IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14284 of 2009(E)
1. P.V.VENUGOPALAN, S/O. P.V.KUNHAMBU(LATE)
... Petitioner
Vs
1. THE INSPECTOR OF GENERAL OF POLICE,
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
For Petitioner :SRI.SUNNY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :25/05/2009
O R D E R
P.N.RAVINDRAN, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
W.P.(C) No. 14284 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 25th day of May, 2009
JUDGMENT
Heard Shri.Sunny Mathew, the learned counsel
appearing for the petitioner and Smt.Anu Sivaraman, the
learned Government Pleader appearing for the respondents.
2. The petitioner who is presently working as
Assistant Sub Inspector of Police at Panoor has filed this
writ petition seeking a writ in the nature of mandamus
commanding the first respondent to consider his request in
Ext.P3 representation for transfer and posting to Kasargode
District. The petitioner submits that he will attain the age
of superannuation on 31.08.2009 and will retire from
service on 31.03.2010, in view of the recent amendment to
Rule 60(a) of Part 1 of the K.S.R. The petitioner submits
that as per the guide lines governing transfer and posting of
Police Constables, he is entitled to be posted in his home
WPC 14284/09 -2-
district. The petitioner submits that the Superintendent
of Police, Kannur has forwarded his request along with
Ext.P5 letter to the Inspector General of Police
recommending his posting in Kasargode District.
3. The question whether having regard to the guide
lines governing transfer and posting of Police Constables,
the petitioner can be given a posting in Kasargode District,
taking note his impending retirement from service is
primarily a matter for the Inspector General of Police to
decide. The request made by the petitioner in that regard
has been forwarded by the Superintendent of Police to the
first respondent along with Ext.P5 letter.
I accordingly dispose of this writ petition with a
direction to the first respondent to pass orders on Ext.P3
expeditiously and in any event, within one month from the
date on which the petitioner produces a copy of this writ
petition along with a certified copy of this judgment before
the first respondent. The first respondent shall while
passing orders on Ext.P3 have due regard to the orders, if
WPC 14284/09 -3-
any, issued by the Director General of Police/Government
regarding transfer and posting of Police Constables and
also the fact that the petitioner is due to retire from service
at the end of the current financial year.
P.N.RAVINDRAN,
JUDGE.
mn.