High Court Kerala High Court

V.K. Mohandas vs State Of Kerala on 6 March, 2009

Kerala High Court
V.K. Mohandas vs State Of Kerala on 6 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25555 of 2008(P)


1. V.K. MOHANDAS, TOWN PLANNER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SMT.S.KARTHIKA

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :06/03/2009

 O R D E R
                        T.R. Ramachandran Nair, J.
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                         W.P.(C). No.25555/2008-P
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                    Dated this the 6th day of March, 2009

                            J U D G M E N T

The petitioner is working as Town Planner since June 2003

after successive promotions from the post of Assistant Town Planner. He is

a native of Thrissur District. He had been working in other districts. Later

he was transferred to Kasaragod District in March 2007. The petitioner had

been seeking for transfer to a nearby station and on coming to know that

there is a vacancy in Kozhikode District, he filed Ext.P4 representation

before the respondent. Ext.P3 shows that there was an open vacancy in

Kozhikode District. Since no action was taken, this writ petition was filed.

2. This Court had passed an interim order on 24/09/2006,

directing the Secretary to Government, Local Self Government Department

to file an affidavit within two weeks stating whether the vacancy of Town

Planner, Kozhikode has been filled up. It was also directed to state whether

any one among the town planners in the service in State of Kerala has got a

better and superior claim than the petitioner for a posting at Kozhikode.

But the learned counsel for the petitioner submitted that the vacancy at

Kozhikode had been filled up by transferring another person from

Alappuzha District.

W.P.(C) No.25555/2008
-:2:-

3. The petitioner is now working at Kannur. The choice district is

Thrissur. The petitioner is seeking for a transfer either to Thrissur or to

Kozhikode. Already the petitioner has filed Ext.P5 representation before

the Government. Therefore, the claim of the petitioner for a choice station

will be considered along with the claims of others if any and appropriate

orders will be passed within a period of six weeks from the date of receipt

of the copy of this judgment. Petitioner will file a fresh representation

within a period of two weeks from today. The claim of the petitioner will

be considered in the next arising vacancy in Kozhikode or Thrissur

Districts.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms