IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16812 of 2009(V)
1. A.S. CHACKO, SUB ENGINEER,
... Petitioner
Vs
1. THE DEPUTY CHIEF ENGINEER,
... Respondent
2. EXECUTIVE ENGINEER,
3. EXECUTIVE ENGINEER,
For Petitioner :SRI.V.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :22/06/2009
O R D E R
P.N.RAVINDRAN, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
W.P.(C) No. 16812 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 22nd day of June, 2009
JUDGMENT
Heard Sri. V. Rajendran, the learned counsel appearing for the
petitioner and Sri. K.S. Anil, the learned standing counsel appearing for the
respondents.
2. The petitioner is a Sub Engineer working in the Kerala State
Electricity Board. He entered service on 1-1-2004 and was initially posted
in Kannur district. Thereafter, in the year 2006 he was transferred and
posted in Ernakulam district. On transfer to Ernakulam district, he was
posted in Electrical Section, Thoppumpady under Mattancherry Division.
Later, by Ext.P3 order, he was transferred to Electrical Division,
Tripunithura at his request. The petitioner’s grievance is that though one
year has passed after Ext.P3 order was issued, it has not so far been
implemented.
3. The learned standing counsel for the respondents submits that the
petitioner could not be relieved from Electrical Section, Thoppumpady for
want of a substitute. Ext. P3 order has not been varied or modified.
Therefore, the respondents are bound to give a posting to the petitioner in
W.P.(C) No. 16812/09 V 2
Electrical Division, Tripunithura. Ext.P3 order was passed on 30-5-2008
and more than one year has passed thereafter. In these circumstances, the
Kerala State Electricity Board cannot contend that the petitioner could not
be relieved for want of a substitute. It is for the Kerala Electricity Board to
find a substitute to be posted in Electrical Section, Thoppumpady.
I accordingly, dispose of this writ petition with a direction to the
competent authority among the respondents to give effect to Ext.P3 by
posting the petitioner in Electrical Division, Tripunithura within two
months from today.
P.N.RAVINDRAN,
JUDGE.
mn.