IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29476 of 2006(H)
1. MINI.S, W/O.M.G.MOHANKUMAR,
... Petitioner
Vs
1. THE CHIEF EXECUTIVE, KERALA HEAD-LOAD
... Respondent
2. SRI B MURUKAN, ACCOUNTS OFFICER,
For Petitioner :SRI.K.RAMAKUMAR (SR.)
For Respondent :SRI.BABU KARUKAPPADATH, SC,KHLWWB
The Hon'ble MR. Justice V.GIRI
Dated :23/09/2009
O R D E R
V.GIRI, J.
= = = = = = = = = = = = = = == = = = = = =
W.P.(C). No. 29476 OF 2006
= = = = = = = = = = = = = == = = = = = = =
Dated this the 23rd day of September 2009.
JUDGMENT
Petitioner while working as Accounts Officer in the
Ernakulam Committee of the Kerala Head-load Workers Welfare
Board was transferred to Kozhikode as per Ext.P2 order. The
order remains stayed with effect from 09.11.2006. It is now
almost three years since stay came into force enabling the
petitioner to continue in Ernakulam.
2. Writ petition is disposed of giving liberty to the
respondent to consider a transfer of the petitioner,
notwithstanding Ext.P2 order or the stay granted by this Court in
the course of any general transfers that might be contemplated
during the year 2010.
(V.GIRI)
JUDGE
kkms/