High Court Kerala High Court

Girija Thankachi.M. vs The State Of Kerala Represented By on 13 July, 2010

Kerala High Court
Girija Thankachi.M. vs The State Of Kerala Represented By on 13 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21768 of 2010(U)


1. GIRIJA THANKACHI.M., HEAD NURSE,
                      ...  Petitioner
2. VASUNTHARA DEVI.S., HEAD NURSE,
3. RUMAISA.S., STAFF NURSE GR.I.,
4. SHAHINA SALAM, STAFF NURSE GR.II,

                        Vs



1. THE STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF HEALTH SERVICES,

3. THE DIRECTOR OF MEDICAL EDUCATION,

                For Petitioner  :SMT.SREEDEVI KYLASANATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/07/2010

 O R D E R
                        ANTONY DOMINIC, J.
               --------------------------------------------------
                  W.P.(C) NO. 21768 OF 2010(U)
               --------------------------------------------------
              Dated this the 13th day of July, 2010

                            J U D G M E N T

Challenge in the writ petition is against Ext.P4 an order issued

by the first respondent on 19.6.2010, whereby the employees

working under the Health Services Department in the Category of

Head Nurse and Staff Nurse Grd.I and Grd.II who did not file option

in terms of Ext.P1 will be permitted to exercise option to the

Medical Education Department. It is ordered that such option shall

be exercised before 5.p.m. on 5.7.2010.

2. According to the petitioners, they were also working in the

Health Services Department and that on the issuance of Ext.P1 order

dated 25.10.2008 abolishing dual control system they had

exercised their option in the manner as provided therein . It is

stated that now that fresh options are allowed to be exercised by

Ext.P4, the persons like the petitioners who have already exercised

their option and came over to the Directorate of Medical Education

are likely to face reversion.

WPC.No.21768 /2010
:2 :

3. In my view, Ext.P4 only has an effect of giving employees of

Health Service department another chance to exercise option to go

over to the Directorate of Medical Education. Such options will have

to be exercised within the period prescribed in Ext.P4 and

processed in the manner as stated in Ext.P1 Government Order.

Ext.P4 therefore reflects a policy decision of the Government which

can be interfered with only if the same is opposed to the parent

statute or if it is in violation of principles of natural justice or if it is

violates any of the fundamental rights of the persons like the

petitioner. In my view, none of these vitiating circumstances are

made out in this case and therefore the policy decision as reflected

in Ext.P4 cannot be interfered with under Article 226 of the

constitution India.

Writ Petition fails and is dismissed.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No.21768 /2010
:3 :