IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17432 of 2010(D)
1. RAJAN P., S/O.LATE KAMMARA PODUVAL
... Petitioner
Vs
1. MANAGING DIRECTOR, KERALA STATE
... Respondent
For Petitioner :SRI.MAHESH V RAMAKRISHNAN
For Respondent :SRI.MAJNU KOMATH, SC, K.S.W.C.
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/06/2010
O R D E R
ANTONY DOMINIC, J
-------------------
W.P.(C).17432/2010
--------------------
Dated this the 4th day of June, 2010
JUDGMENT
Petitioner is the Senior Assistant Manager in the Kerala
State Ware Housing Corporation. By Ext.P3 order, he has been
transferred from Thaliparamba to Cheruvannur in Kozhikode
district.
2. Learned counsel for the petitioner contends that the
petitioner joined at Thaliparamba only ten months back and that
he is due to retire in October 2011. It is stated that for these
two reasons he ought not have been transferred.
3. However, learned counsel for the Corporation, on
instructions, submits that another person was posted at
Cheruvannur and due to administrative exigencies he could not
take charge and hence the post at Cheruvannur is vacant. It is
stated when others were considered for posting, it was found
that the petitioner is one of the persons with longest service at
W.P.(C).17432/10
2
native place and also in the nearby places. It was therefore, that
the petitioner was transferred and posted at Cheruvannur.
4. Evidently, the facts submitted by the learned Standing
Counsel discloses administrative exigencies. Therefore, this
Court will not be justified in interfering with Ext.P3.
5. Be that as it may, if the petitioner is aggrieved, it will be
open to the petitioner to move the respondent with a
representation in which event, necessary orders shall be passed
thereon in accordance with law.
Writ petition is disposed of as above.
ANTONY DOMINIC,
Judge
mrcs