IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22998 of 2008(S)
1. K.C.MATHEW, AGED 50,
... Petitioner
Vs
1. UNION OF INDIA, REPRESENTED BY THE
... Respondent
2. THE DIVISIONAL RAILWAY MANAGER,
3. THE SENIOR DIVISIONAL COMMERCIAL
4. THE CHIEF VIGILANCE OFFICER,
5. THE SENIOR DIVISIONAL PERSONNEL
For Petitioner :SRI.T.C.GOVINDA SWAMY
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :31/07/2008
O R D E R
K. BALAKRISHNAN NAIR & M.C. HARI RANI,JJ
==============================
W.P.(C)NO. 22998 OF 2008
============================
DATED THIS THE 31st DAY OF JULY 2008
JUDGMENT
Balakrishnan Nair,J.
The applicant in O.A.No.385/2008 is the writ petitioner. Ext.P2
O.A.was filed challenging Annexure-A1 order dated 20-6-2008 by
which the petitioner has been transferred from Trichur to Alappuzha
at the instance of the Vigilance Wing of the Railways. He filed
Annexure-A4 representation dated 30-6-2008 and thereafter
approached the Central Administrative Tribunal challenging the
transfer. The C.A.T. was not impressed by the contentions of the
petitioner. The grounds taken were held to be not sufficient to
interfere with the transfer order by the Central Administrative Tribunal.
In the result, the O.A. was dismissed by Ext.P1. This writ petition is
filed challenging Ext.P1.
2. The learned counsel Sri. T.C.Govindaswamy appearing for the
petitioner submitted that Annexure-A1 has been issued in violation of
the Railway Board’s orders, Annexures A7 and A8. If that be so, the
petitioner has to represent pointing out the above aspect before the
WPC.22998/2008 -2-
competent authority of the Railways. We see no such representation
has been made. It is settled position in law that this Court cannot
interfere with a transfer order, unless it is shown to be illegal in the
sense it violates some statutory provision or is vitiated by mala fides.
Guidelines are meant to guide and not to govern. So the violation of
guidelines is not treated as an illegality for the purpose of interference
with the transfer under Article 226 of the Constitution of India.
In the result, the writ petition is dismissed without prejudice to
the right of the petitioner to represent before the competent authority
of the Railways, his grievance regarding the issuance of Annexure-A1
transfer order in violation of Annexures A7 and A8.
K. BALAKRISHNAN NAIR,
JUDGE
M.C. HARI RANI
JUDGE
ks.