IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 24615 of 2007(E)
1. T.K. GEETHA,
... Petitioner
Vs
1. DIRECTOR OF PRINTING,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.P.RAVINDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/08/2007
O R D E R
Antony Dominic, J.
========================
W.P(C).No.24615 of 2007
========================
Dated this the 14th day of August, 2007.
JUDGMENT
Petitioner is a Compositor Grade I, who is due for promotion
to the post of Compositor Sr. Grade. It is stated that she is
presently working at the Government Press, Shoranur where the
strength of Senior Grade Compositor is six. It is stated that for
some reason or other, four such posts of Compositors Sr. Grade
have been shifted to other establishments of the Government
Press, as a result of which, if the petitioner was ordered to be
promoted post will not be available for accommodating her.
2. Petitioner averred that her husband has been undergoing
treatment for schizophrenia and that her child is only six years.
On account of this she would not able to move out from the
present place, if she is promoted and posted outside Shoranur.
Highlighting these grievances, she has made Exts.P3 and P4
before the first respondent requesting to retain her in Shoranur
itself. It is stated that orders of promotion and consequential
WP(C) 24615/07 -: 2 :-
transfer are likely to be issued on the 30th of this month and if
urgent orders are not passed on Exts.P3 and P4, petitioner will be
compelled to move out of Shoranur, causing her untold miseries.
3. Taking into account the aforesaid circumstances, I think
that it is only fair that the first respondent considers the
petitioner’s representations, Exts.P3 and P4, as expeditiously as
possible, at any rate, before orders of promotion and transfer are
issued. I direct so. Petitioner shall produce a copy of this
judgment along with the copy of the Writ Petition before the first
respondent for compliance.
Writ Petition is disposed of as above.
Antony Dominic,
Judge.
ess 14/8