High Court Kerala High Court

S.Bhasi vs The Chief Engineer on 3 June, 2008

Kerala High Court
S.Bhasi vs The Chief Engineer on 3 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15080 of 2008(T)


1. S.BHASI, S/O.K.SANKU,
                      ...  Petitioner

                        Vs



1. THE CHIEF ENGINEER,
                       ...       Respondent

2. THE ASSISTANT EXECUTIVE ENGINEER,

3. STATE OF KERALA, REPRESENTED BY THE

4. K.SALIM, OFFICE OF THE ASSISTANT

                For Petitioner  :SRI.PULIKKOOL ABUBACKER

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :03/06/2008

 O R D E R
                                V. GIRI, J.
                      -------------------------------
                       WP(C).NO.15080 of 2008
                     ---------------------------------
               Dated this the 3rd day of June, 2008.

                               JUDGMENT

The petitioner is a first Grade Draftsman in the Local Self

Government Department. The petitioner is aggrieved by Ext.P1 order

of transfer, by which he has been transferred to Pampady Block

panchayat, Kottayam. The petitioner submits that the transfer causes

considerable hardship. He is a resident of Oachira where he resides

with his family. There are two school going children and an 84 year

old father. More importantly the petitioner is due to retire on

30.4.2009. The petitioner has approached the Chief Engineer vide

Ext.P2 requesting for a posting in Oachira. The same is to be

considered.

2. In the result, the writ petition is disposed of directing the first

respondent to consider Ext.P2 and take a decision thereon after

hearing the petitioner, within a period of four weeks from the date

of receipt of a copy of this judgment.

V. GIRI, JUDGE.


Pmn/

WPC. 15080/2008    2