IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3918 of 2007(N)
1. K.SUDHAKARAN, ASST.EXECUTIVE ENGINEER,
... Petitioner
Vs
1. THE SECRETARY, KSEB,
... Respondent
2. THE CHIEF ENGINEER,
For Petitioner :SMT.P.K.SANTHAMMA
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :05/02/2007
O R D E R
K.K.DENESAN, J.
-----------------------------
WP(C)No. 3918 OF 2007
-----------------------------
Dated this the 5th February, 2007.
JUDGMENT
Feeling aggrieved by Ext.P3 order transferring the
petitioner from Kallarkutty to Mankulam Hydro Electric
Scheme, the petitioner has approached the second respondent
who issued the order of transfer. In Ext.P4 representation
filed by him he has requested to permit him to continue at
Kallarkutty. It is contended that he belongs to a
scheduled caste community, on account of his health
conditions it will be hazzardous to work in a place like
Mankulam and, therefore, he shall be permitted to continue
in the present station.
2. Heard Legal Liaison Officer for the respondents.
3. Ext.P4 shall be considered by the second respondent
as expeditiously as possible and orders in accordance with
law shall be passed. A time limit of three weeks from the
date of receipt of a copy of the judgment is fixed for
passing orders on Ext.P4. Writ petition is disposed of as
above.
K.K.DENESAN
Judge
jj