IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19783 of 2010(W)
1. G.S.SEEMA,SUB ENGINEER(CIVIL), OFFICE
... Petitioner
Vs
1. THE CHIEF ENGINEER(HRM)VYDYUTHI
... Respondent
2. THE DIRECTOR, RESEARCH & DAM SAFETY
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/06/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.19783 of 2010 (W)
---------------------------------
Dated, this the 24th day of June, 2010
J U D G M E N T
The petitioner is working as a Sub Engineer in the Kerala State
Electricity Board. Her grievance is regarding Ext.P2 order to the
extent, she has been transferred from Pallam to Meencut in Idukki
District. According to the petitioner, she is undergoing treatment
for cervical spondylitis. It is stated that for that reason and as
continued treatment is necessary, she has submitted Ext.P1
representation to the 1st respondent prior to Ext.P2, requesting that
she be exempted from transfer for one more year. It is stated that it
was without considering Ext.P1, she has now been ordered to be
transferred.
2. I heard the learned standing counsel for the respondents
also.
3. Admittedly, the petitioner has no dispute about her
liability for transfer. Therefore, the transfer by itself cannot be
faulted. However, for medical reason if she wants to get exemption
WP(C) No.19783/2010
-2-
from transfer, I feel, this certainly is a matter for the 1st respondent
to consider.
4. Having regard to the case of the petitioner that Ext.P1 is
pending before the 1st respondent, I direct the 1st respondent to
consider the said request and pass appropriate orders thereon. This
the 1st respondent shall do as expeditiously as possible, at any rate,
within two weeks of production of a copy of this judgment.
The petitioner shall produce a copy of this judgment before
the 1st respondent for compliance.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg