IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6651 of 2010(F)
1. GEETHA N., W/O. JAYACHANDRAN, AGED 40,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE REGIONAL TRANSPORT OFFICER,
3. MADHUSOODANAN,
4. STATE OF KERALA, REP. BY THE SECRETARY
For Petitioner :SRI.SUNNY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :02/03/2010
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
W.P.(C) NO. 6651 OF 2010
--------------------------------------------
Dated this the 2nd day of March, 2010
JUDGMENT
The petitioner is a Lower Division Clerk attached to the office of the
Regional Transport Officer, Malappuram. As per Ext.P2 order dated
2.2.2010, she was transferred from the said office to the Malappuram
Friends Jana Sevana Centre. It is challenging Ext.P2 order of transfer that
this Writ Petition is filed.
2. The petitioner submits that she belongs to Scheduled Caste
community and that she is a physically challenged person with 45%
permanent partial disability. The learned counsel appearing for the
petitioner submitted that in such circumstances, taking into account the
aforesaid aspects, the respondents may be directed to consider Ext.P3
representation filed by the petitioner expeditiously.
3. Feeling aggrieved by Ext.P2, the petitioner has preferred Ext.P3
before the first respondent, raising certain grievances. In the
W.P.(C) NO. 6651/2010 2
circumstances, there will be a direction to the first respondent to consider
Ext.P3 representation filed by the petitioner and pass orders thereon as
expeditiously as possible, at any rate within a period of one month from
today.
The Writ Petition is disposed of as above.
(C.T. RAVIKUMAR, JUDGE)
sp/
W.P.(C) NO. 6651/2010 3
C.T. RAVIKUMAR, J.
W.P.(C) NO. 6651/2010
JUDGMENT
2nd March, 2010