IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 21163 of 2007(T)
1. V. SADANANDAN,
... Petitioner
Vs
1. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.M.M.HUSAIN
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :10/07/2007
O R D E R
A.K.BASHEER, J.
---------------------------------------------
W.P.(C)No.21163 OF 2007
--------------------------------------------
Dated this the 10th day of July, 2007
JUDGMENT
Petitioner who is working as Assistant Registrar in the
Co-operation Department takes exception to the order of his
transfer from Thiruvananthapuram to Mannarkkad. He has
raised several contentions in support of his plea for quashing
the order which according to him, is totally illegal and
vitiated. One specific contention is that he being a member
belonging to the Scheduled Caste community, he has to be
allowed to continue at least for five years in
Thiruvananthapuram.
2. Anyhow, I do not propose to deal with any of the
contentions raised by the petitioner at this stage, in view of
the limited prayer made by the learned counsel for the
petitioner at the Bar. He submits that petitioner will be
satisfied, if a direction is issued to respondent no.1 to take a
decision on Ext.P3 representation in which petitioner is stated
to have highlighted all his grievances and the relevant aspects
W.P.(C)No.21163 OF 2007
:: 2 ::
of the issue. Learned Government Pleader submits that if
Ext.P3 has been preferred, an appropriate decision thereon
will be taken without any delay.
3. In the above facts and circumstances, writ petition is
disposed of with a direction to respondent no.1 to consider
and pass orders on Ext.P3 strictly on its merit and in
accordance with law as expeditiously as possible, at any rate,
within one month from the date of receipt of a copy of this
judgment. Needless to mention that petitioner shall be
afforded sufficient opportunity to be heard before any
decision is taken in the matter. Petitioner shall produce a
copy of the writ petition along with a certified copy of the
judgment before respondent no.1 for compliance.
Writ petition is disposed of as above.
A.K.BASHEER, JUDGE
jes