High Court Kerala High Court

Dr. Vivek Mathew James vs The Secretary To Government on 24 November, 2010

Kerala High Court
Dr. Vivek Mathew James vs The Secretary To Government on 24 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34936 of 2010(N)


1. DR. VIVEK MATHEW JAMES,
                      ...  Petitioner
2. DR.VINU JOY,
3. DR. ARUN RAVAANDRAN,
4. DR.ARUN P.,

                        Vs



1. THE SECRETARY TO GOVERNMENT,
                       ...       Respondent

2. THE DIRECTOR,

3. THE STATE MISSION DIRECTOR,

                For Petitioner  :SMT.P.K.SANTHAMMA

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/11/2010

 O R D E R
                     ANTONY DOMINIC, J.
                   ================
                W.P.(C) NO. 34936 OF 2010
               =====================
         Dated this the 24th day of November, 2010

                          J U D G M E N T

Petitioners completed MBBS course from the

Government Medical College in the State of Kerala. They got

admission in the merit Quota, in terms of the prospectus

and bonds were executed agreeing to do rural service.

2. On completion of the course, petitioners are required

to do rural service for one year. Although, petitioners do not

dispute the liability for rendering rural service, contention

raised is that since they are preparing for the entrance

examination for post graduate courses, they should not be

compelled to render rural service, atleast till their P.G.

admission process is completed. Seeking such relaxation,

they filed Ext.P4 representation before the first respondent.

But there was no reply to the said representation. It is in

these circumstances Writ Petition has been filed seeking

relaxation from the bond obligation to the extend stated

W.P.(C) NO. 34936 OF 2010 2

above.

3. Learned Government Pleader has obtained

instructions in the matter. It is stated that although the

government is willing to relax the bond obligation to those

who secure admission to post graduate courses, the

Government is unwilling to exempt the doctors like the

petitioners from the bond obligation at this stage.

4. Admittedly, the petitioners have the liability to

render rural service on completion of their medical course.

This is covered by the provisions of the prospectus and also

the bond executed by the students. Any relaxation or

modification of such obligation can only be on agreement,

Government cannot be compelled by this court to grant any

relaxation from the aforesaid obligation of the petitioners.

Therefore, this court cannot require the government to

relieve petitioner from the bond obligations.

5. However, in view of the pendency of the

W.P.(C) NO. 34936 OF 2010 3

representations made by the petitioner, I direct first

respondent to consider Ext.P4 within four weeks of

production of a copy of this judgment.

Writ Petition is disposed of as above.

ANTONY DOMINIC, JUDGE.

ln