IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19527 of 2008(Y)
1. P.K.SANTHAMMA , ATTENDANT, VETERINARY
... Petitioner
Vs
1. DIRECTOR OF ANIMAL HUSBANDRY
... Respondent
2. DISTRICT ANIMAL HUSBANDRY OFFICER
3. DR. M.P. VIJAYAKUMAR, PRODUCTION MANAGER
4. HARIHARAN PILLA, SENIOR ACCOUNTANT
5. P.K.RAJAN, ATTENDANT
For Petitioner :SRI.R.PADMAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :27/06/2008
O R D E R
V.GIRI, J.
-------------------------
W.P.(C).No.19527 of 2008 Y
-------------------------
Dated this the 27th day of June, 2008.
JUDGMENT
The petitioner, who is an attendant at the
Central Hatchery, chengannur has been transferred
to Ezhupunna under Ext.P2 order. According to the
petitioner, the order is vitiated by mala fides
and the details of the same is stated in the writ
petition. She has sought for cancellation of the
order of transfer on several grounds.
2. In my view, the petitioner’s grievance
merits serious consideration by the District
Animal Husbandry Officer, the 2nd respondent
herein. The petitioner submits that though she
has been relieved pursuant to Ext.P2, she may not
be disturbed from the quarters. She has submitted
Ext.P4 representation before the 2nd respondent and
it is pending. In my view, the request of the
petitioner is reasonable.
3. In the result, the writ petition is
disposed of directing the 2nd respondent to
consider and pass orders on Ext.P4, in accordance
with law, within a period of one month from the
date of receipt of a copy of this judgment.
W.P.(C).NO.19527/08
:: 2 ::
4. If the allegations raised by the
petitioner in Ext.P1 are correct, the 2nd
respondent shall take necessary steps to see
that no injustice is meted out to the
petitioner. She is an attendant and it will not
be, in the normal course, justified to require
an attendant to travel a distance of 100 kms.,
every day, especially when the incumbent is a
female. Orders shall be passed within one month
from the date of receipt of a copy of this
judgment. Petitioner shall not be evicted from
the quarters occupied by her in the meanwhile.
The petitioner shall produce a copy of
this judgment along with a copy of the writ
petition before the 2nd respondent for
compliance.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. To Judge