High Court Kerala High Court

P.K.Ramachandran Nair vs Managing Director on 13 November, 2008

Kerala High Court
P.K.Ramachandran Nair vs Managing Director on 13 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33453 of 2008(G)


1. P.K.RAMACHANDRAN NAIR, S/O.KARUNAKARAN
                      ...  Petitioner

                        Vs



1. MANAGING DIRECTOR, KERALA WATER
                       ...       Respondent

2. THE SENIOR ADMINISTRATIVE OFFICER,

3. CHIEF ENGINEER, CENTRAL REGION,

4. ASSISTANT EXECUTIVE ENGINEER,

5. M.V.CHARLIE, U.D.CLERK, OFFICE OF CHIEF

                For Petitioner  :SMT.C.G.BINDU

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :13/11/2008

 O R D E R
                      P.N.RAVINDRAN, J.

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

                    W.P.(C) No. 33453 of 2008

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

               Dated this the 13th November, 2008.

                         J U D G M E N T

The petitioner, who is working as L.D.Clerk in the

office of the Kerala Water Authority at Tripunithura, has filed this

writ petition aggrieved by his transfer to Piravam. The

petitioner is a resident of Poothotta in Ernakulam. By the

impugned order, the petitioner was transferred from Tripunithura

to Piravom. The distance from Poothotta to Thripunithura and

Poothotta to Piravom is almost identical. The petitioner is not

transferred to a far away place. Hence, the transfer does not

really cause any inconvenience to him. Further, the order of

transfer is challenged on the ground that it offends the

guidelines governing transfer.

2. The Apex Court has in State of U.P. And

Others v. Gobardhan Lal (2004 (11) SCC 402) held that

guidelines governing transfer do not confer on the employee any

enforceable right and that guidelines exist only for the sake of

W.P.(C) No.33453 of 2008

2

guidance. The Apex Court has also held that an order of transfer

cannot be lightly interfered with, and unless the order of transfer

is shown to be one issued by an incompetent authority or one

issued in violation of the statutory rules or shown to be vitiated

by mala fides, this Court cannot interfere with the order of

transfer. It was further held that this Court exercising the

jurisdiction under Article 226 of the Constitution of India cannot

act as an appellate authority, assess the niceties of the

administration needs and requirements of the situation and

substitute its decision in such matters.

3. In the instant case, the petitioner has not

pleaded or proved that the order of transfer is issued by an

incompetent authority. He has also no case that the order of

transfer is either vitiated by mala fides or is issued in violation of

any statutory rules. No concrete material also is placed before

me even to prima facie establish that the order of transfer is

vitiated by mala fides. The only ground on which the petitioner

W.P.(C) No.33453 of 2008

3

challenges the order of transfer is that it is issued in violation of

the guidelines.

In the light of the authoritative pronouncement of

the Apex Court in State of U.P. and Others v. Gobardhan Lal

(supra), the petitioner cannot seek implementation of guidelines

in letter and spirit and seek the intervention of this Court for a

direction to the respondents to retain him at Tripunithura. The

Writ Petition fails and is accordingly dismissed.

P.N.RAVINDRAN,
JUDGE

nj.