IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26458 of 2009(B)
1. C.A.ABOOBAKER, PEON, SCHEDULED CASTES
... Petitioner
Vs
1. THE DIRECTOR, SCHEDULED CASTE
... Respondent
2. THE DIST. SCHEDULED CASTE DEVELOPMENT
3. SCHEDULED CASTE DEVELOPMENT OFFICE GR.II
For Petitioner :SRI.ANIL GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :12/10/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).26458/2009
--------------------
Dated this the 12th day of October, 2009
JUDGMENT
Petitioner is a peon in Elamdesom Block Scheduled
Caste Development Office. He has been posted in the said
office only on 22.11.2008. Now he has been transferred to
Idukki Block Scheduled Caste Development Office apparently
on working arrangement. He has challenged the same under
Ext.P2 representation before the Director, the 1st respondent.
2. It is inter alia pointed out by the learned Government
Pleader that there is only one office in the Idukki Block
Scheduled Caste Development Department whereas in
Elamdesom, there are three offices. It is submitted that it is
to avoid the contingency of keeping the office closed, that a
peon has been posted in Idukki Block Scheduled Caste
Development Office on working arrangement.
3. Learned counsel for the petitioner points out that there
are two other offices which are nearby and there are three
last grade servants working in the said office. In my view, the
matter may be considered by the Director.
W.P.(C).26458/2009
2
4. Accordingly, Ext.P2 shall be considered and a decision
taken by the Director, the 1st respondent, within six weeks
from the date of receipt of a copy of this judgment. The
interim order passed by this Court on 18.9.2009 shall
continue till such orders are passed.
Writ petition is disposed of as above.
V.GIRI,
Judge
mrcs