High Court Kerala High Court

J.Khajmoideen vs Kerala State Electiricity Board on 23 September, 2009

Kerala High Court
J.Khajmoideen vs Kerala State Electiricity Board on 23 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26726 of 2009(I)


1. J.KHAJMOIDEEN, SUB ENGINEER,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTIRICITY BOARD, REP.
                       ...       Respondent

2. DEPUTY CHIEF ENGINEER, KERALA STATE

3. EXECUTIVE ENGINEER, KERALA  STATE

                For Petitioner  :SRI.K.P.BALAGOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :23/09/2009

 O R D E R
                             V.GIRI, J.
         = = = = = = = = = = = = = = == = = = = = =
                   W.P.(C). No. 26726 OF 2009

         = = = = = = = = = = = = = == = = = = = = =

           Dated this the 23rd day of September 2009.


                           JUDGMENT

Petitioner is a physically handicapped person and a Sub

Engineer in the Electricity Board. He has been transferred from

Kollengode to Nelliampathy, which according to him entails

travel of more than 50 Kms away. He has approached the Chief

Engineer by Ext.P3 representation aggrieved by the said

transfer.

2. I heard the learned Standing Counsel for the Board also.

3. The first respondent shall look into Ext.P3 and take a

decision, considering the fact that petitioner is a physically

handicapped, within six weeks from the date of receipt of a copy

of this judgment. If the petitioner is not relieved from duty as on

date, he will be permitted to continue, till a decision is taken on

Ext.P3.

Writ petition is disposed of as above.

(V.GIRI)
JUDGE

kkms/