High Court Kerala High Court

R.Sasidharan vs The Commandant General on 16 March, 2009

Kerala High Court
R.Sasidharan vs The Commandant General on 16 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8252 of 2009(B)


1. R.SASIDHARAN,
                      ...  Petitioner

                        Vs



1. THE COMMANDANT GENERAL,
                       ...       Respondent

2. THE DIVISIONAL OFFICER,

3. THE ASSISTANT DIVISIONAL OFFICER,

4. THE STATION OFFICER,

                For Petitioner  :SRI.SATHISH NINAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :16/03/2009

 O R D E R
                  T.R.RAMACHANDRAN NAIR,J.
                        -------------------------
                    W.P ( C) No.8252 of 2009
                        --------------------------
                Dated this the 16th March,2009

                          J U D G M E N T

The petitioner is now working as an Assistant Station

Officer at the Fire and Rescue Station, Thiruvalla. He is due to

retire from service in January 2010. Petitioner is suffering

from acute kidney ailment and he had filed Exhibits P1 and P1

(a) seeking for a transfer to Thiruvananthapuram district near

his place of residence at Kudappanakunnu, Peroorkada in a

suitable vacancy. Presently, he has filed Exhibit-P2

representation afresh. All that the petitioner seeks is for a

direction to the 1st respondent to consider Exhibit-P2 during

the General Transfer 2009.

There will be a direction to the 1st respondent to consider

Exhibit-P2 in accordance with the guidelines and in the light

of the fact that he is due to retire in January 2010.

Appropriate decision shall be taken at the time of the

General Transfer 2009.

The writ petition is disposed of as above.

(T.R.RAMACHANDRAN NAIR,
JUDGE)
ma

2

3