High Court Kerala High Court

Dr.Sunitha. S vs The Secretary To Government on 25 July, 2008

Kerala High Court
Dr.Sunitha. S vs The Secretary To Government on 25 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22387 of 2008(M)


1. DR.SUNITHA. S.
                      ...  Petitioner

                        Vs



1. THE SECRETARY TO GOVERNMENT,
                       ...       Respondent

2. DIRECTOR OF HEALTH SERVICES

3. DISTRICT MEDICAL OFFICER(HEALTH)

                For Petitioner  :SRI.D.AJITHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :25/07/2008

 O R D E R
                            V.GIRI, J
                          -------------------
                       W.P.(C).22387/2008
                          --------------------
             Dated this the 25th day of July, 2008

                          JUDGMENT

Petitioner is working as Assistant Surgeon in the

Health Services Department currently stationed in the

District Hospital at Palakkad. While so, she was deployed

to the Government Hospital, Mannarkkad, as per Ext.P4

order. After three months of her duty at Mannarkkad,

petitioner approached the third respondent for a posting

back in Palakkad, on the premise that she is pregnant and

finds it difficult to travel over a distance of 90 Kms., every

day. While so, under Ext.P6 order, petitioner has been

transferred to the Taluk Head Quarters Hospital,

Mannarkkad. Petitioner has submitted a representation

before the first respondent, Government.

Having heard learned counsel for the petitioner and

learned Government Pleader and having perused Ext.P7,

I am of the view, that the personal reasons pleaded by

the petitioner, particularly the fact that she is into the

sixth month of her pregnancy, shall be taken note of by

W.P.(C).22387/2008
2

the Government in accommodating her in Palakkad, at

least till her delivery and completion of maternity leave.

Accordingly, writ petition is disposed of directing the

first respondent to consider Ext.P7 and pass orders

thereon, within one month from the date of receipt of a

copy of this judgment. Petitioner shall be permitted to

continue in the District Hospital, Palakkad, till the

Government takes a decision on Ext.P7.

V.GIRI,
Judge

mrcs