IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17270 of 2008(E)
1. KAVITHA RAJ, 'ROHINI HOUSE,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE CHIEF ENGINEER (H.R.M),
3. ASSISTANT ENGINEER,
For Petitioner :SRI.A.K.HARIDAS
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :10/06/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).17270/2008
--------------------
Dated this the 10th day of June, 2008
JUDGMENT
Petitioner, who is working as Senior Assistant in the
Electrical Section, Manarcad in Kottayam District, is
aggrieved by Ext.P1 order of transfer by which she has
been transferred from Electrical Section Office, Manarcad,
to the Electrical Circle, Trichur. Pressing personal
difficulties have been pointed out by the petitioner as
against the order of transfer. It is inter alia pointed out
that her husband is working abroad and she lives with her
in-laws and two children. Her transfer resulted in a
situation that there is nobody to look after her in-laws and
two young children. She seeks a posting back in
Kottayam District.
2. I heard learned counsel for the petitioner and the
learned Standing Counsel for the PSC. I have perused
Exts.P2 and P3 as well.
W.P.(C).17270/2008
2
3. In the result, writ petition is disposed of directing
the second respondent to consider Ext.P3 representation
and the petitioner’s request for a posting back in
Kottayam District or in a station which is nearer to her
native district. A decision shall be taken in this regard
within a period of four weeks from the date of receipt of
a copy of this judgment.
V.GIRI,
Judge
mrcs