High Court Kerala High Court

Gireesh V.K. vs Corporate Manager on 2 June, 2009

Kerala High Court
Gireesh V.K. vs Corporate Manager on 2 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15078 of 2009(D)


1. GIREESH V.K., S/O. RAJAN,
                      ...  Petitioner

                        Vs



1. CORPORATE MANAGER,
                       ...       Respondent

2. DISTRICT EDUCATIONAL OFFICER,

3. DEPUTY DIRECTOR OF EDUCATION,

4. DIRECTOR OF PUBLIC INSTRUCTION,

5. JUBILA E.P.,

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :02/06/2009

 O R D E R
                    T.R. RAMACHANDRAN NAIR, J.
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                        W.P.(C). No.15078/2009-D
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                    Dated this the 2nd day of June, 2009

                           J U D G M E N T

The petitioner is working as High School Assistant (Malayalam) in

M.C.C. High School, Kozhikode. The petitioner was appointed initially in

the C.M.S High School, Arapetta and thereafter he was posted to MCC

High School, Kozhikode. Now he is transferred to BEM High School,

Palakkad. The order of transfer is challenged on various grounds including

the reason that the family will be finding it difficult without his presence in

the house at Vatakara.

2. It is submitted by the learned counsel for the petitioner that he

has not been relieved so far. The petitioner has already approached the

respondents by filing representations challenging the order of transfer.

Since the Management is having institutions in different districts, it is

pointed out by the learned Government Pleader that the Director of Public

Instruction is the competent authority in the matter. Ext.P5 is the

representation of the petitioner dated 31.05.2009. The order of transfer is

dated 28/05/2009. Therefore, there will be a direction to the fourth

respondent to consider and pass orders on Ext.P5, after hearing the

W.P.(C). No.15078/2009
-:2:-

petitioner, the Manager and the 5th respondent, within a period of six weeks

from the date of receipt of the copy of this judgment. The order of transfer,

Ext.P1 will be kept in abeyance till orders are passed by the fourth

respondent.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms