High Court Kerala High Court

Nizam.M. vs State Of Kerala Represented By The on 3 September, 2010

Kerala High Court
Nizam.M. vs State Of Kerala Represented By The on 3 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21084 of 2010(I)


1. NIZAM.M.,AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE TAHASILDAR, KARUNAGAPPALLY TALUK,

4. BINOY BABU,

                For Petitioner  :SRI.B.HARISH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/09/2010

 O R D E R
                           S.SIRI JAGAN, J.

                   ==================

                     W.P.(C).No. 21084 of 2010

                   ==================

            Dated this the 3rd day of September, 2010

                          J U D G M E N T

The petitioner is a Village Officer. The petitioner got a

transfer to Oachira Village Office on request, by Ext.P3 order

dated 17.5.2010. But within one month, by Ext.P1 order dated

17.6.2010, he has been again transferred to Clappana.

Petitioner is challenging that transfer. According to the petitioner

such transfer is on extraneous considerations.

2. I have heard the learned counsel for the petitioner and

the learned Government Pleader.

The distance between Oachira and Clappana is less than 5

Kilometres. That being so, I am not inclined to exercise my

discretionary jurisdiction in favour of petitioner to interfere with

said transfer. Accordingly this writ petition is dismissed.

S.SIRI JAGAN, JUDGE

mns