High Court Kerala High Court

P.H.Ali vs Additional Director on 15 January, 2010

Kerala High Court
P.H.Ali vs Additional Director on 15 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1501 of 2010(K)


1. P.H.ALI, S/O.HAMSA, HEAD WARDEN,
                      ...  Petitioner

                        Vs



1. ADDITIONAL DIRECTOR, GENERAL OF POLICE
                       ...       Respondent

2. STATE OF KRALA, REP.BY SECRETARY, HOME

                For Petitioner  :SRI.GEORGIE SIMON

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :15/01/2010

 O R D E R
                         K. SURENDRA MOHAN, J.
                ------------------------------------------------------------
                      W.P(C) NO: 1501 OF 2010 K
                -----------------------------------------------------------
                  Dated this the 15th January, 2010.

                                    JUDGMENT

The petitioner is a Head Constable in the Kerala Police. He is

now working as the Head Constable at Muvattupuzha Sub Jail

(prison). According to him he has been transferred to the said post

only on 1.5.2009. His case is that, within a short period thereafter

he has been again transferred as per Ext.P1. As per Ext.P1 he is

transferred and posted to the Central Prison, Viyyur. It is the case

of the petitioner that he is due to retire in March 2011. He relies

on Ext.P3 Guidelines for Transfer of Government Employees to

contend that he being a person due to retire within a period of two

years was not liable to be transferred. He also points out that

general transfer can be made only once a year by the middle of May

in all departments. The petitioner also has pointed out various

personal problems and he prays for a posting and retention at

Muvattupuzha.

2. I have heard the counsel for the petitioner as well as the

learned Govt. Pleader.

3. A reading of Ext.P1 shows that the transfer of the

petitioner has been made on the ground of public interest.

WPC 1501/2010 2

Transfer is an incidence of service. The Government has the right

to decide how to deploy its employees so as to derive the maximum

benefit of their services. The petitioner has no allegations of

malafides against his transfer. He also does not dispute the

competency of the transferring authority. The transfer also cannot

be said to be in violation of any rules. In view of the above I find no

grounds to interfere with the order of transfer.

4. In deference to the personal problems and grievances that

the petitioner has narrated, it is submitted that he has already

submitted Ext.P2 representation to the first respondent. However,

it is alleged that the said representation has not reached the first

respondent so far because it has not been forwarded by the

Superintendent of Police. Therefore, the petitioner is free to make

a fresh representation to the first respondent setting out his

grievances in detail.

5. In view of the above this writ petition is disposed of

directing the petitioner to submit a representation to the first

respondent detailing his grievances, which he may do so within one

week. If such a representation is made within the time stipulated

above, the first respondent shall consider and pass orders thereon

in accordance with law as expeditiously as possible and at any rate

WPC 1501/2010 3

within a period of three weeks thereafter. In the circumstances of

the case there will be no order as to costs.





                                           K. SURENDRA MOHAN
                                                  Judge
jj

WPC 1501/2010    4

                      K.K.DENESAN & V. RAMKUMAR, JJ.

—————————————————-

M.F.A.NO:

—————————————————–

JUDGMENT

Dated: