IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28599 of 2007(D)
1. N.T.ANNAMMA,
... Petitioner
2. V.K.ELSY,
3. V.RATNAKUMARI,
4. M.L.JESSY,
5. P.K.OMANA,
Vs
1. KERALA KHADI AND VILLAGE INDUSTRIES
... Respondent
2. PROJECT OFFICER,
For Petitioner :SRI.P.RAMAKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :26/09/2007
O R D E R
V.GIRI,J.
-----------------------------------------
W.P.(C) No. 28599 of 2007
-----------------------------------------
Dated this the 26th day of September, 2007
JUDGMENT
The petitioners, who are Last Grade Servants in the Kerala Khadi
and Village Industries Board, are aggrieved by Ext.P3 order of transfer
on the ground that they, who were stationed at Thrissur District, have
been given a posting in Palakkad at Malappuram District. Learned
counsel for the petitioner submits that as per Ext.P2 transfer norms,
last grade servants are, as far as possible, to be accommodated in the
native district itself . Apparently, this has been violated in Ext.P3 order
of transfer.
2. I am not inclined to consider the contentions as regards the
propriety of Ext.P3 order of transfer, at this stage, for the reason that
the petitioners have a remedy in terms of Clause-21 in Ext.P2, firstly
by moving the Secretary of the first respondent with a complaint as
regards the order of transfer, thereafter by means of an appeal before
the Board Chairman.
3. After having heard the learned counsel for the petitioners as
also the learned Standing Counsel for the Khadi and Village Industries
W.P.(C)NO.28599/2007 : 2:
Board Mr.Harish, the writ petition is disposed of with the following
terms:-
i) The petitioners may prefer the objection, as
regards Ext.P3 order of transfer, before the Secretary of
the Khadi and Village Industries Board within a period of
two weeks from today. If such objections are filed, the
Secretary shall look into the same, keeping in mind the
norms of Ext.P2 as also administrative exigencies and
take appropriate decision, in that regard, within a period of
three weeks thereafter.
ii) The petitioners shall be heard before a decision is
taken in that regard.
V.GIRI, JUDGE
css/
W.P.(C)NO.28599/2007 : 2: