IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36261 of 2009(C)
1. RAVEENDRAN.P
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/12/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 36261 OF 2009 (C)
=====================
Dated this the 15th day of December, 2009
J U D G M E N T
Petitioner is an Assistant Engineer in the Road Section,
Kanhangad. By Ext.P1 order, he has been transferred to Special
Buildings Section No.2, Kasargod and the 3rd respondent has been
posted from Kasargode to his place.
2. Petitioner has no case that he has not completed the
required tenure and is not liable for transfer. The main ground
that is urged is relying on Rule 9(d) of Part II, KS&SSR. According
to the petitioner, 3rd respondent’s promotion was an out of turn
promotion in a linguistic minority area of Kasargod and therefore
unless he is retained at Kasargod, purpose of such out of turn
promotion will be defeated. In my view, even if there is substance
in this plea, such a plea can be raised not by the petitioner, but by
the 3rd respondent, and therefore, the petitioner cannot resist his
transfer relying on Rule 9(d) of Part II, KS & SSR.
3. This court can interfere with an order of transfer if
malafides are made out or if it is against the conditions of service
of the employees or in a case where the order has been issued by
WPC 36261/09
:2 :
an authority incompetent for the same. None of these grounds
could be made out in this writ petition and therefore this Court
will not be justified in interfering with Ext.P1 order transferring the
petitioner and posting the 3rd respondent at his place.
4. Be that as it may, since petitioner seeks
reconsideration of the order of transfer, I leave it open to the
petitioner to move the 2nd respondent. Therefore, it is directed
that if the petitioner files an application before the 2nd respondent,
the 2nd respondent shall consider his grievance and deal with the
same.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp