High Court Kerala High Court

P.K.Jacob vs State Of Kerala Rep.By Its … on 20 August, 2007

Kerala High Court
P.K.Jacob vs State Of Kerala Rep.By Its … on 20 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 2031 of 2007()


1. P.K.JACOB, EXECUTIVE ENGINEER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP.BY ITS SECRETARY TO
                       ...       Respondent

2. THE SECRETARY TO GOVERNMENT,

                For Petitioner  :SRI.V.N.ACHUTHA KURUP (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :20/08/2007

 O R D E R
      K.S.RADHAKRISHNAN & V.K.MOHANAN, JJ
                       -------------------
                      W.A. 2031/2007
                       --------------------
          Dated this the 20th day of August, 2007

                       JUDGMENT

Radhakrishnan, J

Writ petition was preferred seeking a writ of

certiorari to quash Ext.P6 order. The said order is passed

by the Government on 17.7.2007 taking note of the

resolution No.10 dated 6.6.07 of District Panchayat,

Idukki and another letter dated 20.6.07 of the President,

Idukki District Panchayat. In such circumstances,

Government effected the transfer and posting of

Sri.P.K.Jacob as Executive Engineer, District Panchayat,

Wayanad.

2. Petitioner preferred Ext.P9 representation for

conciliation of the order of transfer and also made a

request to allow him to continue in Idukki Panchayat.

Alternatively he also prayed for repatriation to his parent

department. This Court sitting in this jurisdiction is not

justified in interfering with Ext.P6 transfer order.

However, we are inclined to dispose of this appeal with a

direction to consider and dispose of Ext.P9 representation

within a period of one month from the date of receipt of a

copy of this judgment.

K.S.RADHAKRISHNAN

Judge

V.K.MOHANAN
Judge
mrcs