IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2225 of 2009()
1. KERALA SURVEY FIELD STAFF ASSOCIATION,
... Petitioner
2. R.ASHOK KUMAR, AGED 45 YEARS,
Vs
1. STATE OF KERALA,
... Respondent
2. DIRECTOR OF SURVEY,
3. BIJU PRABHAKARAN, S/O.PRABHAKARAN,
For Petitioner :SRI.T.M.SUNIL
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :08/10/2009
O R D E R
KURIAN JOSEPH & P.Q.BARKATH ALI, JJ.
-----------------------------------------
W.A.No.2225 of 2009
-----------------------------------------
Dated this the 8th day of October, 2009
JUDGMENT
Kurian Joseph,J.
Appellants are the petitioners. Though various
averments are made in the writ petition and though several
contentions are taken before us, the basic and the crucial
grievance pertains to the transfer of the second petitioner
from Kollam to Trivandrum as per Ext.P5. It is seen that the
second petitioner himself has filed Ext.P6 before the Director
of Survey and the Association has submitted Ext.P7 before
the Minister for Revenue. The transfer essentially being an
issue concerning an individual employee, it is only appropriate
that the second petitioner submits a representation before the
Government. It will be open to the Association to pursue
various other grievances before the Government or in
appropriate proceedings.
Therefore, the writ appeal is disposed of as follows. In
the event of the second petitioner filing an appropriate
W.A.No.2225 of 2009
-:2:-
representation before the first respondent within a period of two
weeks from today, the matter will be considered by the first
respondent within another three weeks. In case the substitute
has not joined duty, the status quo obtaining as on today shall
continue till such time.
The judgment under appeal will stand modified to the above
extent.
(KURIAN JOSEPH, JUDGE)
(P.Q.BARKATH ALI, JUDGE)
ahg.
KURIAN JOSEPH &
P.Q.BARKATH ALI, JJ.
—————————
W.A.No.2225 of 2009
—————————-
JUDGMENT
8th October, 2009