High Court Kerala High Court

Dr. Raji.K.L vs Director on 20 June, 2008

Kerala High Court
Dr. Raji.K.L vs Director on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1274 of 2008()



1. DR. RAJI.K.L
                      ...  Petitioner

                        Vs

1. DIRECTOR, MEDICAL EDUCATION,TRIVANDRUM
                       ...       Respondent

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :20/06/2008

 O R D E R
                 H.L.DATTU, C.J. & A.K.BASHEER, J.
              --------------------------------------------------------
                            W.A.No.1274 of 2008
              -------------------------------------------------------
                  Dated, this the 20th day of June, 2008

                                 JUDGMENT

H.L.Dattu, C.J.

The appellant herein was the petitioner in W.P.(C)

No.17683/2008. In the writ petition filed, the petitioner/appellant had

called in question the selection of the 5th respondent for Post Graduate

Studies under the service quota. According to the appellant, the 5th

respondent is ineligible to get selection to the said course. It is further

stated that the appellant is senior to the 5th respondent and ignoring her

claim, respondents 1 to 3 should not have granted admission to the 5th

respondent to prosecute her studies in Post Graduate Course.

2. In the writ petition, it is stated that the

petitioner/appellant has approached the first respondent, namely the

Director, Medical Education, Thiruvananthapuram and also the Director

of Insurance Medical Services, Thiruvananthapuram to cancel the

admission given to the 5th respondent and then select the appellant to

prosecute the Post Graduate Course in M.D. (Radio Diagnosis).

3. In our view, the petition filed by the petitioner is wholly

premature and on that short ground the learned Single Judge could have

rejected the writ petition.

4. In the writ petition as well as in the writ appeal the

WA.No.1274/2008 -2-

petitioner/appellant alleges that by playing fraud on the authorities the

5th respondent has secured admission in the Post Graduate Studies and it

is further stated that though this was brought to the notice of respondent

authorities by filing representation dated 10-6-2008, nothing has been

done by them. In our view, it was expected of the authorities to have

considered that representation and should have passed appropriate

orders. Since that has not been done, appropriate direction requires to be

issued.

5. Accordingly, while disposing of this writ appeal, we

direct the Director of Medical Education, Thiruvananthapuram and the

Director, Insurance Medical Services, Thiruvananthapuram to consider

the representation filed by the petitioner/appellant in accordance with

law, after due notice to the petitioner/appellant and the 5th respondent.

All the contentions of the parties are left open.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE

MS/dk.