High Court Kerala High Court

L.Francis Salesu vs The State Of Kerala on 1 June, 2010

Kerala High Court
L.Francis Salesu vs The State Of Kerala on 1 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16911 of 2010(L)


1. L.FRANCIS SALESU,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF TECHNICAL EDUCATION,

                For Petitioner  :SRI.SHAJI P.CHALY

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :01/06/2010

 O R D E R
                    C.T. RAVIKUMAR, J.
                    ----------------------------------
                  WP (C) NO. 16911 of 2010
                    ----------------------------------
             Dated this the 1st day of June, 2010


                        J U D G M E N T

The petitioner is working as lecturer in Mechanical

Engineering in Government Polytechnic College, Palakkad.

He is a native of Palakkad. Exhibit P1 is the Provisional

Transfer List issued by the second respondent on

17.04.2010. As per the same there was no proposal to

transfer the petitioner from Palakkad. In respect of those

persons whose names were figured in Exhibit P1

provisional list they were all given opportunity to raise their

objections, if any, against the proposal. Subsequently

Exhibit P1 was finalized as per Exhibit P2. As per Exhibit

P2 the petitioner was ordered to be transferred and

posted to Government Polytechnic Technic College,

Meenangady. It is challenging the said order that this writ

petition has been filed.

WP (C) NO. 16911 of 2010
2

2. Admittedly, all the persons who were proposed to

be transferred as per Exhibit P1 were offered with

opportunity to make their objections against the proposal.

In case of the petitioner, there was no proposal to transfer

him and as such, his name was not included in Exhibit P1.

However, his name has been included in Exhibit P2 and he

was, now, placed under orders of transfer to Government

Polytechnic College, Meenangadi. There is no reason for

denying the petitioner an opportunity as has been given to

similarly situated persons to raise his grievances.

3. The petitioner has already submitted Exhibit P4

before the second respondent raising his grievances against

Exhibit P2. Therefore, this writ petition is disposed of with

a direction that the second respondent shall consider and

pass orders on Exhibit P4 expeditiously, at any rate, within

a period of one month from the date of receipt of copy of

this judgment. In case the petitioner is not relieved or even

if relieved, but there is vacancy to accommodate the

WP (C) NO. 16911 of 2010
3

petitioner in Government Polytechnic, Palakkad the

petitioner shall be permitted to continue there till a decision

is taken on Exhibit P4 and his right continue thereafter will

be subject to the order on Exhibit P4.

C.T. RAVIKUMAR,
JUDGE.

rkc