IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2214 of 2011(B)
1. D.J.SUMA, AGED 54 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. INSPECTOR GENERAL OF REGISTRATION
3. REGUNATHAN PILLAI, SUB REGISTRAR
For Petitioner :SRI.V.VENUGOPALAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :28/01/2011
O R D E R
S.SIRI JAGAN, J.
-----------------------------------------
W.P.(C) NO. 2214 OF 2011
----------------------------------------
Dated this the 28th day of January, 2011.
JUDGMENT
The petitioner claims that he has less than a year for retirement
and, therefore, as per norms of transfer petitioner is entitled to a
transfer to her home station at Kundara, in Kollam District. Petitioner is
now working as Sub Registrar at Kalayapuram, in Kollam District. The
petitioner submits that despite the various representations filed by the
petitioner, the 3rd respondent has been given the transfer to Kundara in
preference to the petitioner.
2. The learned Government Pleader, on instructions, submits that
the 3rd respondent has been given a transfer to Kundara on
compassionate grounds and the petitioner can be accommodated
either at Sub Registrar’s Office, Anchalummood or as Chitty Inspector,
Kollam after 31.03.2011 when vacancies would arise in both stations.
The counsel for the petitioner submits that petitioner would be
satisfied, if she is accommodated at Anchalummood.
In the above circumstances, this writ petition is disposed of with
a direction to respondents 1 and 2 to see that the petitioner is given a
transfer to Sub Registrar’s Office Anchalummood immediately after the
vacancy arises there on 31.03.2011.
S.SIRI JAGAN, JUDGE
mns