High Court Kerala High Court

Shaji.P.K vs The Land Revenue Commissioner on 10 December, 2010

Kerala High Court
Shaji.P.K vs The Land Revenue Commissioner on 10 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36691 of 2010(J)


1. SHAJI.P.K, SPECIAL TAHSILDAR(LA),
                      ...  Petitioner

                        Vs



1. THE LAND REVENUE COMMISSIONER,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,IDUKKI-685 602.

3. SRI.ASOK KUMAR SINGH, IAS,

4. K.RAJAN, DEPUTY TAHSILDAR, KOTTAYAM

                For Petitioner  :SRI.A.JAYASANKAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :10/12/2010

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W.P(C) No. 36691 of 2010
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
            Dated this, the 10th day of December, 2010.

                            J U D G M E N T

The petitioner is a Special Tahsildar. He is suffering from

cancer. He wants a transfer to his home station on humanitarian

grounds. The petitioner has filed Ext. P6 representation seeking the

said relief before the 1st respondent. The petitioner seeks a direction

to the 1st respondent to consider and pass orders on Ext. P6

expeditiously.

2. I have heard the learned Government Pleader also.

In view of the pathetic conditions of the petitioner stated in Ext.

P6, I am of opinion that the petitioner really deserves sympathy. The

1st respondent is therefore directed to consider Ext. P6 with the

sympathy the petitioner deserves because of his illness and pass

appropriate orders as expeditiously as possible, at any rate, within

one month from the date of receipt of a copy of this judgment, after

affording an opportunity of being heard to the petitioner.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.