Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr.K.Hemalatha vs Dr.S.P.Subahan
2024 Latest Caselaw 19641 Mad

Citation : 2024 Latest Caselaw 19641 Mad
Judgement Date : 19 October, 2024

Madras High Court

Dr.K.Hemalatha vs Dr.S.P.Subahan on 19 October, 2024

Author: N. Anand Venkatesh

Bench: N. Anand Venkatesh

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED : 19.10.2024

                                                     CORAM

                            THE HONOURABLE MR. JUSTICE N. ANAND VENKATESH

                                            Rev.App.Nos.189 & 190 of 2024
                                          in W.P.Nos.16746 & 26876 of 2024

                Dr.K.Hemalatha                                                        ... Applicant
                                                                                  in both petitions

                                                        Vs.

                1.Dr.S.P.Subahan

                2.The State of Tamil Nadu,
                  represented by its
                  Additional Chief Secretary to Government,
                  Health and Family Welfare Department,
                  Secretariat, Fort St.George,
                  Chennai - 600 009.

                3.The Director of Medical Education & Research,
                  Kilpauk, Chennai - 600 010.

                4.Dr.K.Malathi                                                     ... Respondents
                                                                                  in both petitions


                Prayer : Review Petitions filed under Order 47 Rule 1 r/w Section 117 of C.P.C., to

                review the judgment in W.P.Nos.16746 and 26876 of 2024 dated 18.09.2024.


                                                        1/6


https://www.mhc.tn.gov.in/judis
                                     For Applicant     : Mr.V.Vijayashankar

                                     For Respondents : Mr.G.Sankaran
                                                       Senior Counsel for
                                                       Mr.S.Nedunchezhiyan for R1

                                                         Mr.M.Bindran
                                                         Additional Government Pleader
                                                         for R2 to R4


                                                     ORDER

Mr.G.Sankaran, learned Senior Counsel appears for Mr.S.Nedunchezhiyan,

learned counsel takes notice on behalf of the 1st respondent.

2.Mr.M.Bindran, learned Additional Government Pleader takes notice on

behalf of respondents 2 to 4.

3.These review applications have been filed by the third party viz.,

Dr.K.Hemalatha only with respect to the observation that was made by this Court

at Paragraph No.23 of the order passed in the writ petition.

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

4.In the considered view of this Court, the following observation made at

Paragraph No.23 of the order will cause confusion and such observation is not

required to decide the main dispute in the writ petition.

“This confusion must be resolved only by the second respondent and the station seniority of third respondent must be determined accordingly by considering her earlier transfer and posting at Stanley Medical College, Chennai.”

5.Ultimately, this Court has held that the ball is now in the court of the

Director of Medical Education and Research and it is for that authority to resolve

the issue that was entirely created by him, as per the Rules.

6.In view of the above, the above observation shall stand deleted from the

order passed in W.P.Nos.16746 & 26876 of 2024 dated 18.09.2024. For more

specificity Paragraph No.23 of the order shall read as follows:

23. The upshot of the above discussion is that the second respondent ought to have notified the post of Assistant Professor (Pharmacology) at Government Medical College, Pudukkottai, as vacant during the transfer counselling that took place pursuant to the circular

https://www.mhc.tn.gov.in/judis dated 14.06.2024 and consequently, there shall be a direction to the second respondent to declare the post of Assistant Professor (Pharmacology) at Government Medical College, Pudukkottai, as vacant and conduct transfer counselling by permitting the petitioner and other eligible persons to participate in the transfer counselling in order to fill up the post of Assistant Professor (Pharmacology). The confusion that has arisen with respect to the station seniority of third respondent, is a situation, which was created by second respondent by passing parallel orders on the same day to retain the third respondent at Chennai. This Court does not want to stir up a hornet's nest by interfering with the entire transfer counselling held during June 2024 Phase I and Phase II and wants to keep the damage at the minimum and try to find a solution. The ball is now in the court of the second respondent to resolve the issue entirely created by him.

5.These review applications are disposed of in the above terms.




                                                                                                      19.10.2024

                Internet   : Yes / No
                Index      : Yes / No
                Speaking Order / Non Speaking Order
                ssr







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

1.The Additional Chief Secretary to Government, State of Tamil Nadu, Health and Family Welfare Department, Secretariat, Fort St.George, Chennai - 600 009.

2.The Director of Medical Education & Research, Kilpauk, Chennai - 600 010.

https://www.mhc.tn.gov.in/judis N. ANAND VENKATESH, J.

ssr

Rev.App.Nos.189 & 190 of 2024 in W.P.Nos.16746 & 26876 of 2024

19.10.2024

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter