IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32517 of 2009(H)
1. K.MURALEEDHARAN NAIR, S/O.KRISHNAN NAIR,
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE EXECUTIVE DIRECTOR
3. THE ASSISTANT TRANSPORT OFFICER,
4. THE ASSISTANT TRANSPORT OFFICER,
For Petitioner :SRI.ANANDARAJAN.N
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :23/11/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.32517 OF 2009
-------------------------------------------
Dated this the 23rd day of November, 2009
JUDGMENT
The petitioner, a superintendent of the K.S.R.T.C., faces
certain allegations by a woman officer in the assistant grade that
he had indulged in what could be called as harassment of a
woman employee in her place of work. The petitioner stands
transferred from Parassala to Thodupuzha. He says that there
are at least two reports on certain allegations against him. But
what he has produced along with the writ petition are not
reports of the committee constituted in terms of the directions by
the Apex Court in Vishaka’s case, which should have a
particular quorum, including persons who are not involved in the
management or employed in the establishment. On query by this
Court as to what happened to that enquiry, learned counsel for
the petitioner states that the said committee had concluded that
the petitioner should be transferred out of Parassala to avoid
such further incidents. Learned counsel for the KSRTC states,
WPC.32517/09
2
on instructions, that the initial proposal was to transfer the
petitioner from Parassala to Trivandrum and he has been
transferred to Thodupuzha because there are no vacancies in the
cadre of superintendent in Trivandrum. Taking into
consideration the distance from Trivandrum to Thodupuzha and
the attendant circumstances, particularly that the management
wanted the petitioner to be moved only to Trivandrum from
Parassala, it is ordered that the petitioner’s request for a posting
somewhere near Trivandrum would be considered
sympathetically by the management at the earliest. Subject to
that, all other reliefs sought for are rejected. The writ petition is
ordered accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.23/11.