Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

J.Faheema vs The State Of Tamil Nadu
2022 Latest Caselaw 17396 Mad

Citation : 2022 Latest Caselaw 17396 Mad
Judgement Date : 8 November, 2022

Madras High Court
J.Faheema vs The State Of Tamil Nadu on 8 November, 2022
                                                                                W.P.No.29512 of 2022

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                    DATED : 08.11.2022

                                                         CORAM :

                                  THE HONOURABLE MR.JUSTICE R.SURESH KUMAR

                                          Writ Petition No.29512 of 2022
                                       and W.M.P.Nos.28887 & 28888 of 2022

                     1.J.Faheema
                     2.Dr.P.Vignesh
                     3.Dr.D.Saran
                     4.Dr.B.Samyuktha
                     5.Dr.S.Fenitta Shirley
                     6.Dr.Haritha Govind A.P.
                     7.Dr.S.Dhivyabharathi
                     8.Dr.P.Preethi
                     9.Dr.Sathiyalakshmi M.
                     10.Dr.Vasanthi E
                     11.Dr.J.Kavin Karthik
                     12.Dr.Satheeshkumar P.
                     13.Dr.Greeshma R
                     13.Dr.Shafeek S.
                     14.Dr.Cinthana C.R.
                     15.Dr.R.Preethy
                     16.Dr.S.Muralidaran
                     17.Dr.R.Preethy
                     18.Dr.Bobby Abraham
                     19.Dr.Sushmitha T.
                     20.Dr.Niveditha T.
                     21.Dr.V.R.Selvakumar
                     22.Dr.S.B.Pavithra
                     23.Dr.S.Swetha Priyadarshini
                     24.Dr.K.Mathivathani
                     25.Dr.R.Surendhar                                   ....   Petitioners




                                                           1 / 14

https://www.mhc.tn.gov.in/judis
                                                                       W.P.No.29512 of 2022

                                                                -Vs-

                     1.The State of Tamil Nadu
                       represented by its Principal Secretary
                       Health and Family Department
                       Secretariat, Chennai 600 009.

                     2.Directorate of Medical Education
                       Represented by the Deputy Director of
                       Medical Education, Kilpauk
                       Chennai 600 010.

                     3.The Dean, Tirunelveli Medical College and
                       Hospital, Tirunelveli, Tirunelveli District.

                     4.The Dean, Madurai Medical College
                       Panagal Road, Alwarpuram
                       Madurai – 625 020.

                     5.The Dean, Government Coimbatore Medical
                       College, Avinashi Road, MGR Nagar
                       Civil Aerodrome Post, Peelamedu
                       Coimbatore-641 014.

                     6.The Dean, Government Chengalpattu Medical
                       College, VOC Nagar, Chengalpattu-603 001.

                     7.The Dean, Stanley Medical College
                       No.1, Old Jail Road
                       George Town, Chennai 600 001.

                     8.The Dean, Government Villupuram Medical
                       College and Hospital, Mundiyambakkam
                       Villupuram – 605 601.

                     9.The Dean, Madras Medical College
                       Near Park Town Station
                       Poonamallee High Road
                       Park Town, Chennai 600 003.


                     10.The Dean, Thanjavur Medical College

                                                            2 / 14

https://www.mhc.tn.gov.in/judis
                                                                                       W.P.No.29512 of 2022

                          Thanjavur.

                     11.The Dean, Kanyakumari Government
                        Medical College, Asaripallam
                        Kanyakumari.                                           ...    Respondents


                     Prayer : Writ Petitions under Article 226 of the Constitution of India praying for
                     the issuance of a Writ of Mandamus directing the 1st and 2nd respondents to
                     return the original certificates of the petitioners retained by the 3rd to 11th
                     respondents regarding the Post Graduation Course of the petitioners
                     respectively.


                                        For Petitioners     : Mr.K.R.Laxman
                                        For Respondents     : Mr.U.M.Ravichandran
                                                              Special Government Pleader



                                                             ORDER

The petitioners in this writ petition had joined in PG Medical Course and

completed the same in May 2022. At the time of joining the course, they

submitted their original certificates relating to the UG Degree. That apart, as

required by the respondents, these petitioners also had executed a bond stating

that (or) undertaking that, these petitioners, after completion of their PG degree

would work for Government Hospitals / Institutions as the respondents desire for

a period a period of two years, which is otherwise called bond period.

3 / 14

https://www.mhc.tn.gov.in/judis W.P.No.29512 of 2022

2. After completion of course now in May 2022, though the petitioners had

waited for getting the job or engagement, the respondents have not come

forward to utilize the services of the petitioner in any Government institutions or

hospitals and to that effect no orders of appointment or engagement had been

made or passed by the respondents.

3. In the meanwhile, the petitioners wanted to explore the possibility of

joining in any other hospital or institution for their livelihood and some of them

also wanted to pursue their super speciality course. In both counts, the original

certificates which are held back by the respondents which were given by these

petitioners at the time of joining in the PG Degree Course in the respective

institutions / hospitals, are required.

4. However, when these petitioners approached the respondents,

especially the institutions where they studied to get their original certificates, the

same were not given back to the petitioners and the reason for not giving back

the certificates according to the respondents is that, as per the bond condition

these petitioners should work in the Government institution / hospital for a

period of two years and since two years bond period is not over, as that period is

there till May 2024, within the said bond period the petitioners' certificates would

not be returned back to them. Only at that juncture, the present writ petitions

4 / 14

https://www.mhc.tn.gov.in/judis W.P.No.29512 of 2022

have been filed by these petitioners.

5. Heard the learned counsel for the petitioners who would submit that,

even though the petitioners are ready and willing to work in the bond period,

since the respondents have not come forward to utilize the services of the

petitioners and no appointment or engagement orders have been issued,

keeping the petitioners idle would be a waste not only for the petitioners but

also for the nation, as they are qualified doctors. Therefore, the learned counsel

for the petitioners would submit that the petitioners are ready and willing to

execute an undertaking affidavit to and in favour of the respondents /

institutions where the petitioners studied to the effect that, the petitioners are

ready and willing to work with the respondents for the bond period and in this

regard, whenever such emergency arises or need arises and if any offer of

appointment comes from the respondents, the petitioners are ready and willing

to honour the same and work in the institutions. Therefore, based on such

undertaking to be given by the petitioners, the respondents can be directed to

release or give back the certificates of the petitioners so that the petitioners, by

making use of the certificates, would work out for any job opportunity in any

other private or Government hospitals or pursue their higher studies, he

contended.

5 / 14

https://www.mhc.tn.gov.in/judis W.P.No.29512 of 2022

6. On the other hand, Mr.U.M.Ravichandran, learned Special Government

Pleader appearing for the respondents, on instructions would submit that, it is an

admitted case on the part of the petitioners that, they completed their respective

PG Degree in May 2022 and their bond period is there till May 2024. Within the

said period either they have to work in the Government Hospital or institution or

make the payment of bond fee.

7. However, the learned Special Government Pleader would submit that,

the issue as to whether these petitioners are entitled to get back the certificates,

which they have given at the time of joining in the PG Degree had already

engaged this Court, in number of writ petitions in this regard, where this Court

having considered the said plea raised by the respective PG Degree holders, of

course by following the Division Bench Judgment in this regard, had disposed of

those writ petitions, where a set of directions have been given.

8. One such batch of writ petitions, according to the learned Special

Government Pleader, was disposed of on 17.10.2022 in the matter of P.Ruba

Devi Vs. The State of Tamil Nadu in W.P.No.26461 of 2022 etc. batch,

where this Hon'ble Court, according to the learned Special Government Pleader,

has given a set of directions in Para 23 of the said order, wherein Clause (iv) of

the direction in Para 23 would be squarely applicable to the facts of the present

6 / 14

https://www.mhc.tn.gov.in/judis W.P.No.29512 of 2022

case also. Therefore, if such kind of directions are given in these cases also,

that would be suffice to meet the ends of justice he contended.

9. I have considered the submissions made by the learned counsel for

both sides and perused the materials placed on record.

10. As has been rightly pointed out by the learned Special Government

Pleader appearing for the respondents, the issue raised in these writ petitions

has already been decided in number of cases and in the said case viz., P.Ruba

Devi Vs. The State of Tamil Nadu (W.P.No.26461 of 2022 etc., batch of

cases) dated 17.10.2022, this Court has passed the following order.

“ 23. The Division Bench in fact has held that the bond period is coterminous with the candidates concerned, therefore once the bond period is over i.e. the two years as the case may be if it is over within which if no offer of employment is given to whatever reason by the respondents, then the candidates cannot be clutched for any further period and they are entitled to get back their certificates and they are free to go for any other organisation to join or to go for any higher studies. Suppose in some cases if the bond period is not completed, even though the petitioners are ready and willing to work since there has been no offer given as of now by the respondents, the petitioners cannot be clutched and

7 / 14

https://www.mhc.tn.gov.in/judis W.P.No.29512 of 2022

they cannot be kept idle without joining in any other course or in any other job opportunity and therefore, the Government i.e. the respondents themselves have come forward to make the offer that within the bond period if they want to take back the certificates and if they come forward to give an undertaking that whenever they are called for an emergency they would come back and serve for the bond period their certificates can be given back. The petitioners also since have agreed upon to give such an undertaking, this Court having taken note of all these aspects is inclined to dispose of these writ petitions with the following orders:

(i) That there shall be a direction to the respondents in all these writ petitions to consider the request made by each of the petitioners with regard to the returning back of the original certificates which are held by the respondents as they have been given by the respective petitioners at the time they joined in the respective P.G. Degree courses or P.G. Diploma courses and return back those certificates, in respect of the petitioners who completed the two years bond period as of now, forthwith i.e. within a period of two weeks from the date of receipt of a copy of this order.

(ii) Insofar as W.P.No.27467 of 2022 is concerned, since for a period of one year the petitioner had been in maternity leave and despite the offer made in this regard by the respondents, the petitioner could not serve because of the maternity leave and now the petitioner has come forward to give an undertaking that

8 / 14

https://www.mhc.tn.gov.in/judis W.P.No.29512 of 2022

maternity leave period of one year taken by the petitioner would be compensated by serving the respondent institution if such offer is given in future in case of emergency. Therefore, with that condition to give undertaking the petitioner is entitled to get back the certificates.

(iii) Insofar as the W.P.No.27248 & 27249 of 2022 are concerned, since the bond period are over, within the bond period only covid-19 duty were offered to them and no regular duty has been given or posting or appointments are given, these petitioners in the said two writ petitions are free to get their certificates and the certificates belong to them shall be returned back by the respondents without any further conditions.

(iv) Insofar as all other writ petitions are concerned, since the bond period having not over as they have completed the P.G. Degree Courses only in 2022, after getting written undertaking to that effect as desired by the respondents from each of the petitioners that they would be ready to serve to the respondents/institutions/State Government when they are called for due to emergency in future and with these undertaking obtained from these petitioners individually, the respondents shall release the certificates belongs to these petitioners. The needful shall be undertaken by the respondents after getting these undertaking from the petitioners within one week thereafter.

24. With these directions, all these Writ Petitions are disposed of. However, there shall be no order as to costs. Consequently, connected miscellaneous petition is closed.”

9 / 14

https://www.mhc.tn.gov.in/judis W.P.No.29512 of 2022

11. Various situations, depending upon the bond period, whether it is over

or yet to be over, were taken into account and accordingly a set of directions

were given in the said batch of cases. However, insofar as this batch of writ

petitions are concerned, admittedly the bond period is yet to be over and the

two years period would be over only in May 2024. Therefore, as rightly pointed

out by the learned Special Government Pleader, clause (iv) of the said order

cited supra would be squarely applicable to the facts of the present writ

petitions.

12. Accordingly, this Court feels that these writ petitions also can be

disposed of in the aforesaid terms. Hence, these writ petitions are disposed of

with the following order.

● That there shall be a direction to the respondents to return the certificates in original which are held back by the respondents given by the petitioners at the time of the admission into the PG Degree Course in the respondent institutions as they have completed the course in May 2022.

● However, before releasing / returning the certificates, the petitioners shall execute an undertaking affidavit before the respondents / institutions where they studied, by giving an undertaking that the petitioners are ready and willing to work with

10 / 14

https://www.mhc.tn.gov.in/judis W.P.No.29512 of 2022

the respondent Government institutions / hospitals for the remaining bond period whenever such call comes from the respondents on the basis of any need arises in future or on any emergency basis.

● It is made clear that in the affidavit to be executed by the petitioners as indicated above, each of the petitioners shall indicate their present address as well as permanent address for future communication by the respondents.

● On receipt of such undertaking affidavit, the respondents shall do the needful as indicated above for releasing / returning the certificates of the petitioners within a period of one week.

13. With the above directions, this writ petition is disposed of. No costs.

Consequently, connected miscellaneous petitions are closed.



                                                                                                 08.11.2022

                     Index : Yes/No                                                                   1/2
                     Internet : Yes/No
                     KST




                                                                  11 / 14

https://www.mhc.tn.gov.in/judis
                                                                      W.P.No.29512 of 2022

                     To

                     1.The State of Tamil Nadu
                       represented by its Principal Secretary
                       Health and Family Department
                       Secretariat, Chennai 600 009.

                     2.Directorate of Medical Education
                       Represented by the Deputy Director of
                       Medical Education, Kilpauk
                       Chennai 600 010.

3.The Dean, Tirunelveli Medical College and Hospital, Tirunelveli, Tirunelveli District.

4.The Dean, Madurai Medical College Panagal Road, Alwarpuram Madurai – 625 020.

5.The Dean, Government Coimbatore Medical College, Avinashi Road, MGR Nagar Civil Aerodrome Post, Peelamedu Coimbatore-641 014.

6.The Dean, Government Chengalpattu Medical College, VOC Nagar, Chengalpattu-603 001.

7.The Dean, Stanley Medical College No.1, Old Jail Road George Town, Chennai 600 001.

8.The Dean, Government Villupuram Medical College and Hospital, Mundiyambakkam Villupuram – 605 601.

9.The Dean, Madras Medical College Near Park Town Station Poonamallee High Road Park Town, Chennai 600 003.

10.The Dean, Thanjavur Medical College

12 / 14

https://www.mhc.tn.gov.in/judis W.P.No.29512 of 2022

Thanjavur.

11.The Dean, Kanyakumari Government Medical College, Asaripallam Kanyakumari.

13 / 14

https://www.mhc.tn.gov.in/judis W.P.No.29512 of 2022

R. SURESH KUMAR, J.

KST

W.P.No.29512 of 2022

08.11.2022

14 / 14

https://www.mhc.tn.gov.in/judis

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter