High Court Kerala High Court

Fidy Mathew vs Jessy Yoyak on 6 February, 2009

Kerala High Court
Fidy Mathew vs Jessy Yoyak on 6 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2656 of 2009(N)


1. FIDY MATHEW,W/O.SONNY KURIAN,AGED 48,
                      ...  Petitioner

                        Vs



1. JESSY YOYAK,O/O.THE CHIEF ENGINEER,
                       ...       Respondent

2. THE CHIEF ENGINEER (HRM),K.S.E.B,

3. THE CHIEF ENGINEER,DISTRIBUTION CENTRAL,

4. THE DEPUTY CHIEF ENGINEER,K.S.E.B,

5. THE KERALA STATE ELECTRICITY BOARD,

                For Petitioner  :SRI.JOHNSON MANAYANI

                For Respondent  :SRI.K.S.ANIL, SC, KSEB

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :06/02/2009

 O R D E R
               T.R.RAMACHANDRAN NAIR,J.
                     -------------------------
                  W.P ( C) No.2656 of 2009
                     --------------------------
              Dated this the 6th February,2009

                       J U D G M E N T

Aggrieved by the frequent transfers being made by

the respondents, the petitioner has filed this writ petition.

She is working as Assistant Administrative Officer in the

office of the Chief Engineer, Distribution Cell, Ernakulam

from 31.12.1988. She was transferred as such by

Exhibit-P2 order. She was working prior to her transfer

at Kozhikode. Petitioner joined duty at Ernakulam on

6.1.2009. By Exhibit-P3 dated 12.1.2009 she was again

transferred to the office at Perumbavoor. This is under

challenge in this writ petition. In the place of the

petitioner, the 1st respondent has been posted at

Ernakulam.

2. Learned standing counsel has filed a statement

on behalf of the 2nd respondent. It is submitted that the

petitioner was promoted and posted as Assistant Accounts

Officer in the office of the Chief Engineer (Distribution-

W.P ( C) No.2656 of 2009
2

North), Kozhikode as per order dated 17.6.2008.

Considering her request, she was transferred back as per

Exhibit-P2. First respondent had submitted a

representation dated 26.8.2008 while she was working as

Assistant Accounts Officer, Electrical Circle, Tirur seeking

for a transfer to Ernakulam. In the representation she

had stated that she is a chronic diabetic patient and she is

also suffering from Neuro related complications. Second

respondent therefore submits that when the petitioner was

posted at Ernakulam this request could not be considered

and only to remedy the situation the 1st respondent was

transferred back to Ernakulam. It is pointed out that there

are no malafides in the order that is issued.

3. Learned counsel for the petitioner has filed a

reply affidavit, wherein, Exhibit-P6 has been produced to

show that the 1st respondent was promoted only by an

order dated 31.7.2008 and therefore there could not have

been a request for a transfer back to Ernakulam prior to

that.

W.P ( C) No.2656 of 2009
3

4. Learned standing counsel produced before me

for perusal a representation submitted by the 1st

respondent which is dated 26.8.2008 wherein anticipating

the promotion, she has sought for a posting in Ernakulam.

Therefore, it cannot be said that there was any irregularity

in the matter. Learned counsel for the petitioner

submitted that if any further vacancy arises in Ernakulam,

the claim of the petitioner may be considered.

5. Therefore, the writ petition is disposed of in the

following terms.

Petitioner’s request for a transfer to Ernakulam will

be considered in the next arising vacancy. Exhibit-P3 order

of transfer is not thus interfered with.

The writ petition is disposed of as above. No costs.

(T.R.RAMACHANDRAN NAIR,
JUDGE)
ma

W.P ( C) No.2656 of 2009
4

W.P ( C) No.2656 of 2009
5