High Court Kerala High Court

C.S.Madhusoodanan vs Chief Engineer (Hrm) on 14 September, 2007

Kerala High Court
C.S.Madhusoodanan vs Chief Engineer (Hrm) on 14 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27351 of 2007(F)


1. C.S.MADHUSOODANAN,
                      ...  Petitioner

                        Vs



1. CHIEF ENGINEER (HRM),
                       ...       Respondent

2. EXECUTIVE ENGINEER,

3. THE ASSISTANT ENGINEER,

                For Petitioner  :SRI.DILIP MOHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :14/09/2007

 O R D E R
                                V.GIRI,J.
                -----------------------------------------
                       W.P.(C) NO.27351 of 2007
                -----------------------------------------

           Dated this the 14th day of September, 2007

                               JUDGMENT

Aggrieved by Ext.P3 order of transfer, by which the petitioner, a

Senior Assistant, was transferred from the Electrical Section,

Chottanikkara to the Electrical Circle, Audit Office, Kasargode, he has

approached this Court by filing Writ Petition No.14145/2007. The same

was disposed of by Ext.P4 judgment. This Court found that the Court

can interfere with the transfer order only if it is in violation of the

statutory provisions or vitiated by malafides. It was further found that

the petitioner has not made out any such case in the writ petition. The

petitioner was permitted to move the Electricity Board by filing a

suitable representation along with a copy of the judgment. The Board

was directed to take a decision on the same within a period of one

month from the date of receipt of a copy of that representation.

According to the petitioner, he filed Ext.P5 representation as permitted

under Ext.P4. In Ext.P4 judgment, this Court has further directed that

the petitioner shall be re-admitted to duty at Chottanikkara and shall

be permitted to continue there for a period of two months or till the

W.P.(C)No.27351/2007 : 2:

Electricity Board takes a decision on Ext.P7 representation whichever

therein. Accordingly, he was not re-admitted to duty at Chottanikkara

pursuant to Ext.P4 judgment and therefore he has filed Contempt of

Court Case No.1180/2007 which is stated to be pending.

2. Ext.P6 communication from the Executive Engineer indicates

that the petitioner’s representation was disposed of by the Chief

Engineer on 21.8.2007. According to the petitioner, the said order is

not being communicated and that he is now required to go to

Kasargode vide Ext.P7 order.

3. I have heard the learned Senior Standing Counsel for the

Electricity Board Mr.Asok Cherian as well. This Court, had, as per

Ext.P4 judgment directed the Electricity Board to re-admit the

petitioner to duty at Chottanikkara and retain him therein for a period

of two months or till the representation, which he was permitted to file

thereunder, was disposed of. Mr.Asok Cherian submits that the

representation has been disposed of by Order dated 21.8.2007.

According to the petitioner, the copy has not been served on him.

Disposal of the representation can be said to have become complete

only when a copy is served on the representationist. In the

circumstances, copy of the proceedings stated to have been issued by

the CE(Charge) on 21.8.2007 will be communicated to the petitioner

by the respondents within a period of one week from today, if it is not

W.P.(C)No.27351/2007 : 3:

already communicated. The question as to whether it was actually

communicated to him or not are matters which may invite the

attention of the Court in the Contempt of Court Case stated to have

been preferred by the petitioner. In the circumstances, the relief of the

petitioner pursuant to Ext.P7 shall be kept in abeyance till the order

dated 21.8.2007 referred to in Ext.P6 is communicated to him.

The writ petition is disposed of as above.

V.GIRI, JUDGE

css
/

W.P.(C)No.27351/2007 : 4: