High Court Kerala High Court

T.Sugathan vs The Executive Engineer on 9 February, 2009

Kerala High Court
T.Sugathan vs The Executive Engineer on 9 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2806 of 2009(H)


1. T.SUGATHAN, SUB ENGINEER, KSEB,
                      ...  Petitioner

                        Vs



1. THE EXECUTIVE ENGINEER, KERALA STATE
                       ...       Respondent

2. THE DEPUTY CHIEF ENGINEER,

3. CHIEF ENGINEER (HRM), KERALA STATE

4. KERALA STATE ELECTRICITY BOARD,

                For Petitioner  :SRI.G.SASIDHARAN CHEMPAZHANTHIYIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :09/02/2009

 O R D E R
                         T.R. Ramachandran Nair, J.
                      ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                           W.P.(C). No.2806/2009-H
                      ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  Dated this the 9th day of February, 2009

                             J U D G M E N T

The petitioner has approached this Court for implementing the

order of transfer issued as per Ext.P1. He is working as Sub Engineer in

K.S.E.B in Panniyar Generation Sub Division. He joined there on August

2006 on getting promotion. He belongs to Thiruvananthapuram District. He

sought for a transfer to his home District on compassionate grounds and by

Ext.P1 he was benefited by an order also. But so far the order has not been

implemented and therefore, he has not been relieved from the duties so far to

join the transfer station. The petitioner has filed Ext.P2 seeking for

implementation of Ext.P1 before the Deputy Chief Engineer, Generation

Circle, Meencut, Chithirapuram.

2. The learned Standing Counsel on instructions submits that it is

only because of want of a substitute that the order could not be implemented

and earnest efforts are being taken to implement the same and within two

months the same could be implemented. Therefore, there will be a direction to

the second and third respondents to see that Ext.P1 is implemented within two

months from the date of receipt of the copy of this judgment.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)
ms