High Court Kerala High Court

M.K.Devaraj vs The General Manager on 10 July, 2008

Kerala High Court
M.K.Devaraj vs The General Manager on 10 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20719 of 2008(N)


1. M.K.DEVARAJ, 47 YEARS
                      ...  Petitioner

                        Vs


1. THE GENERAL MANAGER
                       ...       Respondent

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :10/07/2008

 O R D E R
                      V.GIRI,J.
               -------------------------
           W.P ( C) No. 20719 of 2008
               --------------------------
         Dated this the 10th July, 2008

                 J U D G M E N T

Petitioner is a Telecom Mechanic presently

stationed at Periya Telephone Exchange in

Mananthavady. He is a permanent resident of

Kozhikode. Apparently, he was originally

appointed in Kozhikode Secondary Switching Area

in 1992. Then he sought for a transfer to Kannur

Exchange which was given to him. He again

sought a transfer back to Kozhikode district which

was also given to him. Thereafter, the petitioner

was transferred to Thirumeni Telephone Exchange

and he again made a request for a transfer to

Kozhikode district in terms of Rule 38 of the P & T

Manual Volume which provides forfeiture of

seniority on transfer. Petitioner’s request was

directed to be considered by the Department as

per the Judgment of this Court in WP(C) No.6521

W.P ( C) No. 20719 of 2008
2

of 2008. It ultimately resulted in Exhibit P4 order.

Exhibit P4 order is an elaborate order that deals with

the contentions of the petitioner. It refers to the fact

that petitioner had misrepresented the facts before this

Court and he filed earlier writ petition alleging that

his wife was no more. It is now seen that his wife

Sobha Devarajan had actually moved the Judicial First

Class Cherthala for maintenance from the petitioner.

Learned counsel for the petitioner submits that the

averment is that his first wife is no more and second

wife is apparently not staying with him.

2. I am not inclined to interfere with Exhibit P4

order as such. Nevertheless taking note of the fact that

petitioner is looking after his son, the respondents may

sympathetically consider the case of the petitioner for a

posting in Kozhikode, if it is made again after a period

of six months. I say so because learned counsel for the

respondents submit that there are already several

persons in the waiting list seeking a posting in

Kozhikode district. But the respondents may

W.P ( C) No. 20719 of 2008
3

nevertheless consider the case of the petitioner in the

manner aforementioned provided the petitioner renews

his request after a period of six months and in such a

case decision on his request may be taken without

reference to Exhibit P4 order as such.

The writ petition is disposed of as above.

(V.GIRI, JUDGE)
ma

W.P ( C) No. 20719 of 2008
4

W.P ( C) No. 20719 of 2008
5