IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 36802 of 2007(F)
1. K.UMMER,(UNDER ORDER OF TRANSFER)
... Petitioner
Vs
1. THE DIRECTOR OF MUNICIPALITIES,
... Respondent
2. THE MANJERI MUNICIPALITY,
3. THE CHAIRPERSON,
4. MECHERI ABDUL AZEEZ @ BAPUTTY,
For Petitioner :SRI.P.NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :13/12/2007
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 36802 of 2007
--------------------------
Dated this the 13th December, 2007
J U D G M E N T
The petitioner who is working as Overseer Grade-I/Building
Inspector in the Manjeri Municipality – the 2nd respondent is
aggrieved by Exhibit-P2 order of transfer passed by the Director
of Municipalities. According to the petitioner, the reason stated
in Exhibit-P2 is baseless. Apparently, there was no complaint by
the Chairman of the Standing Committee for Public Works
against the petitioner, though that is the reason referred to in
Exhibit-P2, contends the learned counsel for the petitioner. He
refers to Exhibit-P3 which is dated 11.12.2007, later in point of
time to the reference made in Exhibit-P2. Learned counsel for
the petitioner contends that the basis for the petitioner’s
transfer seems to be different from what is projected in Exhibit-
P2.
May be there is substance in this contention going by
Exhibit-P3. In my view, the petitioner’s grievance will have to be
looked into by the 1st respondent in the first instance. A copy of
the writ petition has been served on the standing counsel for the
Municipality.
W.P ( C) No. 36802 of 2007
2
In the result,this writ petition is disposed of permitting the
petitioner to file a representation seeking revocation or variation
of Exhibit-P2 order of transfer, before the 1st respondent. If he
files a representation in this regard, within one week from today,
it shall be looked into and appropriate decision shall be taken,
after hearing the petitioner and, if necessary, after calling for
remarks from the Manjeri Municipality, within three weeks
thereafter.
(V.GIRI, JUDGE)
ma
W.P ( C) No. 36802 of 2007
3
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007