High Court Kerala High Court

P.M.Shaji vs Dy.Director Of Panchayat & … on 19 October, 2009

Kerala High Court
P.M.Shaji vs Dy.Director Of Panchayat & … on 19 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29522 of 2009(I)



1. P.M.SHAJI
                      ...  Petitioner

                        Vs

1. DY.DIRECTOR OF PANCHAYAT & ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.P.N.PURUSHOTHAMA KAIMAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/10/2009

 O R D E R
                      ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 29522 OF 2009 (I)
                =====================

           Dated this the 19th day of October, 2009

                          J U D G M E N T

Petitioner is aggrieved by Ext.P2 to the extent, he has been

transferred from Mundakkayam Grama Panchayat Office to

Koruthode Grama Panchayat Office. According to the petitioner,

the 3rd respondent, who is at Sl.No.36 in Ext.P2, who was working

in Peruvanthanam Grama Panchayat had requested for a transfer

to Koruthode Grama Panchayat and that the proposal was also to

concede that request. It is stated that, however, without any

rhyme or reason, petitioner, who has only recently joined

Mundakkayam Grama Panchayat Office has now been transferred

by Ext.P2 order. Petitioner submits that complaining of the above

and seeking his retention at Mundakkayam Grama Panchayat, he

has filed Ext.P4 before the 1st respondent. He is also referring to

Ext.P3 request made by the President of the Panchayat itself

requesting for his retention in Mundakkayam Grama Panchayat.

It is stated that Exts.P3 and P4 are pending before the 1st

respondent and therefore petitioner seeks an order requiring the

1st respondent to pass orders on Exts.P3 an P4.

WPC 29522/09
:2 :

Having regard to the pendency of Exts.P3 and P4, this writ

petition is disposed of directing the 1st respondent to consider and

pass orders thereon. This shall be done, as expeditiously as

possible, at any rate within 3 weeks of production of a copy of this

judgment. However, it is clarified that any order prejudicial to the

2nd respondent shall be passed only with notice to her as well.

ANTONY DOMINIC, JUDGE
Rp