High Court Kerala High Court

P.A.Meera Bai vs The Registrar on 9 April, 2010

Kerala High Court
P.A.Meera Bai vs The Registrar on 9 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12891 of 2010(J)


1. P.A.MEERA BAI, ASSISTANT ENGINEER,
                      ...  Petitioner

                        Vs



1. THE REGISTRAR,
                       ...       Respondent

2. THE VICE CHANCELLOR,

3. KERALA AGRICULTURAL UNIVERSITY,

                For Petitioner  :SRI.K.I.SAGEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :09/04/2010

 O R D E R
                              S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W.P(C) No. 12891 of 2010
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                Dated this, the 9th day of April, 2010.

                             J U D G M E N T

The petitioner is an employee of the 3rd respondent-University.

According to her, as per the guidelines for transfer, members of

scheduled castes, one of which the petitioner is, have certain special

benefits in the matter of remaining in a station up to 5 years, if there

is no other applicant in that category for transfer to that particular

station. According to the petitioner, notwithstanding the said norm

and notwithstanding the fact that there is no other applicant for

transfer to the petitioner’s station in the category of members of

scheduled caste community, the petitioner has been slated for

transfer as per Ext. P3. Against the same, the petitioner has filed

Ext. P2(a) representation , which has been forwarded by her superior

officer to the 1st respondent, under cover of Ext. P2 letter. The

petitioner seeks a direction to the 1st respondent to consider and pass

orders on Ext. P2 (a) expeditiously.

2. I have heard the learned standing counsel for the University

also.

In the facts and circumstances of the case, I dispose of this writ

petition with a direction to the 1st respondent to consider and pass

orders on Ext. P2(a) petition filed by the petitioner as expeditiously as

possible, at any rate, within one month from the date of receipt of a

copy of this judgment. Transfer, if effected in the meanwhile, would

be subject to the result of the orders on Ext. P2(a).

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.