IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 29295 of 2007(K)
1. DR.V.K.GOPI, ASSISTANT PROFESSOR IN
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF MEDICAL EDUCATION,
For Petitioner :SMT.K.S.SAIRA
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :13/11/2007
O R D E R
S. SIRI JAGAN, J.
--------------------------
W.P.(C)No.29295 OF 2007
-------------------------
Dated this the 13th day of November, 2007
JUDGMENT
The petitioner is a doctor in the Medical Education Service.
He has been proceeded against in disciplinary proceedings for
unauthorized absence. Memo of charges were issued and an
enquiry was conducted in which he was found guilty. The
punishment of removal from service has been imposed on him.
The petitioner is challenging the same. The petitioner has no
grievance regarding the procedure adopted in the disciplinary
proceedings. The petitioner also does not dispute the fact that
the petitioner was in fact unauthorisedly absent. The petitioner’s
grievance is that the punishment of removal from service is too
harsh.
I am of opinion that the petitioner having proceeded on
leave without getting the leave sanctioned, cannot now complain
about the proceedings adopted by the Government. The
Government is facing a situation where there are not enough
doctors in the State Service. As such, the Government has to
W.P.(c)No. 29295/07 2
deal with persons who are unauthorisely absent very sternly.
As such, I do not find anything wrong with the Government
imposing punishment of removal from service on a doctor, who
has been unauthorisedly absent for long. Therefore, I do not
find any merit in the writ petition and accordingly the same is
dismissed.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c)No. 29295/07 3