IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19697 of 2009(F)
1. VEDAVYASAN V.B., VALIYAVEEDU,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY SECRETARY TO
... Respondent
2. THE GURUVAYUR DEVASWOM MANAGING
3. THE ADMINISTRATOR,
4. THE DEPUTY ADMINISTRATOR,
5. K.V.PRAKASAN, PASHUPALAKAN,
6. T.K.SURESH, PASHUPALAKAN,
7. ASOKAN, PASHUPALAKAN,
8. UNNI NARAYANAN, PASHUPALAKAN,
For Petitioner :SRI.V.M.KURIAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :28/07/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.19697 OF 2009
---------------------------------------
Dated this the 28th day of July, 2009.
J U D G M E N T
The petitioner herein is aggrieved by the order by which he
is transferred from Kaveedu Gokulam to Vengad Gokulam. The
petitioner is presently working as Pashupalakan in the Kaveedu
Gokulam under the Guruvayoor Devaswom Board. He entered
service as Pashupalakan in the Vengad Gokulam, Valanchery,
Malappuram District on 03.05.2001 as per Exhibit P1 order dated
21.04.2001. His probation was declared.
2. It is averred that the petitioner suffered serious injuries
while working in the Vengad Gokulam and after a long period of
treatment, he continued with his duties in the said Gokulam. The
petitioner was sanctioned disability leave by Exhibit P3 when an
injury was caused to his spinal cord due to a fall at the
workplace. It is in this circumstance he submitted a
representation seeking for a transfer to Guruvayoor Gokulam on
medical ground and accordingly, he was transferred to
W.P.(C) No.19697/2009 2
Guruvayoor Gokulam in the year 2007, and he was continuing as
such. The petitioner was transferred and posted to the newly
opened Kaveed Gokulam in September 2007. The petitioner was
advised by the doctor to avoid heavy exertion and climbing stairs
etc. Exhibit P5 is the order by which the petitioner is now
transferred to Vengad Gokulam. Deeply aggrieved by the said
order of transfer, the petitioner has filed this writ petition.
3. Heard the learned standing counsel for the Guruvayur
Devaswom. It is submitted that if the petitioner files an
appropriate representation before the Guruvayur Devaswom
Managing Committee, the same will be considered on merits.
Therefore, this writ petition is disposed of in the following
manner:
The petitioner will file a representation before the
2nd respondent within a period of one week from today and the
2nd respondent will consider the same and pass appropriate
orders within a period of one month from the date of receipt of a
copy of the representation. Exhibit P5 will not be enforced
against the petitioner in the meanwhile and he will be allowed to
W.P.(C) No.19697/2009 3
continue in the present station. The medical grounds raised by
the petitioner will also be considered by the 2nd respondent.
T.R. RAMACHANDRAN NAIR
JUDGE
smp