High Court Kerala High Court

K.A.Mathew vs State Of Kerala on 8 April, 2010

Kerala High Court
K.A.Mathew vs State Of Kerala on 8 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11650 of 2010(E)


1. K.A.MATHEW, REVENUE INSPECTOR
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. THE DIRECTOR OF URBAN AFFAIRS

3. P.V.RAMACHANDRAN

4. C.G.RAMESAN, REVENUE INSPECTOR,

5. K.K.VEENADHARAN

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  : No Appearance

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

 Dated :08/04/2010

 O R D E R
                       C.T. RAVIKUMAR, J.

             - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                W.P. (C) No. 11650 OF 2010
             - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 8th day of April, 2010

                           J U D G M E N T

The petitioner is working as a Revenue Inspector in

Attingal Municipality. Pursuant to the application for transfer,

he was included in Ext.P2 draft list for transfer to Cochin

Corporation. However, to his dejection, his name was deleted

from Ext.P3 final list. Aggrieved by the said deletion and the

consequential denial to transfer him based on Ext.P1

application, the petitioner has submitted Ext.P4

representation before the first respondent. According to the

petitioner his domestic atmosphere is such that his presence

in Ernakulam District is highly necessary. He has raised all

these contentions in Ext.P4 representation. Transfer on

compassionate grounds is a matter that lies within the

jurisdiction of the first respondent and therefore, the first

respondent is directed to consider and pass orders on Ext.P4

representation, expeditiously, at any rate, within a period of

seven weeks from the date of receipt of a copy of this

judgment.

(C.T. RAVIKUMAR, JUDGE)

jma