IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24200 of 2009(S)
1. THE CHIEF GENERAL MANAGER-TELECOM,
... Petitioner
2. THE PRINCIPAL GENERAL MANAGER, TELECOM,
3. THE ASST. GENERAL MANAGER (ADMN.)
Vs
1. THE CENTRAL ADMINISTRATIVE TRIBUNAL
... Respondent
2. K.K.P.ATTAKKIDAVU, AGED 56 YARS,
For Petitioner :SRI.K.RAMAKUMAR (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :27/08/2009
O R D E R
KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
----------------------------------------------
W.P.(C) No.24200 of 2009
----------------------------------------------
Dated 27th August, 2009.
J U D G M E N T
Kurian Joseph, J.
Petitioners are the respondents before the Central
Administrative Tribunal, Ernakulam in O.A.343/09. The
application was filed aggrieved by order dated 5.5.2009, whereby
the petitioner was transferred from Kavaratti to Aluva. It is seen
that the petitioner had represented his grievances before the
Chief General Manager as per representation dated 22.5.2009.
Without even waiting to know the action taken on the
representation it appears, the second respondent rushed to the
Tribunal and the Tribunal has interfered with the order. Learned
counsel for the applicant however submits that only because the
applicant apprehended implementation of the order, he filed an
application before the Tribunal. Be that as it may, since in normal
matters of administration, an employee who had a grievance with
regard to his transfer had a legitimate right to approach his
superior officer with a representation and the same having been
duly done, it is only appropriate that the superior authority looks
into the matter. In that view of the matter, we set aside Ext.P4
order passed by the Central Administrative Tribunal, Ernakulam.
WANO.24200/09 2
There will be a direction to the first appellant to consider the
representation dated 22.5.2009 referred to above and pass
appropriate orders thereon in accordance with law. As far as the
original applicant (second respondent herein) is concerned, the
transfer order will be deferred till such time. It is made clear that
it will be open to the second respondent herein to submit a
supplementary representation. In case the second respondent
requests for an opportunity for hearing, the first appellant shall
consider that request also, in the peculiar facts and
circumstances of the case.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
C.T.RAVIKUMAR, JUDGE.
tgs
KURIAN JOSEPH &
C.T.RAVIKUMAR, JJ.
———————————————-
W.P.(C) No.24200 of 2009
———————————————-
J U D G M E N T
Dated 27th August, 2009.