High Court Kerala High Court

Dr.Glady George vs The State Of Kerala on 9 June, 2010

Kerala High Court
Dr.Glady George vs The State Of Kerala on 9 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17604 of 2010(A)


1. DR.GLADY GEORGE,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY ITS
                       ...       Respondent

2. DIRECTOR OF HEALTH SERVICES,

3. SREELATHA P.V.,

4. SURESH BABU T.V.,

                For Petitioner  :SRI.SUMAN CHAKRAVARTHY

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :09/06/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                 W.P.(C) NO.17604 OF 2010 (A)
              --------------------------------------------------
             Dated this the 9th day of June, 2010

                           J U D G M E N T

Petitioner is an Assistant Surgeon who was posted in the Taluk

Head Quarters Hospital, Nedumangad. By the impugned order, she

has been posted at Taluk Head Quarters Hospital, Muvattupuzha.

Going by the averrments itself, the stations opted by the petitioner

are General Hospital, Thiruvananthapuram, Woman and Child

Hospital, Thycaudu and for retention in Nedumangad itself.

Petitioner has no case that anybody junior to her has been posted in

any of these places. If so, she cannot have any grievance.

Counsel contends that the petitioner having contracted an

intercaste marriage is entitled to a posting at her husband’s place.

Petitioner is at liberty to move appropriate authorities urging this

claim. Reserving that liberty to the petitioner the writ petition is

closed.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No. /09
:2 :