IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38453 of 2010(F)
1. K.MOHANAN, ASSISTANT FOREMAN,
... Petitioner
Vs
1. STATE OF KERALA, DEPARTMENT OF HIGHER
... Respondent
2. DIRECTOR PRINTING DEPARTMENT,
3. DEPUTY SUPERINTENDENT,
4. K.K.SUJATHA, SENIOR GRADE BINDER,
For Petitioner :SRI.SIVAN MADATHIL
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :13/01/2011
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.38453 of 2010
==================
Dated this the 13th day of January, 2011
J U D G M E N T
The petitioner is an employee of the Printing Department of the
Government of Kerala. According to the petitioner, on account of his
association with a union of employees of the Government of Kerala
affiliated to the Indian National Trade Union Congress, he has been
subjected to some disciplinary enquiry, which is at the final stage. The
petitioner is presently working in the Government press at Vazhoor in
Kottayam district. The petitioner’s home district is
Thiruvananthapuram. Because of his family circumstances, which
includes an aged and ailing brother bedridden due to paralysis, the
petitioner is unable to shift his residence to Kottayam. Therefore, the
petitioner presently needs a transfer to Thiruvananthapuram District.
According to the petitioner, there are vacancies in
Thiruvananthapuram, to which, the petitioner can be accommodated.
Seeking this relief, the petitioner has filed Exts.P2 and P3
representations before the Chief Minister of the State of Kerala. The
petitioner presently seeks a direction to the 1st respondent to consider
and pass orders on Exts.P2 and P3 expeditiously.
2. I have heard the learned Government Pleader also.
3. I am of opinion that in the peculiar circumstances of the
w.p.c.38453/10 2
case, it is only appropriate that the 1st respondent considers Exts.P2
and P3 expeditiously. Accordingly, I dispose of this writ petition with
a direction to the 1st respondent to consider and pass orders on
Exts.P2 and P3, as expeditiously as possible, at any rate, within two
months from the date of receipt of a certified copy of this judgment.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge