High Court Kerala High Court

Dr.Maya.G vs The State Of Kerala Represented By … on 2 January, 2009

Kerala High Court
Dr.Maya.G vs The State Of Kerala Represented By … on 2 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 172 of 2009(U)


1. DR.MAYA.G, ASSOCIATE PROFESOR IN
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF MEDICAL EDUCATION,

                For Petitioner  :SRI.K.B.ARUNKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :02/01/2009

 O R D E R
                        K.T.SANKARAN, J.
                 -----------------------------------------------
                      W.P.(C).No.172 of 2009
                 -----------------------------------------------
                 Dated this the 2nd January, 2009



                              JUDGMENT

The petitioner is working as Associate Professor in

Anesthesiology, Government Medical College, Thrissur. It is

stated that her home station is Thiruvananthapuram. The

petitioner states that she joined service on 20.11.1990 as

Lecturer in Anesthesiology in Government Medical College,

Thiruvananthapuram where she continued till March 2000. She

was promoted as Assistant Professor in Anesthesiology and

posted in the Government Medical College, Kozhikode where she

continued till December 2000. Thereafter, she was transferred

to Government Medical College, Alappuzha. In 2003, petitioner

was again transferred to Government Medical College,

Thiruvananthapuram. She continued at Thiruvananthapuram till

31.10.2006. Petitioner was promoted as Associate Professor and

posted in Government Medical College, Thrissur where she

joined on 8.11.2006. She is continuing at Thrissur. Pointing out

that the petitioner has maximum out station service and that she

WPC No. 172/2009 2

is entitled to get a transfer to her home station, the petitioner

submitted Exts.P1, P2 and P3 representations. These

representations have not been disposed of so far. The reliefs

prayed for in the writ petition are the following:

“(i) issue a writ of mandamus or any other appropriate

writ, order or direction commanding the respondents

to transfer and post petitioner in the vacancy of

Associate Professor in Anesthesiology, Government

Medical College, Thiruvananthapuram which arise

consequent to the promotion of Dr.Linette as

Professor in Anesthesiology forthwith and

(ii) such other order or direction deems fit and proper for

this Hon’ble Court in facts and circumstances of the

case.”

2. Heard the learned counsel for petitioner and the

learned Government Pleader, who took notice for the

respondents. The only request made by the petitioner is to

consider Exts.P1 to P3 by the first respondent and to take a final

decision in the matter.

In the facts and circumstance of this case, the writ petition

WPC No. 172/2009 3

is disposed of directing first respondent to consider and dispose

of Exts.P1 to P3 as expeditiously as possible and at any rate

within a period of six weeks from the date of receipt of a copy of

this judgment. The petitioner shall forward a copy of the writ

petition and certified copy of the judgment to the first

respondent.

K.T.SANKARAN,
JUDGE
csl