IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15652 of 2010(F)
1. JOHN BENSON.J., SENIOR ELECTRICIAN,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS
... Respondent
2. THE DIRECTOR OF PRINTING, GOVERNMENT
3. THE CHIEF ELECTRICAL INSPECTOR,
4. P.N.MOHANAN, SENIOR ELECTRICIAN,
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :21/05/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 15652 OF 2010 (F)
=====================
Dated this the 21st day of May, 2010
J U D G M E N T
Petitioner is a Senior Electrician in the Government Central
Press, Thiruvananthapuram. He is aggrieved by Ext.P15 order of
the 2nd respondent transferring and posting him to Government
Press, Ernakulam. The contention raised by the petitioner is that
the transfer is in violation of Exts.P1, P2 and P12.
2. In my view, if the petitioner has such a grievance, the
course open to the petitioner is to have moved the 2nd
respondent seeking appropriate orders for modification.
3. Therefore, leaving it open to the petitioner to move the
2nd respondent for redressal of grievances, I dispose of this writ
petition. It is ordered that if a representation is filed within two
weeks, that will be dealt with within three weeks thereafter.
4. Petitioner shall produce a copy of this judgment along
with a copy of this writ petition before the 2nd respondent for
compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp