IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36406 of 2009(U)
1. T.S.VELUSAMY, AGED 52 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REP. BY THE
... Respondent
2. SECRETARY, KOZHIKODE CORPORATION,
3. SECRETARY,
For Petitioner :SRI.MANJERI SUNDERRAJ
For Respondent :SRI.K.D.BABU,SC,KOZHIKODE CORPORATION
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :21/12/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.36406 of 2009 (U)
---------------------------------
Dated, this the 21st day of December, 2009
J U D G M E N T
Heard the counsel for the petitioner, the Government Pleader
appearing for the 1st respondent and the respective standing
counsel appearing for respondents 2 & 3.
2. The petitioner’s grievance is against Ext.P6.
3. The petitioner is an Executive Engineer now working
under the 2nd respondent Corporation. According to the petitioner,
he was posted under the 2nd respondent Corporation only by order
GO(Rt.) No.2001/09/LSGD dated 06/08/2009 and that immediately
thereafter, by Ext.P6 order dated 29/10/2009, he has been
transferred and posted to the 3rd respondent Municipality. He has
sought cancellation of Ext.P6 by filing Ext.P8 before the 1st
respondent, and orders are not passed on the representation.
4. As at present, the petitioner has not been relieved from
the 2nd respondent Corporation. Having regard to the above and
also the complaint of the petitioner about the frequent transfers to
WP(C) No.36406/2009
-2-
which he is subjected to, I direct the 1st respondent to consider
Ext.P8. This shall be done as expeditiously as possible, at any rate,
within eight weeks of receipt of a copy of this judgment.
5. It is directed that in the meanwhile status quo as on
date, in so far as Ext.P6 transferring the petitioner, shall be
maintained.
The petitioner shall produce a copy of this judgment, along
with a copy of this writ petition before the 1st respondent for
compliance.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg