High Court Kerala High Court

S.Jamaludheen Kunju vs The Director Panchayaths on 22 January, 2007

Kerala High Court
S.Jamaludheen Kunju vs The Director Panchayaths on 22 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1863 of 2007(V)


1. S.JAMALUDHEEN KUNJU, AGED 54 YEARS,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR PANCHAYATHS,
                       ...       Respondent

                For Petitioner  :SRI.P.V.VENUGOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :22/01/2007

 O R D E R
                                  K.K.DENESAN, J

                          -------------------------------

                           W.P.(C)NO.1863  of 2007

                          -------------------------------

                 Dated this the 22nd   day  of January, 2007




                                     JUDGMENT

The petitioner is now working as Senior Superintendent/

Performance Audit Supervisor at Nilambur on his transfer from Kollam

district based on an order of promotion issued on 21.12.2006. He has

made a request as per Ext.P3 addressed to the Director of Panchayats

to transfer and posting in one of the Panchayats in Kollam district

highlighting that he suffers from certain serious ailments and that he is

due to retire from service by the end of May 2007. He is a native of

Chavara and it would be desirable that if he is permitted to work

somewhere near Chavara, he may get the care and attention by the

members of his family.

2. Counsel for the petitioner submits that certain open vacancies

are due to arise within a short period of time and this Court may direct

Ext.P3 to be disposed of by the first respondent.

3. Heard the Government Pleader also.

4. In the circumstances, there shall be an order directing the first

respondent to consider Ext.P3 taking into consideration the facts and

circumstances stated therein and to dispose of the same, as

W.P.(C)No.1863/2007 2

expeditiously as possible in any event within six weeks. I make it clear

that the claims of other employees, similarly situated, also shall be

considered along with Ext.P3. The petitioner shall produce a copy of

the judgment along with a copy of the writ petition before the first

respondent for information and compliance and for necessary action.

K.K.DENESAN, JUDGE

css/

W.P.(C)No.1863/2007 3