High Court Kerala High Court

Jayaram.T.P vs State Of Kerala Represented By Its on 27 May, 2008

Kerala High Court
Jayaram.T.P vs State Of Kerala Represented By Its on 27 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15671 of 2008(N)


1. JAYARAM.T.P, HEAD CLERK, POVERTY
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY ITS
                       ...       Respondent

2. THE COMMISSIONER OF RURAL DEVELOPMENT

3. THE SENIOR ADMINISTRATIVE OFFICER,

4. BOBBAN, HEAD CLERK, KAZHAKKUTTOM BLOCK,

5. ANITHA RANI, HEAD CLERK,

6. ABDUL NISSAR, HEAD CLERK, CHIRAYINKEEZHU

7. RAJASREE, HEAD CLERK, NEDUMANGADU BLOCK,

                For Petitioner  :SRI. D.KISHORE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :27/05/2008

 O R D E R
                              V.GIRI,J.
                        -------------------------
                  W.P ( C) No. 15671 of 2008
                       --------------------------
                 Dated this the 27th May, 2008

                         J U D G M E N T

Aggrieved by Exhibit P5 order of transfer, the petitioner

has preferred an appeal in terms of the guidelines, before the

Government as per Exhibit P6. Learned counsel for the

petitioner submits that there is no reason why the petitioner

should be transferred from Trivandrum to Malappuram and at

any rate, even if, a transfer was inevitable, a nearer station

could have been chosen. Reference is made in Exhibit P6

regarding retention of other persons in the same station.

Having perused the averments in the writ petition as also

Exhibit P6 and having heard the learned counsel for the

petitioner and learned Government Pleader, the writ petition is

disposed of directing the 1st respondent to consider and pass

orders on Exhibit P6 within a period of four weeks from the date

of receipt of a copy of this judgment.

(V.GIRI, JUDGE)
ma