IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34169 of 2010(U)
1. SUNIL KUMAR,P.S.NO.6168 OF KODENCHERY
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE SUPERINTENDENT OF POLICE
For Petitioner :SRI.LIFFY P. FRANCIS
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :13/12/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.34169 of 2010
==================
Dated this the 13th day of December, 2010
J U D G M E N T
The petitioner is a police constable working at Kodenchery Police
Station. According to the petitioner, he was transferred seven times in four
years. He has presently been transferred to Kodenchery Police Station by
Ext.P2 order. He challenges the same. According to the petitioner, he has
submitted Ext.P4 representation in this regard. He seeks a direction to the 1st
respondent to consider Ext.P4 and pass orders on the same.
2. The learned Government Pleader points out that in Ext.P2 what
has been stated is that he has been reinstated in service and posted at
Kodenchery Police Station. He further submits that Ext.P4 has been
addressed to the Central Home Minister and not to any authority before the
State Government.
3. Having considered the arguments of both sides, I dispose of this
writ petition with the following directions:
If the petitioner files a proper representation before the 1st respondent
along with a certified copy of this judgment, the 1st respondent shall consider
and pass orders on the same after affording an opportunity of being heard to
the petitioner, as expeditiously as possible, at any rate, within two months
from the date of receipt of the representation.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2