IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16582 of 2008(Y)
1. MANIYAN.M.A , DRIVER GRADE I,
... Petitioner
Vs
1. THE DIVISIONAL FOREST OFFICER
... Respondent
2. THE CONSERVATOR OF FOREST,
For Petitioner :SRI.P.T.JOSE
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :04/06/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 16582 OF 2008 Y
--------------------------------------
Dated this the 4th June, 2008
JUDGMENT
Petitioner calls in question Ext.P1. Ext.P1 is a general
transfer order. By the same, petitioner is transferred from Flying
Squad Range, Munnar to Periyar (East) Division Range.
According to petitioner, he is a member of the Scheduled Caste
Community and is entitled to priority and he is singled out.
There is a general allegation that the transfer made is to favour
interested employees of the Officers’ choice. Petitioner is
having serious heart disease and he relies on Exts.P2 and 3
Discharge Summaries in this regard. Heard the learned
Government Pleader also. Learned Government Pleader would
point out that there is a person who will be affected by the
granting of the relief to the petitioner, namely Shri Noble
Varghese, who is not made a party to this Writ Petition.
2. I do not find any reason to interfere under Article 226
of the Constitution with Ext.P1 which is a general transfer order.
3WPC. 16582/08 Y 2
Petitioner has already worked in the station for three years. But,
it is certainly open to the petitioner to represent his grievance
regarding violation of any guideline before the second
respondent. If the petitioner submits a representation before the
second respondent within two weeks from the date of receipt of
a copy of this Judgment, the second respondent will, after
affording an opportunity of being heard to the petitioner and
Shri Noble Varghese referred to at Sl.No.4 in Ext.P1, will take a
decision thereon in accordance with law, within a period of one
month from the date of filing the representation.
The Writ Petition is disposed of as above.
K. M. JOSEPH, JUDGE
kbk.