High Court Kerala High Court

Dr.Geetha.S vs State Of Ekrala Represented By on 17 June, 2010

Kerala High Court
Dr.Geetha.S vs State Of Ekrala Represented By on 17 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18386 of 2010(W)


1. DR.GEETHA.S,W/O.KESAVAN NAMBOODIRI
                      ...  Petitioner

                        Vs



1. STATE OF EKRALA REPRESENTED BY
                       ...       Respondent

2. DIRECTOR OF HEALTH SERVICES,

3. DR.KUMARESAN.N,  CIVIL SURGEON

4. DR.T.R.JAYASREE,ASSISTANT SURGEON,

5. DR.NAVEEN KUMAR P.C, (ASSISTANT SURGEON

6. DILEEP V.M, ASSISTANT SURGEON

                For Petitioner  :SRI.K.P.RAMACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/06/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                 W.P.(C) NO.18386 OF 2010 (W)
              --------------------------------------------------
             Dated this the 17th day of June, 2010

                           J U D G M E N T

Petitioner is a Junior Medical Consultant in Radio

Diagnosis/Radio Therapy. By Ext.P4 order he has been transferred

from Niranom and posted to Kollam. According to the petitioner,

his first option was for Kozhencherry and it is overlooking his

option, he has been posted to Kollam.

2. Learned Government Pleader has obtained instructions in

the matter. According to the learned Government Pleader, though

the petitioner had opted for Kozhencherry as stated in the writ

petition, since there is no infrastructural facility to post a

consultant in his specialty he was not posted. It is stated that as

soon as infrastructural facilities are provided in the District Hospital

Kozhencherry, petitioner’s option will be considered and suitable

orders will be passed in the matter.

3. In my view the undertaking given by the Government

Pleader will regress the grievance of the petitioner.

Therefore recording the submission of the Government

Pleader the writ petition is closed.


                                                (ANTONY DOMINIC)
vi                                                      JUDGE

WPC.No. /09
               :2 :



vi/