IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18419 of 2008(P)
1. N.K.NOORUL AMEEN, S/O.LATE MOHAMMED,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE DIRECTOR OF PANCHAYATS,
3. THE ASSISTANT DIRECTOR OF PANCHAYATS,
4. SRI.V.ANTONY, JUNIOR SUPERINTENDENT,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :19/06/2008
O R D E R
V.GIRI, J.
-------------------------
W.P.(C).No.18419 of 2008 P
-------------------------
Dated this the 19th day of June, 2008.
JUDGMENT
The petitioner had been working as Grama
Panchayat Secretary at Edayar. While so, he was promoted as
Junior Superintendent and posted in the Performance Audit
Unit-IV, Kaipamangalam, Thrissur. In the course of responding
to the options given for General Transfer, 2008, the petitioner
applied for transfer to Malappuram District. Apparently, under
Ext.P2, the petitioner was transferred to the Performance Audit
Unit-VI, Malappuram, where he joined duty. But, when orders
were issued as per Ext.P3, the petitioner is transferred to
Punnayoorkulam in Thrissur District.
2. Learned Government Pleader submits that the
transfer effected under Ext.P2 was a compulsory transfer.
3. Aggrieved by Ext.P3, the petitioner has preferred
Ext.P4 appeal before the Government and the same is pending.
4. Having heard the learned counsel for the
petitioner and the learned Senior Government Pleader, the writ
W.P.(C).NO.18419/08
:: 2 ::
petition is disposed of directing the 1st respondent to consider
and pass orders on Ext.P4 appeal, after hearing the petitioner
as also the 4th respondent, within three months from the date
of receipt of a copy of this judgment. The Government shall
consider whether the petitioner could be accommodated in the
station where he is currently working, if the 4th respondent is
not available, as on date.
The petitioner shall produce a copy of this judgment
along with a copy of the writ petition before the 1st respondent
for compliance.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. To Judge