High Court Kerala High Court

Ramachandran Nair vs The Chairman on 23 October, 2008

Kerala High Court
Ramachandran Nair vs The Chairman on 23 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21776 of 2008(P)


1. RAMACHANDRAN NAIR ,AGED 62 YEARS,
                      ...  Petitioner

                        Vs



1. THE CHAIRMAN,
                       ...       Respondent

2. THE SECRETARY

3. SOSAMMA JACOB, W/O.SONI.K.THOMAS

                For Petitioner  :SRI.ESM.KABEER

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :23/10/2008

 O R D E R
                         P.N.RAVINDRAN, J.
          ======================================
                       W.P.(C)No.21776 of 2008
          ======================================
               Dated this the 23rd day of October 2008

                            JUDGMENT

The petitioner is an Electrical Contractor. In respect of the

alleged illegal acts committed by the third respondent, while she

was working as Assistant Executive Engineer in the Electrical Sub

Division, Gandhi Nagar, Kottayam which falls under Pallam

Electrical Division, the petitioner had filed Ext.P1 complaint in the

Court of the Special Judge (Vigilance) Thrissur. The petitioner

submits that the said complaint is pending investigation and that

notwithstanding the said fact, steps are being taken to transfer

and post the third respondent who is an Executive Engineer, in

the Pallam Electrical Division, which is the controlling office of

Electrical Sub Division, Gandhi Nagar, Kottayam where she was

formerly working as Assistant Executive Engineer. In this writ

petition, the petitioner prays for a writ in the nature of mandamus

commanding respondents 1 and 2 not to transfer and post the

third respondent as Executive Engineer, Electrical Division, Pallam

till the disposal of the complaint filed by him in the Court of the

Special Judge (Vigilance), Thrissur.

W.P.(C)21776/2008 2

When the writ petition came up for hearing today,

Sri.K.S.Anil, the learned standing counsel appearing for the Kerala

State Electricity Board submitted that there is no proposal at

present to transfer and post the third respondent as Executive

Engineer in Pallam Electrical Division. The said submission should

dispel any apprehension which the petitioner entertains as

regards the transfer and posting of the third respondent to Pallam

Electrical Division. The writ petition is accordingly closed,

reserving liberty with the petitioner to bring to the notice of the

competent authority among the respondents that Ext.P1

complaint filed by him in the Court of the Special Judge

(Vigilance) Thrissur against the third respondent is pending

investigation and that till such time as the Court of the Special

Judge (Vigilance) Thrissur disposes of the complaint, the third

respondent should not be given a posting in Pallam Electrical

Division.

P.N.RAVINDRAN, JUDGE

css/