rd respondent who is posted in

the petitioner’s place assumed charge before the order dated

30.7.2010 was communicated.

3. From the counter affidavit filed on behalf of the first

respondent what emerges is that there were certain complaints

against the petitioner, and enquiry has been held. It would

appear that according to them proceedings are to be initiated

WPC.No.23987 /2010
:2 :

against the petitioner. It is stated that, in view of the above, it

will not be in public interest to allow the petitioner to continue in

Ernakulam and therefore Ext.P2 transfer order was issued.

4. Admittedly the petitioner is holding a transferable post.

An order of transfer issued, even deviating from the guidelines,

can be interfered by this court, only if the same is vitiated for

mala fides or arbitrariness. In this case, from the averments in the

counter affidavit, it is seen that it is on account of the proceedings

which are contemplated against the petitioner, that she has been

transferred. Such a decision taken cannot be said to be mala fide

or arbitrary. In that view of the matter this court will not be

justified in interfere with the writ petition.

Petitioner is allowed time till 27.8.2010 to join at the

transferred place.

Writ Petition is closed.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No.23987 /2010
:3 :