High Court Kerala High Court

State Of Kerala vs Dr.Sreerekha Panicker on 5 December, 2008

Kerala High Court
State Of Kerala vs Dr.Sreerekha Panicker on 5 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1445 of 2007(E)


1. STATE OF KERALA, REPRESENTED BY THE
                      ...  Petitioner
2. THE DIRECTOR OF HEALTH SERVICES,

                        Vs



1. DR.SREEREKHA PANICKER, SARANYA,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.V.N.ACHUTHA KURUP (SR.)

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :05/12/2008

 O R D E R
                J.B.KOSHY & THOMAS P. JOSEPH, JJ.
                        --------------------------------------
                          W.A.No.1445 of 2007
                        -------------------------------------
                       Dated 5th December, 2008

                                 JUDGMENT

Koshy,J.

Respondent/petitioner joined the Department of Health

Services as Assistant Surgeon on 26.7.1982. She was sanctioned leave

without allowances for pursuing post graduate studies. The whole

question is whether the leave period sanctioned for pursuing post

graduate studies can be counted for granting higher grade. Learned

single Judge allowed the writ petition mainly relying on Ext.P2 order.

This writ appeal is filed by the State. It is the contention of the

appellants that Ext.P2 is not strictly applicable in the petitioner’s case.

The question regarding similarly placed persons was considered by a

Division Bench of this court in which one of us (J.B.Koshy, J) was a party

in W.A.No.1978 of 2006 by judgment dated 30th September, 2008. After

considering various contentions of the parties in detail and also

considering the Government Order dated 28.12.2000 the Division Bench

have held that the officers in the Health Department are entitled to get

the above benefit. Clause 3 of the above Government Order reads as

follows:

W.1445/2007 2

“3. Government have examined the matter in
detail and are pleased to extend the benefit of
the government order read above to the
medical officers of the health services who
went on leave for P.G.Degree/Diploma after
the introduction of Rule 91.A Part I. Kerala
Service Rules as a special case subject to the
following conditions;

I. The benefit will not be admissible to those
who have already quit the service.
II. Grant of increment would be notional.
III. Cases of time bound higher grade already
sanctioned will not be re-opened and
IV. Grant of increment would be subject to the
production of proof of successful completion of
the course and award of degree/diploma.”

It is contended by the Government Pleader that time bound higher

grade already sanctioned will not be re-determined. So, it cannot be

reopened. But, respondent was not granted higher grade taking into

account the period of study leave availed by him for obtaining post

graduate degree. The above clause was intended for granting higher

grade to medical officers who went on leave for higher grade after

the introduction of Rule 91.A Part I of Kerala Service Rules. With

regard to granting of higher grade, conditions 1 and 2 are satisfied.

Petitioner was not given higher grade taking into account the period

she was sanctioned leave for pursuing higher studies. According to

the Government Order, the above benefit was given as it will benefit

the health department as department will get services of qualified

doctors. Division Bench in W.A.No. 1978 of 2006 held that

W.1445/2007 3

benefit given to the doctors in the Medical College was extended by

the above Government Order and held that members of the health

services are also entitled to increments during the period of such

leave sanctioned by the Government. In view of Ext.P2 Government

Order, we are of the opinion that no interference is required in the

impugned judgment.

The appeal is dismissed.

J.B.KOSHY
JUDGE

THOMAS P. JOSEPH
JUDGE

tks