IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12891 of 2010(J)
1. P.A.MEERA BAI, ASSISTANT ENGINEER,
... Petitioner
Vs
1. THE REGISTRAR,
... Respondent
2. THE VICE CHANCELLOR,
3. KERALA AGRICULTURAL UNIVERSITY,
For Petitioner :SRI.K.I.SAGEER
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :09/04/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 12891 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 9th day of April, 2010.
J U D G M E N T
The petitioner is an employee of the 3rd respondent-University.
According to her, as per the guidelines for transfer, members of
scheduled castes, one of which the petitioner is, have certain special
benefits in the matter of remaining in a station up to 5 years, if there
is no other applicant in that category for transfer to that particular
station. According to the petitioner, notwithstanding the said norm
and notwithstanding the fact that there is no other applicant for
transfer to the petitioner’s station in the category of members of
scheduled caste community, the petitioner has been slated for
transfer as per Ext. P3. Against the same, the petitioner has filed
Ext. P2(a) representation , which has been forwarded by her superior
officer to the 1st respondent, under cover of Ext. P2 letter. The
petitioner seeks a direction to the 1st respondent to consider and pass
orders on Ext. P2 (a) expeditiously.
2. I have heard the learned standing counsel for the University
also.
In the facts and circumstances of the case, I dispose of this writ
petition with a direction to the 1st respondent to consider and pass
orders on Ext. P2(a) petition filed by the petitioner as expeditiously as
possible, at any rate, within one month from the date of receipt of a
copy of this judgment. Transfer, if effected in the meanwhile, would
be subject to the result of the orders on Ext. P2(a).
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.