High Court Kerala High Court

M.Mohana Kumar vs The Commissioner For Rural … on 21 November, 2007

Kerala High Court
M.Mohana Kumar vs The Commissioner For Rural … on 21 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34413 of 2007(V)


1. M.MOHANA KUMAR,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER FOR RURAL DEVELOPMENT,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY ITS

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :21/11/2007

 O R D E R
                              V.GIRI,J.
                       -------------------------
                 W.P ( C) No. 34413           of 2007
                       --------------------------
             Dated this the 21st November, 2007

                         J U D G M E N T

The petitioner was promoted as Head Clerk with effect

from 26.12.2006 and posted at Agali, Attapadi. When he came

to know of a vacancy at Thiruvananthapuram, he made an

application for the same on 23.2.2007. The same was not

considered. When he came to know of a vacancy in Vellanad

Block, again he submitted an application as per Exhibit-P3.

Since the petitioner’s request was not considered, he

approached this Court in W.P. (C) No.25994/2007. The

petitioner’s request was directed to be considered in terms of

the norms. Petitioner’s request has been rejected under Exhibit-

P5.

2. Mr. B.S.Swathi Kumar, learned counsel for the

petitioner submits that the only reason stated in ‘Exhibit-P5 to

reject the petitioner’s request is that he is due to retire only on

31.5.2019 and that he has completed only 10 months of duty at

ITDP,Attapady. He also submits that there is no consideration

in terms of Exhibit-P4.

W.P ( C) No. 34413 of 2007
2

3. In my view, it is proper for the petitioner to move the

Government for considering his request for a posting in

Trivandrum in terms of Exhibit-P4. The petitioner may make

such request, within two weeks from the date of receipt of a copy

of this judgment. If such representation is filed within the time

frame, the Government shall consider the claim of the

petitioner, within four weeks thereafter.

(V.GIRI, JUDGE)
ma

W.P ( C) No. 34413 of 2007
2

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007