High Court Kerala High Court

P.T.Ouseph vs State Of Kerala on 20 May, 2010

Kerala High Court
P.T.Ouseph vs State Of Kerala on 20 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14922 of 2010(M)


1. P.T.OUSEPH, THIRD GRADE OVERSEER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE CHIEF ENGINEER,

3. MUHAMMED MUSTHAFFA P.K.,

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/05/2010

 O R D E R
                       ANTONY DOMINIC, J
                      -------------------
                       W.P.(C).14922/2010
                     --------------------
              Dated this the 20th day of May, 2010

                           JUDGMENT

Petitioner is a Third Grade Overseer on deployment from

PWD to LSGD. He was posted at Pookkottur Grama Panchayat

from 11.6.1987. It is stated that by Ext.P1, he was relieved and

was given charge of Anakkayam Grama Panchayat. Ext.P1 is

dated 13.10.2009. By Ext.P2 dated 12.5.2010, he is now

transferred and posted to A.R.Nagar Grama Panchayat and the

3rd respondent is posted in his place. The main submission

made by the petitioner is that if he is to join at A.R.Nagar, he

will have to work under a person who is junior to him. It is also

stated that there is no reason to have transferred him within

such a short period after Ext.P1.

2. On instructions, the learned Government Pleader submits

that Ext.P1 does not reflect the case of transfer but was issued

on grouping of Panchayats. It is also stated that the distance

between Anakkayam Grama Panchayat and A.R.Nagar Grama

Panchayat is only 26 Kms and the 3rd respondent has already

joined Anakkayam Grama Panchayat.

W.P.(C).14922/2010
2

3. As already seen, the main grievance of the petitioner is

that he will have to work under a person who is junior to him,

since the petitioner’s parent Department is PWD, and the person

allegedly junior to him belongs to LSGD. Therefore, there is no

junior senior relationship between two. Consequently, this

contention has no substance.

4. Be that as it may, it is directed that it will be open to the

petitioner to seek redressal of his grievance before the 2nd

respondent. Along with I.A.No.6145/2010 petitioner has

produced Ext.P3 representation made by him to the 2nd

respondent and having regard to his case that this

representation is pending, writ petition is disposed of directing

the 2nd respondent to consider and pass orders on Ext.P3. This

shall be done as expeditiously as possible, at any rate, within six

weeks of production of a copy of this judgment along with the

copy of the writ petition.

ANTONY DOMINIC,
Judge

mrcs