High Court Kerala High Court

O.Johny vs State Of Kerala Represented By The on 4 November, 2008

Kerala High Court
O.Johny vs State Of Kerala Represented By The on 4 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31336 of 2008(E)


1. O.JOHNY, PEON, ASSISTANT REGISTRAR,
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF TECHNICAL EDUCATION,

                For Petitioner  :SRI.T.P.DEYANANTHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :04/11/2008

 O R D E R
                               P.N.Ravindran, J.
                        =====================
                         W.P(C).No.31336 of 2008
                        =====================

               Dated this the 4th day of November, 2008.

                               JUDGMENT

Heard Sri.T.P.Deyananthan, the learned counsel appearing for the

petitioner and Smt. Anu Sivaraman, the learned Government Pleader

appearing for the respondents.

2. The petitioner is presently working as Peon in the Co-operation

Department. He has in Ext.P4 application sought inter departmental

transfer and posting as Peon in the Technical Education Department.

Ext.P4 application was submitted to his superior officer, namely, the

Assistant Registrar of Co-operative Societies (Audit), Alappuzha, who in

turn according to the petitioner, has forwarded it to the Registrar of Co-

operative Societies. The grievance of the petitioner is that the second

respondent is not inclined to entertain such applications and therefore,

there is likelihood of delay in the matter. In this Writ Petition, the

petitioner seeks expeditious disposal of his application for inter

departmental transfer.

2. Whether going by the rules governing the field, the petitioner is

entitled to be given inter departmental transfer is essentially a matter for

the respondents to decide. Since the respondents are yet to take a

decision in the matter, it would be premature for this Court to direct that

the petitioner should be given interdepartmental transfer.

WP(C) 31336/08 -: 2 :-

3. In these circumstances, I dispose of the Writ Petition with a

direction to the respondents to consider the request made by the

petitioner in Ext.P4 for interdepartmental transfer to the Technical

Education Department, in accordance with the rules governing such

transfer and pass orders thereon expeditiously and in any event within

two months from the date of receipt of a copy of this judgment.

P.N.Ravindran,
Judge.

ess 8/11