Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P.Ramya vs The Secretary To Government
2025 Latest Caselaw 2715 Mad

Citation : 2025 Latest Caselaw 2715 Mad
Judgement Date : 12 February, 2025

Madras High Court

P.Ramya vs The Secretary To Government on 12 February, 2025

                                                                                W.P.No.4572 of 2025

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED: 12.02.2025

                                                   CORAM:

                                       THE HON'BLE MRS.JUSTICE.N.MALA
                                               W.P.No.4572 of 2025

                  P.Ramya                                     ... Petitioner

                                                        Vs.

                  1.The Secretary to Government,
                    Health and Family Welfare Department,
                    Fort St.George,
                    Chennai – 600 009.

                  2.The Director,
                    Directorate of medical Education,
                    No.162, Periyar EVR High Road,
                    Kilpauk,
                    Chennai – 600 010.

                  3.The Dean,
                    Coimbatore Medical College,
                    No.1, Civil Aerodrome Post,
                    Avinashi Road,
                    Coimbatore – 641 014.                            … Respondents

                  Prayer: Writ Petition is filed under Article 226 of the Constitution of India,
                  to issue a Writ of Mandamus, to direct the respondents to consider the
                  representation dated 03.10.2024 and consequently direct the 1st and 2nd
                  respondents to disburse the stipend for the period where the petitioner
                  worked as a Training Intern from 11.10.2019 to 10.10.2020 at Coimbatore

                  1/7
https://www.mhc.tn.gov.in/judis
                                                                                    W.P.No.4572 of 2025

                  Medical College.
                            For Petitioner          : Mr.R.Shanmugasundaram,
                                                 Senior Counsel for
                                                 Mr.D.Senthur Kugan

                            For Respondents         : Mr.E.Sundaram,
                                                 Government Advocate
                                                       *****
                                                      ORDER

This Writ Petition is filed to direct the respondents to consider the

representation dated 03.10.2024 and consequently direct the 1st and 2nd

respondents to disburse the stipend for the period where the petitioner

worked as a Training Intern from 11.10.2019 to 10.10.2020 at Coimbatore

Medical College.

2.The petitioner got admission for pursuing MBBS Course through

Government quota based on the petitioner's merit in Karpaga Vinayaga

Institute of Medical Science & Research Centre, GST Road,

Chinnakolambakkam, Palayanoor Po., Maduranthagam - 603 308 for the

academic year 2014-15. The petitioner already filed a Writ Petition in

W.P.NO.17612 of 2015, for transferring the petitioner from Karpaga

Vinayaga Institute of Medical Science & Research Centre, GST Road,

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

Chinnakolambakkam, Palayanoor Po., Maduranthagam - 603 308. During

the pendency of the writ petition, the petitioner filed an application on

10.09.2015, seeking for migration. It was brought to the notice of the

petitioner that Clause 6(c) of the prospectus for the admission to MBBS/BDS

courses 2015-16 prohibited migration for the students who got admitted for

the previous year for being considered for the next year. Hence the petitioner

filed an application to amend the prayer and challenged the above said

clause. This Court vide order dated 18.092015, allowed the writ petition and

further directed the 1st respondent and the Selection Committee, Directorate

of Medical Education to accommodate the petitioner and other similarly

placed persons either at Stanley Medical College, Chennai or at Coimbatore

Medical College. Aggrieved by the order passed by this Court on

18.09.2015, the 1st respondent and the Selection Committee, Directorate of

Medical Education preferred a Writ Appeal in W.A.Nos.112 & 113 of 2016

and the same were dismissed by this Court vide Judgment dated 23.02.2016.

Thereafter the first respondent issued G.O.(D).No.651, Health and Family

Welfare (ME) Department, dated 17.05.2016, granting permission for transfer

of the petitioner from Karpaga Vinayaga Institute of Medical Science &

Research Centre, GST Road, Chinnakolambakkam, Palayanoor Po.,

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

Maduranthagam - 603 308 to Coimbatore Medical College, Coimbatore. The

second respondent vide proceedings dated 19.05.2016 in Proc.No.369/SCS l

(2) /2016 transferred the petitioner to Coimbatore Medical College,

Coimbatore. Thereafter the petitioner joined Coimbatore Medical College,

Coimbatore - 14, by obtaining relieving order from Karpaga Vinayaga

Institute of Medical Science & Research Centre. While studying at

Coimbatore Medical College, the petitioner underwent Internship Training

for a period of one year from 11.10.2019 to 10.10.2020. The petitioner was

also issued intership completion certificate by the third respondent vide

Certificate of Compulsory Rotatory Resident Internship dated 11.11.2020.

Thereafter the third respondent vide letter dated 03.10.2022, directed the

second respondent to consider the claim of the petitioner for stipend for the

period of her intership. The petitioner sent a representation dated

03.10.2024 to the 1st and 2nd respondent for disbursement of the stipend

amount for the period she worked as a Training Intern at Coimbatore Medical

College and as the same was not considered the petitioner filed the above

writ petition for the aforesaid relief.

3.Considering the limited scope of the prayer sought for in the writ

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

petition, a direction is issued to the second respondent to consider the

representation dated 03.10.2024, and pass orders on merits and in accordance

with law, within a period of four weeks from the date of receipt of a copy of

this order.

4.Accordingly, this Writ Petition stands disposed of. However, there

shall be no order as to costs.



                                                                                      12.02.2025
                  Index : Yes / No
                  Internet     : Yes / No
                  Speaking order/Non-speaking order
                  ah

                  To

                  1.The Secretary to Government,
                    Health and Family Welfare Department,
                    Fort St.George,
                    Chennai – 600 009.

                  2.The Director,
                    Directorate of medical Education,
                    No.162, Periyar EVR High Road,
                    Kilpauk,
                    Chennai – 600 010.

                  3.The Dean,
                    Coimbatore Medical College,
                    No.1, Civil Aerodrome Post,
                    Avinashi Road,
                    Coimbatore – 641 014.



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





                                         N.MALA, J.
                                                ah










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





                                       12.02.2025





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