IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2044 of 2010(E)
1. TITUS.P.CHERIN, SENIOR ASSISTANT
... Petitioner
Vs
1. KERALA STATE ELECTIRICITY BOARD,
... Respondent
2. THE CHIEF ENGINEER, HRM, KSEB,
3. THE EXECUTIVE ENGINEER, K.S.E.B.,
For Petitioner :SRI.GEORGE POONTHOTTAM
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :25/01/2010
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
W.P.(C). NO. 2044 OF 2010
--------------------------------------------
Dated this the 25th day of January, 2010
JUDGMENT
The petitioner is a Senior Assistant, working in the
Electrical Division, Punalur. As per Ext.P1 order dated
27.5.2009, he was ordered to be transferred to Electrical Circle,
Manjeri. Challenging that order, he had earlier approached this
Court by filing W.P.(C).No.31946 of 2009. As per Ext.P5
judgment , the said Writ Petition was disposed of with a direction
to consider the representations submitted by the petitioner and
to pass orders thereon. It also contained a direction to maintain
status quo as regards the continuance of the petitioner at
Electrical Division, Punalur. In compliance with Ext.P5 judgment,
the matter was considered and Ext.P6 order was issued. As per
Ext.P6 order, the request of the petitioner to review Ext.P1
transfer order and to retain him at Electrical Division, Punalur
itself was declined. Hence this Writ Petition. When the matter
was taken up for admission, counsel for the petitioner submitted
that pursuant to Ext.P6 order, the petitioner was relieved from
Electrical Division, Punalur, in terms of Ext.P1 transfer order.
W.P.(C) NO.2044 of 2010 2
However, it is submitted that in view of the peculiar
circumstances to which the petitioner has been put in, his case
deserves consideration in a sympathetic manner and for that
purpose he has already approached the first respondent through
Ext.P7 representation. In Ext.P7, the petitioner has narrated his
plight and request for its consideration, in sympathetic manner.
Learned standing counsel appearing for respondents 1 to 3
submits that Ext.P7 representation can be considered. In the
circumstances, considering the fact that the petitioner has now
been relieved from Electrical Division, Punalur, the first
respondent is directed to consider Ext.P7 representation
expeditiously, and to pass orders thereon within a period of
three weeks from today.
The Writ Petition is disposed of as above.
(C.T. RAVIKUMAR, JUDGE)
spc
W.P.(C) NO.2044 of 2010 3
C.T. RAVIKUMAR, J.
CRL. M.C. NO.
O R D E R
3rd June, 2009
W.P.(C) NO.2044 of 2010 4