IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34413 of 2007(V)
1. M.MOHANA KUMAR,
... Petitioner
Vs
1. THE COMMISSIONER FOR RURAL DEVELOPMENT,
... Respondent
2. STATE OF KERALA, REPRESENTED BY ITS
For Petitioner :SRI.B.S.SWATHY KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :21/11/2007
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 34413 of 2007
--------------------------
Dated this the 21st November, 2007
J U D G M E N T
The petitioner was promoted as Head Clerk with effect
from 26.12.2006 and posted at Agali, Attapadi. When he came
to know of a vacancy at Thiruvananthapuram, he made an
application for the same on 23.2.2007. The same was not
considered. When he came to know of a vacancy in Vellanad
Block, again he submitted an application as per Exhibit-P3.
Since the petitioner’s request was not considered, he
approached this Court in W.P. (C) No.25994/2007. The
petitioner’s request was directed to be considered in terms of
the norms. Petitioner’s request has been rejected under Exhibit-
P5.
2. Mr. B.S.Swathi Kumar, learned counsel for the
petitioner submits that the only reason stated in ‘Exhibit-P5 to
reject the petitioner’s request is that he is due to retire only on
31.5.2019 and that he has completed only 10 months of duty at
ITDP,Attapady. He also submits that there is no consideration
in terms of Exhibit-P4.
W.P ( C) No. 34413 of 2007
2
3. In my view, it is proper for the petitioner to move the
Government for considering his request for a posting in
Trivandrum in terms of Exhibit-P4. The petitioner may make
such request, within two weeks from the date of receipt of a copy
of this judgment. If such representation is filed within the time
frame, the Government shall consider the claim of the
petitioner, within four weeks thereafter.
(V.GIRI, JUDGE)
ma
W.P ( C) No. 34413 of 2007
2
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007