IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25300 of 2007(J)
1. V.S.SURESH BABU, HEAD CLERK,
... Petitioner
Vs
1. THE DIRECTOR OF PANCHAYATH,
... Respondent
2. THE DEPUTY DIRECTOR OF PANCHAYATH,
3. P.V.MATHEW, HEAD CLERK,
4. C.VALSALA DEVI, HEAD CLERK,
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :05/09/2007
O R D E R
V. Giri, J.
========================
W.P(C).No.25300 of 2007
========================
Dated this the 5th day of September, 2007.
JUDGMENT
Petitioner, who was promoted as Head Clerk, was posted at
the Rajakumari Grama Panchayath by Ext.P1 order. It is
admitted position that Ext.P1 order is not under challenge.
According to the petitioner, subsequent vacancies of Head Clerks
arose in certain Grama Panchayaths in Kottayam District.
Petitioner contends that he had filed Ext.P5 before the Director of
Panchayaths seeking appropriate posting in the Panchayath in
Kottayam District for personal reasons.
2. It is open to the Director of Panchayaths to consider and
take appropriate action on the request made by the petitioner
vide Ext.P5. I do not express any opinion on the merits of the
request made by the petitioner in this regard. The Director of
Panchayaths may take appropriate decision in accordance with
law keeping in mind the norms in question relating to the transfer
WP(C) 25300/07 -: 2 :-
and posting of Government employees, within a period of three
months from the date of receipt of a copy of this judgment.
Writ Petition is disposed of as above.
V.Giri,
Judge.
ess 5/9