High Court Kerala High Court

Krishnankutty vs State Of Kerala on 3 July, 2007

Kerala High Court
Krishnankutty vs State Of Kerala on 3 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 20369 of 2007(Y)


1. KRISHNANKUTTY, S/O.PARANGODAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY CHIEF
                       ...       Respondent

2. DIRECTOR OF PANCHAYATH,

3. DEPUTY DIRECTOR OF PANCHAYATH,

4. SECRETARY, GRAMA PANCHAYATH,

                For Petitioner  :SRI.VINOD KUMAR.C

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :03/07/2007

 O R D E R
                  K.BALAKRISHNAN NAIR, J.

              -------------------------

                    W.P.(C) No.20369 of  2007 Y

              -------------------------

                   Dated this the 3rd  day of July, 2007.



                                 JUDGMENT

The petitioner is an Upper Division Clerk working in

Thenkara Grama Panchayath. It is a new panchayath formed by

bifurcating Mannarkkad Grama Panchayath. Earlier, the petitioner

was working in Mannarkkad Grama Panchayath. Pursuant to the

bifurcation, some of the staff working in the parent panchayath,

including the petitioner, were allotted to the newly formed

panchayath. Being aggrieved by this posting, the petitioner

preferred Ext.P3 representation before the Director of Panchayaths.

The petitioner approached this court with W.P.(C)No.34575/06

seeking a direction for disposal of Ext.P3 representation. This court

directed the said officer to consider the representation by Ext.P4

judgment. His representation was considered and disposed of by

Ext.P5 order stating that the grievance raised by the petitioner in

Ext.P3 will be considered at the time of general transfer of the

employees of the Panchayath Department. Now, this writ petition is

filed seeking a writ of mandamus directing the respondents to

transfer the petitioner from Thenkara Grama Panchayath to

Mannarkkad Grama Panchayath. A further direction is sought for

to implement the decision contained in Ext.P5.

W.P.(C) No.20369 of 2007

:: 2 ::

2. Since the transfer is made to a neighbouring

panchayath, no serious prejudice is caused to the writ petitioner

by the said transfer. Since the 2nd respondent has held out a

promise to consider the grievance of the petitioner at the next

general transfer, the same shall be done if the general transfer is

not already over. The 2nd respondent shall inform the petitioner

why he was not transferred, if the general transfer is already

completed.

Writ petition is disposed of as above.

Sd/-

(K.BALAKRISHNAN NAIR)

JUDGE

sk/

//true copy//

P.S. To Judge