High Court Kerala High Court

Devi. S. vs The Chief Engineer (H.R.M.) on 20 November, 2006

Kerala High Court
Devi. S. vs The Chief Engineer (H.R.M.) on 20 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30577 of 2006(M)


1. DEVI. S., WORKING AS CASHIER AT
                      ...  Petitioner

                        Vs



1. THE CHIEF ENGINEER (H.R.M.)
                       ...       Respondent

2. THE EXECUTIVE ENGINEER,

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :20/11/2006

 O R D E R
                            K.K.DENESAN, J.

                   -----------------------------

                       WP(C)No. 30577 OF 2006

                   -----------------------------

                Dated this the 20th November, 2006.



                                 JUDGMENT

The petitioner who is working as Cashier in the

Electrical Division of the Kerala State Electricity Board

has been transferred as per Ext.P1 order passed by the

first respondent on 28.2.2006 from Electrical Division,

Mavelikkara to Electrical Circle, Kollam. The grievance of

the petitioner is that despite the lapse of more than eight

months, Ext.P1 has not been given effect to in the case of

the petitioner.

2. This Court has taken the view in similar matters

that the beneficiaries of transfer orders passed by the

competent authorities shall not be denied that benefit for

long, merely on the ground of non-availability of

substitutes to replace them. Hence there shall be an order

directing the respondents to relieve the petitioner from

Electrical Division, Mavelikkara forthwith, at any rate,

within two weeks on the petitioner producing a copy of this

judgment along with a copy of the writ petition before the

second respondent. Writ petition is disposed of

accordingly.

K.K.DENESAN

Judge

jj