High Court Kerala High Court

K.H. Salim vs The Secretary on 23 February, 2007

Kerala High Court
K.H. Salim vs The Secretary on 23 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5504 of 2007(E)


1. K.H. SALIM, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. THE DIRECTOR OF PANCHAYATH,

3. THE THRIKUNNAPUZHA GRAMA PANCHAYATH,

4. VIJAYAN,

                For Petitioner  :SRI.S.SHANAVAS KHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :23/02/2007

 O R D E R
                              K.K.DENESAN, J

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

                        W.P.(C)NO.5504  of 2007

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



           Dated this the 23rd    day  of  February, 2007



                                  JUDGMENT

The petitioner who has been suffered five consecutive

transfers within a span of five months, the last one issued within

an interval of five days, has approached this Court challenging

the arbitrary order passed by the second respondent on

9.2.2007. The impugned proceedings of the second respondent

are the continuation of a series of orders of transfers and

postings issued within a period of five or six months and what is

seen from Ext.P3 order dated 9.2.2007 is that dislocation has

been caused to 118 employees who belong to the category of

Upper Division Clerks.

2. The petitioner was transferred and posted in the Station

where he was working as on 9/2/2007 by proceedings dated

2.2.2007. Ext.P2 proceedings dated 2.2.2007 itself refers to

another order of the same kind issued on 25.1.2007. The

W.P.(C)No.5504/2007 :2:

petitioner, prima facie, seems to be justified in contending that

human problems involved in such frequent orders of transfers

and postings have been totally disregarded and that the second

respondent has been passing orders of transfers one after

another causing heart-burn and hardships to a major section of

the employees of the Panchayat Department, just to please a

favoured group whose dictates are translated into action by that

respondent. Needless to state that such transfers and postings

will not do any good to the administration. It will only cause

unnecessary expenditure to the public exchequer because orders

of transfers and postings ordered not at the request of the

employees will invite claims for travelling allowances and other

expenditure. The state machinery will have to spend time, energy

and money to defend those orders when questioned before Court.

3. This Court had to pass an interim order staying the

operation of Ext.P3 in a writ petition filed by another aggrieved

Upper Division Clerk in W.P.(C)4788/2007.

4. The petitioner was relieved before the order of stay was

served on the concerned authorities. Respondent No.4 who was

W.P.(C)No.5504/2007 :3:

posted as substitute in the place of the petitioner also got

relieved from the Grama Panchayat where he was working as on

9.2.2007.

5. Learned counsel for the petitioner, in the above

circumstances, submits that the petitioner will be satisfied, for

the time being, if this Court directs the first respondent before

whom Ext.P4 representation filed by him is pending, to pass

appropriate orders, as expeditiously as possible. I am inclined to

grant the above prayer. Accordingly, after hearing the

Government Pleader also and without issuing notice to the 4th

respondent, this writ petition is disposed of directing the first

respondent to consider Ext.P4, having regard to all relevant facts

and circumstances and to dispose of the same within three weeks

from the date of receipt of a copy of the judgment. The petitioner

shall produce a copy of the judgment and a copy of the writ

petition before the first respondent for information and

compliance.

K.K.DENESAN, JUDGE

W.P.(C)No.5504/2007 :4:

css
/

W.P.(C)No.5504/2007 :5: