IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16371 of 2008(Y)
1. K.P.BHARATHAN, DESPATCH ASSISTANT,
... Petitioner
2. C.N.UNNIKRISHNAN, DESPATCH ASSISTANT,
Vs
1. THE MANAGINBG DIRECTOR, KERALA STATE
... Respondent
2. THE KERALA STATE CO-OPERATIVE HOUSING
3. THE JOINT REGISTRAR OF CO-OPERATIVE
4. S.SASIDHARAN NAIR, DESPATCH ASSISTANT,
5. T.D.JOSEPH, SENIOR RECORD KEEPER,
6. V.A.JOY, DESPATCH ASSISTANT, WORKING IN
For Petitioner :SRI.O.D.SIVADAS
For Respondent :SRI.V.G.ARUN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :20/06/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.16371 OF 2008
-------------------------------------------
Dated this the 20th day of June, 2008
JUDGMENT
Learned counsel for the first respondent is right in
pointing out that even if it is only a question of transfer, the
petitioners can raise that issue in arbitration proceedings under
Section 69 of the Kerala Co-operative Societies Act, 1969. It is
also pointed out that the impugned transfers were in exigencies
of service and have already taken effect. Hence, without
prejudice to contentions and without prejudice to the right of the
petitioners to move for appropriate statutory reliefs on the
question of alleged violation of the transfer norms, this writ
petition is dismissed.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.20/6.