High Court Kerala High Court

Anil Kumar.N.M. vs The Director Of Panchayaths on 12 December, 2007

Kerala High Court
Anil Kumar.N.M. vs The Director Of Panchayaths on 12 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 36649 of 2007(K)


1. ANIL KUMAR.N.M., AGED 41 YEARS,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF PANCHAYATHS,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

3. BALAKRISHNAN, SECRETARY,

4. THE DEPUTY DIRECTOR OF PANCHAYATHS,

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :12/12/2007

 O R D E R
                                V.GIRI, J.
                    =========================
                       W.P.(C)NO.36649 OF 2007
                    =========================
                 Dated this the 12th day of December 2007

                               JUDGMENT

Petitioner is aggrieved by Ext.P3 order, by which the third

respondent, who was earlier working as a Head Clerk in the Kayyur

Cheemeni Grama Panchayat and was promoted as a Secretary under

Ext.P2 order and posted to the Kumbadaje Grama Panchayat, has now

been transferred in the place of the petitioner and posted in the

Kayyur-Chemmeni Grama Panchayat. According to the petitioner,

Ext.P3 is vitiated by a malafide exercise of power. In my view, if the

petitioner has a grievance against Ext.P3, he is entitled to approach

the government in that regard. Petitioner points out infraction of

Ext.P4 guidelines also. In the circumstances, the writ petition is

disposed of permitting the petitioner to approach the government

challenging Ext.P3. If a representation is filed within a period of two

weeks from today, the second respondent shall pass orders thereof

within a period of three weeks thereafter, after hearing the petitioner

and the third respondent.

V.GIRI, JUDGE
css/