IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29186 of 2009(P)
1. K.SATHEESH BABU,AGED 43 YEARS,
... Petitioner
Vs
1. CHIEF ENGINEER,
... Respondent
2. THE ADMINISTRATIVE OFFICER,
3. SUPERINTENDING ENGINEER,
4. EXECUTIVE ENGINEER,
5. OFFICE OF THE EXECUTIVE ENGINEER,
For Petitioner :SRI.RAJIT
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :17/01/2011
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.29186 of 2009
==================
Dated this the 17th day of January, 2011
J U D G M E N T
The petitioner has been transferred pending disciplinary
proceedings. Those disciplinary proceedings ended in Ext.P8 order,
whereby the 1st respondent has decided to review the transfer already
made, imposing a punishment of warning on the petitioner. The
petitioner now submits that although the petitioner is aggrieved by the
punishment of imposition of warning, without prejudice to the right of
the petitioner to challenge that part of Ext.P8, the 1st respondent may
be directed to implement the other part of Ext.P8, whereby it has been
decided to review the transfer already made.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, without
prejudice to right of the petitioner to challenge that part of Ext.P8 with
which he is aggrieved, the 1st respondent shall implement the other
part, whereby the 1st respondent has decided to review the transfer
already made, as expeditiously as possible, at any rate, within two
weeks from the date of receipt of a certified copy of this judgment.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2