High Court Kerala High Court

D.J.Suma vs State Of Kerala on 28 January, 2011

Kerala High Court
D.J.Suma vs State Of Kerala on 28 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2214 of 2011(B)


1. D.J.SUMA, AGED 54 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. INSPECTOR GENERAL OF REGISTRATION

3. REGUNATHAN PILLAI, SUB REGISTRAR

                For Petitioner  :SRI.V.VENUGOPALAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :28/01/2011

 O R D E R
                               S.SIRI JAGAN, J.
                     -----------------------------------------
                        W.P.(C) NO. 2214 OF 2011
                      ----------------------------------------
               Dated this the 28th day of January, 2011.

                                  JUDGMENT

The petitioner claims that he has less than a year for retirement

and, therefore, as per norms of transfer petitioner is entitled to a

transfer to her home station at Kundara, in Kollam District. Petitioner is

now working as Sub Registrar at Kalayapuram, in Kollam District. The

petitioner submits that despite the various representations filed by the

petitioner, the 3rd respondent has been given the transfer to Kundara in

preference to the petitioner.

2. The learned Government Pleader, on instructions, submits that

the 3rd respondent has been given a transfer to Kundara on

compassionate grounds and the petitioner can be accommodated

either at Sub Registrar’s Office, Anchalummood or as Chitty Inspector,

Kollam after 31.03.2011 when vacancies would arise in both stations.

The counsel for the petitioner submits that petitioner would be

satisfied, if she is accommodated at Anchalummood.

In the above circumstances, this writ petition is disposed of with

a direction to respondents 1 and 2 to see that the petitioner is given a

transfer to Sub Registrar’s Office Anchalummood immediately after the

vacancy arises there on 31.03.2011.

S.SIRI JAGAN, JUDGE
mns