IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21084 of 2010(I)
1. NIZAM.M.,AGED 40 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE TAHASILDAR, KARUNAGAPPALLY TALUK,
4. BINOY BABU,
For Petitioner :SRI.B.HARISH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/09/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 21084 of 2010
==================
Dated this the 3rd day of September, 2010
J U D G M E N T
The petitioner is a Village Officer. The petitioner got a
transfer to Oachira Village Office on request, by Ext.P3 order
dated 17.5.2010. But within one month, by Ext.P1 order dated
17.6.2010, he has been again transferred to Clappana.
Petitioner is challenging that transfer. According to the petitioner
such transfer is on extraneous considerations.
2. I have heard the learned counsel for the petitioner and
the learned Government Pleader.
The distance between Oachira and Clappana is less than 5
Kilometres. That being so, I am not inclined to exercise my
discretionary jurisdiction in favour of petitioner to interfere with
said transfer. Accordingly this writ petition is dismissed.
S.SIRI JAGAN, JUDGE
mns