IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30634 of 2009(Y)
1. NASARUDHEEN N.H., OVERSEER,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. CHIEF ENGINEER (HRM), K.S.E.B.
3. THE DEPUTY CHIEF ENGINEER,
4. THE EXECUTIVE ENGINEER,ELECTRICAL
For Petitioner :SRI.P.SANTHALINGAM (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :29/10/2009
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.30634 OF 2009 (Y)
--------------------------------------------------
Dated this the 29th day of October, 2009
J U D G M E N T
By Ext.P1 order, petitioner was transferred from Karukone
to Punalur. According to the petitioner, he made Ext.P2 and P3
representations objecting to Ext.P1 and thereafter Ext.P4 report
was submitted by the 3rd respondent to the 4th respondent.
Petitioner states that the transfer order has been issued on the
wrong assumption that he resides at Agasthyacode and that as a
matter of fact he lives in a place at Alenchery.
2. First of all a reading of Ext.P4 itself shows that the
transfer has been ordered in the exigencies of service. That apart,
Ext.P4 shows that, because of the transfer, the petitioner is only
to travel 5 Km more. Even if the petitioner is not staying at
Agasthyacode as stated in Ext.P3, his electoral card Ext.P5 shows
that he is a resident of Alenchery, which is also in suburb of
Punalur itself. In these circumstances, I do not find any
arbitrariness warranting interference.
Writ petition fails and is dismissed.
(ANTONY DOMINIC)
JUDGE
vi/
WPC /09
:2 :