IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15120 of 2009(H)
1. MOHAN J.DAS, S/O.DASAN, AGED 44 YEARS,
... Petitioner
2. SABU S., KULATHUMKAROTTU, JAYAMATHA LANE
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF PRINTING,
3. THE DEPUTY SUPERINTENDENT, GOVERNMENT
For Petitioner :SMT.DAISY A.PHILIPOSE
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :16/06/2009
O R D E R
P.N.RAVINDRAN, J.
-------------------------------------
W.P.(C)No.15120 of 2009
--------------------------------------
Dated 16th June, 2009
JUDGMENT
Heard Smt.Daisy A.Philipose, the learned counsel
appearing for the petitioners and Smt.Anu Sivaraman, the the learned
Government Pleader appearing for the respondents.
2. The petitioners are Grade I Printers in the Government
Press at Mannanthala. They have filed this writ petition aggrieved by
their transfer from Mannanthala to Shornur. When this writ petition
came up for admission on 3.6.2009, this Court directed the
respondents to state whether the petitioners can be accommodated in
a station nearer to Thiruvananthapuram. When this writ petition came
up for hearing today, the learned Government Pleader on instructions
submitted that the first petitioner has been retained at Government
Press, Mannanthala as Printer Grade I by order dated 8.6.2009 and
that if the second petitioner makes a similar request, the Director of
Printing will consider whether he can also be retained as Printer Grade
I in Thiruvananthapuram itself.
3. In the light of the said submission, I dispose of this writ
petition with the direction that in the event of the second petitioner
submitting an appropriate representation before the Director of
WP(C).No.15120/2009 2
Printing, to extend to him the same benefit as was extended to the
first petitioner, the Director of Printing shall consider the same and
pass orders thereon within one week from the date on which such a
representation is received. Till such time, status quo as on today in
relation to the second petitioner shall be maintained. I make it clear
that it will be open to the petitioners to pursue their claims based on
Ext.P8 judgment notwithstanding the directions issued herein.
P.N.RAVINDRAN
Judge
TKS