IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1837 of 2010(D)
1. KRISHNA PILLAI R., JUNIOR SUPERINTENDENT
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. THE DIRECTOR OF CIVIL SUPPLIES,
3. SOOSAMMA A., JUNIOR SUPERINTENDENT,
4. APPUKUTTAN, ASSISTANT TALUK SUPPLY
5. MANMADHAN, ASSISTANT TALUK SUPPLY
6. K.RAJAN, ASSISTANT TALUK SUPPLY OFFICER,
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :21/01/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO: 1837 OF 2010 D
-----------------------------------------------------------
Dated this the 21st January, 2010.
JUDGMENT
The petitioner, Junior Superintendent, District Supply Office,
Kollam challenges Ext.P3 transfer order by which he has been
transferred from Kollam to Trivandrum. According to the
petitioner, he had joined duty at Kollam only on 30.11.2009
pursuant to Ext.P1 proceedings dated 26.11.2009. His case is that
there are other persons working at Kollam who have been
continuing in the said post for more than three years. The
petitioner contends that vacancies are expected to arise on
31.3.2010 at Kollam. Therefore, according to him it is not at all
necessary to shift the petitioner from Kollam to Trivandrum.
According to the petitioner Ext.P3 has been issued only to favour
the third respondent and is therefore unsustainable.
2. The Government Pleader on instructions submits that the
third respondent is a person who has lost her husband recently.
She is also a person who suffers from various ailments that require
constant medical treatment at Kollam itself. Therefore, on
compassionate grounds, she was given a posting at Kollam. The
petitioner has only been shifted to Trivandrum which is not a far off
WPC 1837/2010 2
place. Anyway since the petitioner has detailed his grievances in
Ext.P5 and has pointed out the vacancies that are expected to arise
by the end of March 2010, appropriate action can be directed to be
taken on Ext.P5, in accordance with law.
3. In the above circumstances, this writ petition is disposed
of directing the second respondent to consider Ext.P5 in
accordance with law and to pass appropriate orders thereon as
expeditiously as possible and at any rate within a period of one
month from the date of receipt of a copy of this judgment
K. SURENDRA MOHAN
Judge
jj