High Court Kerala High Court

C.A.Aboobaker vs The Director on 12 October, 2009

Kerala High Court
C.A.Aboobaker vs The Director on 12 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26458 of 2009(B)


1. C.A.ABOOBAKER, PEON, SCHEDULED CASTES
                      ...  Petitioner

                        Vs



1. THE DIRECTOR, SCHEDULED CASTE
                       ...       Respondent

2. THE DIST. SCHEDULED CASTE DEVELOPMENT

3. SCHEDULED CASTE DEVELOPMENT OFFICE GR.II

                For Petitioner  :SRI.ANIL GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :12/10/2009

 O R D E R
                           V.GIRI, J
                         -------------------
                      W.P.(C).26458/2009
                         --------------------
           Dated this the 12th day of October, 2009

                         JUDGMENT

Petitioner is a peon in Elamdesom Block Scheduled

Caste Development Office. He has been posted in the said

office only on 22.11.2008. Now he has been transferred to

Idukki Block Scheduled Caste Development Office apparently

on working arrangement. He has challenged the same under

Ext.P2 representation before the Director, the 1st respondent.

2. It is inter alia pointed out by the learned Government

Pleader that there is only one office in the Idukki Block

Scheduled Caste Development Department whereas in

Elamdesom, there are three offices. It is submitted that it is

to avoid the contingency of keeping the office closed, that a

peon has been posted in Idukki Block Scheduled Caste

Development Office on working arrangement.

3. Learned counsel for the petitioner points out that there

are two other offices which are nearby and there are three

last grade servants working in the said office. In my view, the

matter may be considered by the Director.

W.P.(C).26458/2009
2

4. Accordingly, Ext.P2 shall be considered and a decision

taken by the Director, the 1st respondent, within six weeks

from the date of receipt of a copy of this judgment. The

interim order passed by this Court on 18.9.2009 shall

continue till such orders are passed.

Writ petition is disposed of as above.

V.GIRI,
Judge

mrcs