High Court Kerala High Court

Dr. N.C. Rajan vs The Director Of Treasuries on 1 February, 2010

Kerala High Court
Dr. N.C. Rajan vs The Director Of Treasuries on 1 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3185 of 2010(W)


1. DR. N.C. RAJAN,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF TREASURIES,
                       ...       Respondent

2. THE SECRETARY TO GOVERNMENT,

3. STATE OF KERALA,

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :01/02/2010

 O R D E R
                            C.T. RAVIKUMAR, J.
                     --------------------------------------------
                         W.P.(C). NO.3185 OF 2010
                     --------------------------------------------
                   Dated this the 1st day of February, 2010

                                  JUDGMENT

The petitioner is a Junior Superintendent under the Director of

Treasuries. Earlier, he was placed under suspension as per the order of the

Joint Director of Treasuries dated 21.3.2009. The petitioner offered his

explanation on the allegations, based on which, he was placed under

suspension. Later, the Government, as per Ext.P1, ordered for reinstating the

petitioner and also directed the first respondent to give him a posting in a

Treasury near to Sub Treasury, Pudukkad considering his health conditions.

In compliance with the said order, the Joint Director of Treasuries issued

Ext.P2 order as per which he was allotted to the District Treasury Officer,

Irinjalakkuda with a direction to give appropriate posting in a Treasury near

to the Sub Treasury, Pudukkad. The grievance of the petitioner is that despite

Exts.P1 and P2 orders, no order has so far been passed giving him a posting as

directed. In such situation, the petitioner submitted Ext.P3 representation

before the second respondent to give him a posting in terms of Exts.P1 and P2

orders. In Ext.P3 representation, he has pointed out the fact that the post of

Junior Superintendent in Pudukkad Sub Treasury is still lying vacant and

therefore to give him a post in that vacancy. Despite the receipt of Ext.P3

representation, no orders have so far been passed by the second respondent.

W.P.(C) NO.3185 OF 2010 2

2. Exts.P1 and P2 would reveal that after accepting the explanation

offered by the petitioner, he was ordered to be given a posting in a Treasury

near to Sub Treasury, Pudukkad by the Government as per Ext.P1. Therefore,

there is no reason for not implementing the direction in Exts.P1 and P2.

According to the petitioner, the vacancy of Junior Superintendent in

Pudukkad Sub Treasury itself is lying vacant. It may be a conscious decision

taken in Exts.P1 and P2 to post only near to Sub Treasury, Pudukkad and not

in the said Sub Treasury itself. That is a matter to be considered by the

respondents. At any rate, in the light of Exts.P1 and P2, the request of the

petitioner made in Ext.P3 requires consideration. In the circumstances, there

shall be a direction to the second respondent to consider and pass orders on

Ext.P3, taking in account the orders in Exts.P1 and P2 expeditiously, at any

rate, within a period of one month from the date of receipt of a copy of this

judgment.

The Writ Petition is disposed of as above.

(C.T. RAVIKUMAR, JUDGE)

spc

W.P.(C) NO.3185 OF 2010 3

C.T. RAVIKUMAR, J.

CRL. M.C. NO.

O R D E R

3rd June, 2009

W.P.(C) NO.3185 OF 2010 4