High Court Kerala High Court

Kavitha Raj vs Kerala State Electricity Board on 10 June, 2008

Kerala High Court
Kavitha Raj vs Kerala State Electricity Board on 10 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17270 of 2008(E)


1. KAVITHA RAJ, 'ROHINI HOUSE,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE CHIEF ENGINEER (H.R.M),

3. ASSISTANT ENGINEER,

                For Petitioner  :SRI.A.K.HARIDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :10/06/2008

 O R D E R
                          V.GIRI, J
                        -------------------
                   W.P.(C).17270/2008
                        --------------------
            Dated this the 10th day of June, 2008

                        JUDGMENT

Petitioner, who is working as Senior Assistant in the

Electrical Section, Manarcad in Kottayam District, is

aggrieved by Ext.P1 order of transfer by which she has

been transferred from Electrical Section Office, Manarcad,

to the Electrical Circle, Trichur. Pressing personal

difficulties have been pointed out by the petitioner as

against the order of transfer. It is inter alia pointed out

that her husband is working abroad and she lives with her

in-laws and two children. Her transfer resulted in a

situation that there is nobody to look after her in-laws and

two young children. She seeks a posting back in

Kottayam District.

2. I heard learned counsel for the petitioner and the

learned Standing Counsel for the PSC. I have perused

Exts.P2 and P3 as well.

W.P.(C).17270/2008
2

3. In the result, writ petition is disposed of directing

the second respondent to consider Ext.P3 representation

and the petitioner’s request for a posting back in

Kottayam District or in a station which is nearer to her

native district. A decision shall be taken in this regard

within a period of four weeks from the date of receipt of

a copy of this judgment.

V.GIRI,
Judge

mrcs