High Court Kerala High Court

V.J.Manikantakumar vs The Institute Of Human Resources on 8 December, 2009

Kerala High Court
V.J.Manikantakumar vs The Institute Of Human Resources on 8 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34406 of 2009(U)


1. V.J.MANIKANTAKUMAR,
                      ...  Petitioner

                        Vs



1. THE INSTITUTE OF HUMAN RESOURCES
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.P.C.SASIDHARAN

                For Respondent  :SRI.N.N.SUGUNAPALAN, SC, IHRDE

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :08/12/2009

 O R D E R
                      T.R. Ramachandran Nair, J.
                  - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No.34406 of 2009-U
                  - - - - -- - - - - - - - - - - - - - - - - - - - -
             Dated this the 8th day of December, 2009.

                                JUDGMENT

The petitioner herein joined service in the IHRD in the year 1988. He

obtained a promotion in the year 2003 and now he is working as Principal,

Model Polytechnic College, Painavu, Idukki District. Anticipating his

promotion, the petitioner had requested for a transfer and posting at MPTC,

Karunagappally as per Ext.P1. In the year 2008 also, the petitioner filed a

representation seeking for a posting as Principal at Karunagappally. The

said representation is produced as Ext.P2.

2. Ext.P3 is the representation now submitted by the petitioner on

24.9.2009 requesting for a transfer either to Karunagappally or to Mattakara

at Kottayam. The petitioner points out that at present the post of Principal

at Mattakara, Kottayam is held by Smt. Deepthi S. (Head of Section) with

full additional charge. In MPTC, Mattakara, the Head of Section is

holding the post of Principal with additional charges. In these

circumstances, the petitioner prays for a direction to the first respondent to

take a decision on Ext.P3 after taking note of the request made by him.

3. Heard learned Standing Counsel appearing for the first respondent.

pc 34406/2009 2

4. There will be a direction to the first respondent to take a decision

on Ext.P3 after assessing various aspects, within a period of one month from

the date of receipt of a copy of this judgment.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/