IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22141 of 2008(J)
1. K.S.GOPAKUMAR, S/O.K.S.KARUNAKARAN
... Petitioner
2. K.T.JAYAPRAKASH, S/O.K.U.THATHI
3. C.J.JOSEPH, S/O.C.C.JOHN, R/A.
Vs
1. KSEB, REP. BY ITS SECRETARY
... Respondent
2. THE CHIEF ENGINEER (HRM), KSEB, VAIDHYUD
3. DEPUTY CHIEF ENGINEER, ELECTRICAL
For Petitioner :SRI.K.R.VINOD
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :23/07/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).22141/2008
--------------------
Dated this the 23rd day of July, 2008
JUDGMENT
Petitioners, who are Linemen in the KSEB, are
aggrieved that in spite of Ext.P1 order of transfer, they
have not been relieved from their station. Once an order
of transfer is passed, there is no justification for
unnecessarily delaying the relief of the concerned
incumbents therefrom. Learned Standing Counsel for the
KSEB submits that some time may be required to relieve
the petitioners, but this will be done as expeditiously as
possible.
In the result, writ petition is disposed of directing
the second respondent to relieve the petitioners from
their respective station, as early as possible, in
implementation of Ext.P1 order of transfer, at any rate
within a period of six weeks from the date of receipt of a
copy of this judgment.
V.GIRI,
Judge
mrcs