High Court Kerala High Court

Dr.Sindhi.S vs The Secretary To Government Of … on 9 June, 2010

Kerala High Court
Dr.Sindhi.S vs The Secretary To Government Of … on 9 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 941 of 2010()


1. DR.SINDHI.S,W/O.DR.SHAHIR SHAH,
                      ...  Petitioner

                        Vs



1. THE SECRETARY TO GOVERNMENT OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF HEALTH SERVICES,

3. DR.RADHIKA.D.S,ASST.SURGEON,

                For Petitioner  :SRI.M.R.RAJENDRAN NAIR (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :09/06/2010

 O R D E R
                    C.N.RAMACHANDRAN NAIR &
                             P.S.GOPINATHAN, JJ.
               ....................................................................
                         Writ Appeal No.941 of 2010
               ....................................................................
                   Dated this the 9th day of June, 2010.

                                      JUDGMENT

Ramachandran Nair, J.

Writ Appeal is filed against judgment of the learned Single Judge

declining to interfere with transfer orders whereunder appellant was

shifted from Punalur to Malappuram. We have heard Senior counsel

appearing for the appellant and Government Pleader for the

respondents.

2. It is made clear in Ext.P4 that transfers and postings are made

on a purely provisional basis. Government Pleader submitted that

without instruction he will not be able to state as to why in the order

Government has stated the transfers and postings as provisional. We

do not think the matter should be kept pending because the order made

provisional will also be subject to variation, if the Government finds

any justification for the same. Ext.P4 covers posting of as many as

over 100 Doctors and invariably there will be representations from

various persons. It is for the respondents to consider representations of

2

all concerned including that of the appellant, consider the relative

claims of the Doctors and post them to places as far as convenient to

them. Writ Appeal is disposed of directing the Government to take

final decision without delay. However, we make it clear that it would

not be fair on the part of the Doctors to keep out of Hospitals pending

Government’s consideration of their request for change. In other

words, in our view, Doctors should join duty so that patients do not

suffer. We also direct the Government to finalise the postings within a

period of one month from now.

C.N.RAMACHANDRAN NAIR
Judge

P.S.GOPINATHAN
Judge
pms