High Court Kerala High Court

Chandra Babu.C vs The Chief Engineer on 9 June, 2010

Kerala High Court
Chandra Babu.C vs The Chief Engineer on 9 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17766 of 2010(U)


1. CHANDRA BABU.C,
                      ...  Petitioner

                        Vs



1. THE CHIEF ENGINEER,
                       ...       Respondent

2. THE ASSISTANT EXECUTIVE ENGINEER,

3. GEETHA.P.K,

4. RADHAKRISHNAN NAIR.M,

                For Petitioner  :SRI.WILSON URMESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :09/06/2010

 O R D E R
                        ANTONY DOMINIC, J.
                      ================
                 W.P.(C) NO. 17766 OF 2010 (U)
                 =====================

              Dated this the 9th day of June, 2010

                          J U D G M E N T

Petitioner is a Second Grade Draftsman in the Public Works

Department. By Ext.P1, he has been transferred from

Thodupuzha to Trivandrum. Counsel submits that as can be seen

from Ext.P3 letter of the Assistant Executive Engineer, there is

one vacancy of Second Grade Draftsman in Thodupuzha itself,

against which he ought to have been accommodated. It is also

contended that his wife is sick. Further, counsel for the petitioner

submits that the petitioner has only 17 months service left and

therefore, in terms of the Government Order dated 22/5/1989, he

ought to have been posted in a place of his choice.

2. Admittedly, the petitioner holds a transferable post and

therefore, petitioner is liable to be transferred. The Government

Order relied on by the counsel for the petitioner at best is only a

guideline and when a departure is made on the exigencies of

service, unless malafides are proved, this Court will not be

justified in interfering with the order of transfer. Therefore,

deviation from the Government Order, by itself cannot be a

WPC No. 17766/10
:2 :

ground for interference in this writ petition.

3. Be that as it may, as indicated in Ext.P3 letter of the

Assistant Executive Engineer, there is a vacancy, it is open to the

petitioner to make an appropriate representation to the 1st

respondent, in which event, it is for the 1st respondent to consider

whether the petitioner could be accommodated in that post.

Therefore, I direct that if the petitioner makes an appropriate

representation within 10 days from today, the 1st respondent will

consider the claim of the petitioner to be posted at Thodupuzha in

the vacancy indicated in Ext.P3 and orders thereon will be passed

as expeditiously as possible, at any rate within three weeks

thereafter.

4. Petitioner shall produce a copy of this judgment before

the 1st respondent for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp