IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5294 of 2007(E)
1. DR. T.V.PADMANABHAN,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. ADDITIONAL CHIEF SECRETARY TO GOVERNMENT
3. THE DIRECTOR OF HEALTH SERVICES,
4. THE DIST. MEDICAL OFFICER (HEALTH),
5. DR.P.V. ABDULLAH,
For Petitioner :SRI.T.K.VIPINDAS
For Respondent :SRI.M.SASINDRAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :04/03/2009
O R D E R
T.R. Ramachandran Nair, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.5294/2007-E
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 4th day of March, 2009
J U D G M E N T
The petitioner approached this Court challenging Ext.P4 order
of transfer. As per Ext.P4, the petitioner was transferred from District
Hospital Kanhangad to Taluk Head Quarters Hospital, Kasaragod. This
Court on 21/02/2007, after hearing the parties passed an order that the
petitioner will be posted as Civil Surgeon in the District Hospital,
Kanhangad, since one vacancy of Civil Surgeon in Paediatrics was available
there. This Court had further directed the respondent to comply with the
interim order within a week. In the light of the said interim order, no further
orders are called for in the writ petition. Therefore, the same is closed.
(T.R. Ramachandran Nair, Judge.)
ms
K.K.DENESAN, J.
=========================
WP(C).No.5294 OF 2007-E.
=========================
Dated this the 21st day of February, 2007.
O R D E R
Notice to the respondents by speed post.
2. The petitioner is a Civil Surgeon in Paediatrics.
Government Pleader, on instructions, submits that the
statement made by the petitioner that one vacancy of Civil
Surgeon in the speciality of Paediatrics is available in
the District Hospital, Kanhangad is correct.
3. Since the 5th respondent has already taken charge
as Superintendent and since the vacancy of a Civil Surgeon
in Paediatrics is available in the District Hospital,
Kanhangad it will be in the interest of the hospital as
well as that of the petitioner to post him as Civil Surgeon
in the District Hospital, Kanhangad. Ordered accordingly.
This arrangement will not, in any way, adversely affect the
relationship between the District Panchayat and the
District Hospital authorities because respondent No.5 will
be functioning as the Superintendent of the hospital. This
interim order shall be complied with by the respondents,
within one week.
K.K.DENESAN, JUDGE.
kvs/-