High Court Kerala High Court

Kumari vs State Of Kerala Represented By Its on 22 February, 2010

Kerala High Court
Kumari vs State Of Kerala Represented By Its on 22 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5735 of 2010(N)


1. KUMARI,FIRST GRADE OVERSEER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY ITS
                       ...       Respondent

2. THE CHIEF ENGINEER,LOCAL SELF

3. THE SECRETARY,CORPORATION OF

                For Petitioner  :SRI.D.KISHORE

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :22/02/2010

 O R D E R
                            C.T. RAVIKUMAR, J.
                     --------------------------------------------
                         W.P.(C). NO. 5735 OF 2010
                     --------------------------------------------
                  Dated this the 22nd day of February, 2010

                                  JUDGMENT

The petitioner is working as a First Grade Overseer in the Corporation

of Thiruvananthapuram. She is aggrieved by Ext.P3 order dated 18.1.2010

whereby she was transferred and posted at Kanjangad Municipality in an

open vacancy. It is evident from Ext.P3 that the petitioner was so

transferred based on the recommendation of the Vigilance and Anti

Corruption Bureau. Its recommendation was to post the petitioner out of

Thiruvananthapuram District and not to transfer back till the completion of

the investigation of the case. Against Ext.P3 order of transfer, the petitioner

has filed Ext.P4 representation before the first respondent.

2. The specific contention of the petitioner is that she was placed

under transfer in connection with an incident that occurred on 15.3.2006 and

led to the registration of crime as VC.No.3 of 2009 by the Vigilance and

Anti Corruption Bureau under Section 13 (2) r/w 13 (1) (d)of the Prevention

of Corruption Act. According to the petitioner, there is no reason to transfer

her based on the pendency of the said proceedings all of a sudden that too,

after allowing her to continue in Thiruvananthapuram Corporation itself for

about four years. Ext.P3 does not reveal that the registration of VC.No.3 of

W.P.(C) NO.5735 of 2010 2

2009 is the reason for effecting the transfer. However, taking into account

the aforesaid contentions and also the fact that in the case of the person who

was placed under transfer along with the petitioner as per Ext.P3, this Court

had earlier passed an order in W.P.(C).No.4800 of 2010 directing the first

respondent therein to consider the representation filed by her and to pass

orders thereon with a further direction to allow her to continue in

Thiruvananthapuram Corporation till such a decision is taken, I am inclined

to grant a similar relief to the petitioner. Accordingly, there shall be a

direction to the first respondent to consider and pass orders on Ext.P4

submitted by the petitioner expeditiously, at any rate, within a period of two

weeks from the date of receipt of a copy of this judgment. However, it is

made clear that if the transfer ordered as per Ext.P3 is only in connection

with the registration of VC.No.3 of 2009, then in the circumstances

explained above, the petitioner shall be permitted to continue in

Thiruvananthapuram Corporation itself till a decision is taken on Ext.P4.

The Writ Petition is disposed of as above.

(C.T. RAVIKUMAR, JUDGE)

spc

W.P.(C) NO.5735 of 2010 3

C.T. RAVIKUMAR, J.

W.P.(C). NO.5735/2010

JUDGMENT

22nd February, 2010

W.P.(C) NO.5735 of 2010 4