IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20407 of 2008(D)
1. P.T.JOY, AGED 50,
... Petitioner
Vs
1. DIRECTOR OF TECHNICAL EDUCATION
... Respondent
2. SENIOR JOINT DIRECTOR(POLYTECHNIC
For Petitioner :SRI.SHEEJO CHACKO
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :08/07/2008
O R D E R
K.T. SANKARAN, J.
............................................................................
W.P (C) No. 20407 OF 2008
............................................................................
Dated this the 8th July, 2008
J U D G M E N T
The petitioner, while working as Lecturer in Mechanical Engineering in the
Maharajas Technological Institute (MTI), Thrissur , was transferred as per Ext.P1 order
dated 16.06.2008 to the Government Polytechnic College, Kunnamkulam as Lecturer in
Mechanical Engineering . As per the same transfer order, one P.R. Raman , Lecturer
in Mechanical Engineering, Government Polytechnic College, Kunnamkulam was
ordered to be transferred to Government Engineering College, Thrissur and one M.M.
Kuriakose, Government Engineering College, Thrissur was ordered to be transferred to
Maharajas Technological Institute, Thrissur. The petitioner submits that there are other
persons having more service than him in the Maharajas Technological Institute and that
petitioner was transferred quite contrary to Ext. P2 Circular dated 14.05.2008 proposing
transfers. The petitioner submits that his name was not included in Ext. P2 Circular
inviting objections to the transfers proposed therein. The name of the petitioner having
not been included in Ext.P2 Circular, he could not be expected to make objections, it is
contended. It is further contended that, all of a sudden, the petitioner’s name was
included in Ext.P1 transfer order and thereby an opportunity to make objections was
denied to him.
2. The petitioner was relieved from the Maharajas Technological Institute,
Thrissur. Challenging Ext. P1 transfer order, the petitioner has submitted Ext. P3
representation dated 19.06.2008 to the Director of Technical Education,
W.P (C) No. 20407 OF 2008
2
Thiruvananthapuram . Ext.P3 representation is pending disposal.
3. The grievances of the petitioner voiced in Ext. P3 representation shall be
properly considered by the Director of Technical Education, after affording an
opportunity of being heard to the petitioner. Ext.P3 representation shall be disposed of
within a period of one month from the date of receipt of a copy of the judgment. The
petitioner shall produce a certified copy of the judgment and a copy of the Writ Petition
before the first respondent. The first respondent shall duly consider the fact that the
name of the petitioner was not included in Ext. P2 Circular proposing transfers. The
relevant Government orders and guidelines relating to transfer shall also be taken note
of by the first respondent while disposing of Ext. P3 representation.
The Writ Petition is disposed of as above.
K.T. SANKARAN,
JUDGE.
lk