High Court Kerala High Court

Jayachandran S. vs State Of Kerala on 20 August, 2010

Kerala High Court
Jayachandran S. vs State Of Kerala on 20 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25251 of 2010(F)


1. JAYACHANDRAN S., AGED 32 YEARS,
                      ...  Petitioner
2. D.PRINCE, AGED 40 YEARS, S/O.

                        Vs



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

2. DIRECTOR,

3. SREELATHA B.T.,

4. PRASAD V.,

                For Petitioner  :SRI.T.M.ABDUL LATHEEF

                For Respondent  : No Appearance

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

 Dated :20/08/2010

 O R D E R
                            C.T.RAVIKUMAR, J.
                         ----------------------------
                        W.P.(C)No.25251 of 2010
                         ----------------------------
                         Dated 20th August, 2010

                                JUDGMENT

The petitioners are working as Higher Secondary School

Teachers. They sought for transfer as per Exts.P1 and P3 respectively.

In the said applications they have opted certain schools. Subsequently,

Ext.P4 order of transfer was issued. The grievance of the first petitioner

is that ignoring his entitlement to get a transfer by virtue of his seniority,

he has been denied a transfer to the place of his choice. According to

the first petitioner he should have been given transfer by virtue of his

seniority to Government Higher Secondary School, Kadammanitta. The

grievance of the second petitioner is that despite his entitlement to get a

transfer by virtue of his seniority, his case was not even considered and

he was not included in Ext.P4 and at the same time, overlooking his

seniority, his junior has been given transfer to Government Higher

Secondary School, Thazhathuvadakara. After instituting this writ

petition, the petitioners have submitted Exts.P9 and P10 representations

before the first respondent. In fact, the relevant transfer norms permit

the persons aggrieved to approach the Government raising grievances

against an order of transfer. In the circumstances, this writ petition is

WP(C).No.25251/2010 2

disposed of with a direction to the first respondent to consider Exts.P9

and P10 representations submitted respectively by the petitioners raising

their grievances against Ext.P4 and to pass orders thereon expeditiously,

at any rate, within a period of six weeks from the date of receipt of a

copy of this judgment.

C.T.RAVIKUMAR
Judge

TKS