IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1528 of 2008()
1. H.A.BHOVI, 861350461 CONSTABLE
... Petitioner
Vs
1. COMMANDANT, CISF UNITCPT, COCHIN.
... Respondent
2. D.I.G., CISF.SOUTHERN SECTOR,
3. DIRECTOR GENERAL
For Petitioner :SRI.G.SASIDHARAN CHEMPAZHANTHIYIL
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :23/07/2008
O R D E R
J.B.KOSHY & P.N.RAVINDRAN, JJ.
-------------------------------
W.A.NO.1528 OF 2008 ()
-----------------------------------
Dated this the 23rd day of July, 2008
J U D G M E N T
KOSHY,J.
The petitioner is working as a Constable in the CISF Unit
of Cochin Port Trust. He was transferred to CISF Unit, UCIL,
Jaduguda, in the State of Uttar Pradesh. He has got 15 years
of service. He was transferred in 2006-07. Against Ext.P1
transfer order, he made Ext.P2 representation contending that
his daughter is studying in Class X at Kendriya Vidyalaya,
Cochin Port Trust. He pleaded that his transfer be deferred
for one more year to retain in Cochin. His request was
considered and one more year was granted to retain in
Cochin. Again in 2006, he proposed to be transferred. At
that time also, he requested for deferment contending that his
son was studying in 10th Standard. Again one year was
granted. Now also he is proposed to be transferred. Now his
W.A.1528/08 2
request is that his daughter is studying in 12th Standard and
examination has already been fixed. He was working in the
South Zone for the last 14 years. He is a transferred
employee and he is bound by transfer orders. There are
several employees who are awaiting for transfer to home
State. Next year his son will be studying in 12th Standard and
at that time also he may request for deferment of transfer.
Taking into consideration of the circumstances, Learned
Single Judge rejected the contention. Petitioner submitted
that family may be allowed to retain at the CISF Unit, Cochin.
Even though in the normal circumstances, he can be retained
only for 15 days. The learned Single Judge directed as
follows:
“But, I direct the respondents to permit
the petitioner to be retained at the
CISF Unit of Cochin Port Trust till
20.7.2008 to enable to him to make
arrangements for the stay of his
family.”
We are of the view that maximum benefits were granted to the
petitioner and we see no ground to interfere in the impugned
W.A.1528/08 3
judgment of the learned Single Judge, and hence, this appeal
is dismissed.
J.B.KOSHY, JUDGE
P.N.RAVINDRAN, JUDGE
prp
J.B.KOSHY & P.N.RAVINDRAN, JJ.
——————————————————–
M.F.A.NO. OF 2006 ()
———————————————————
J U D G M E N T
———————————————————
26th May, 2008