High Court Kerala High Court

N.K.Noorul Ameen vs The State Of Kerala on 19 June, 2008

Kerala High Court
N.K.Noorul Ameen vs The State Of Kerala on 19 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18419 of 2008(P)


1. N.K.NOORUL AMEEN, S/O.LATE MOHAMMED,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE DIRECTOR OF PANCHAYATS,

3. THE ASSISTANT DIRECTOR OF PANCHAYATS,

4. SRI.V.ANTONY, JUNIOR SUPERINTENDENT,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :19/06/2008

 O R D E R
                         V.GIRI, J.
          -------------------------
                  W.P.(C).No.18419 of 2008 P
          -------------------------
         Dated this the 19th day of June, 2008.

                        JUDGMENT

The petitioner had been working as Grama

Panchayat Secretary at Edayar. While so, he was promoted as

Junior Superintendent and posted in the Performance Audit

Unit-IV, Kaipamangalam, Thrissur. In the course of responding

to the options given for General Transfer, 2008, the petitioner

applied for transfer to Malappuram District. Apparently, under

Ext.P2, the petitioner was transferred to the Performance Audit

Unit-VI, Malappuram, where he joined duty. But, when orders

were issued as per Ext.P3, the petitioner is transferred to

Punnayoorkulam in Thrissur District.

2. Learned Government Pleader submits that the

transfer effected under Ext.P2 was a compulsory transfer.

3. Aggrieved by Ext.P3, the petitioner has preferred

Ext.P4 appeal before the Government and the same is pending.

4. Having heard the learned counsel for the

petitioner and the learned Senior Government Pleader, the writ

W.P.(C).NO.18419/08

:: 2 ::

petition is disposed of directing the 1st respondent to consider

and pass orders on Ext.P4 appeal, after hearing the petitioner

as also the 4th respondent, within three months from the date

of receipt of a copy of this judgment. The Government shall

consider whether the petitioner could be accommodated in the

station where he is currently working, if the 4th respondent is

not available, as on date.

The petitioner shall produce a copy of this judgment

along with a copy of the writ petition before the 1st respondent

for compliance.

Sd/-

(V.GIRI)
JUDGE
sk/

//true copy//

P.S. To Judge