High Court Kerala High Court

Avivyan K.S. vs The Kerala State Road Transport on 16 February, 2010

Kerala High Court
Avivyan K.S. vs The Kerala State Road Transport on 16 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4921 of 2010(M)


1. AVIVYAN K.S., AGED 50 YEARS,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE ASSISTANT TRANSPORT OFFICER,

3. SRI.K.K.CHANDRAN,

4. SRI.P.M.RASAK,

                For Petitioner  :SRI.A.JAYASANKAR

                For Respondent  :SRI.V.V.NANDAGOPAL NAMBIAR,SC, KSRTC

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :16/02/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                   W.P.(C) NO.4921 OF 2010 (M)
              --------------------------------------------------
          Dated this the 16th day of February, 2010

                           J U D G M E N T

Petitioner’s grievance is against Ext.P3 order by which he is

transferred and posted to Thiruvananthapuram depot of the

KSRTC.

2. Petitioner is a driver who was posted at the Angamaly

Station of the KSRTC. According to the petitioner, on 16.11.2009

an incident happened which irritated the respondents 3 and 4. It

is stated that the petitioner was discharging duties thereafter

and that on 11.1.2010 he felt giddiness and as a result of which

he had to go to hospital. It is stated that on 13.1.2010 the 4th

respondent summoned the petitioner for an enquiry and called

upon the petitioner to explain why he did not discharge duty on

11.1.2010.

3. Petitioner submits that, he explained the matter to the

3rd respondent but however he has now been issued Ext.P3

transfer order. Aggrieved by Ext.P3, petitioner filed Ext.P4

representation before the first respondent. It is thereafter that this

writ petition is filed challenging Ext.P3.

WPC.No.4921 /09
:2 :

4. Irrespective of the version as given in the writ petition,

going by the contents of Ext.P3, the reason stated is that the

petitioner refused to operate service on 11.1.2010, which caused

cancellation of one of the services. If it is so, it is certainly an

administrative reason and respondents cannot be faulted for what

they have done.

5. On the other hand if there is any truth in what the

petitioner submits, this certainly is a matter for the first

respondent to examine and consider. Therefore while the

petitioner shall comply with Ext.P3, it is directed that the first

respondent shall consider Ext.P4 representation filed by the

petitioner and pass orders thereon. This shall be done as

expeditiously as possible at any rate within 4 weeks from the date

of production of a coy of the judgment along with a copy of this

writ petition.

Writ petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No.4921 /09
:3 :