IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32666 of 2009(C)
1. T.M.MATHAI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE CHIEF ENGINEER,
3. THE COMMISSIONER FOR RURAL DEVELOPMENT,
4. THE ASSISTANT DEVELOPMENT COMMISSIONER
For Petitioner :DR.K.P.SATHEESAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/12/2009
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.32666 OF 2009 (C)
--------------------------------------------------
Dated this the 2nd day of December, 2009
J U D G M E N T
Challenge in this writ petition is against Ext.P4, by which
the petitioner, an Assistant Engineer in the Local Self
Government, is transferred from Block Development Office,
Thodupuzha to Mariyapuram/Kamakhi Grama Panchayat in Idukki
Division. By order dated 16.11.2009 the case was adjourned with
a direction to the Government Pleader to obtain instructions in the
matter. It is now reported that by the Government Order dated
4.6.2009, that the technical posts in Block Development offices
have been abolished and that it was the abolition of the post held
by the petitioner which necessitated his transfer. It is stated that
the Mariyapuram, the place to which the petitioner is now posted
was the nearest place available to accommodate the petitioner
and it was therefore he was ordered to be posted at that place.
Having regard to the above submission of the learned
Government Pleader, I do not find any merit in the contention
raised by the petitioner.
Writ Petition fails and is dismissed.
(ANTONY DOMINIC)
JUDGE
vi/
WPC.No.34580 /09
:2 :