IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 27245 of 2007(R)
1. P.M.MANOJKUMAR,
... Petitioner
Vs
1. THE ADDITIONAL DIGP,
... Respondent
2. THE DEPUTY INSPECTOR GENERAL OF POLICE
3. INSPECTOR GENERAL OF POLICE (PERS)
4. THE DIRECTOR GENERAL,
For Petitioner :SRI.G.SASIDHARAN CHEMPAZHANTHIYIL
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice V.GIRI
Dated :13/09/2007
O R D E R
V. GIRI , J
==========================
W.P.(C) NO. 27245 OF 2007
==========================
Dated this the 11th day of September, 2007.
JUDGMENT
The petitioner, who serves as a driver in C.R.P.F is
aggrieved by the fact that he is now required to report at Jammu
& Kashmir, before his representation seeking continued posting
at the Group Centre at Pallipuram, is looked into and appropriate
decision in that regard taken by the Director General, the 4th
respondent.
2. I have heard learned Standing Counsel appearing on
behalf of the respondents as well. Posting of personnel in
Paramilitary Forces is done by the competent authority taking
note of the requirements which fall in different parts of the
country. Even the norms relating to transfer formulated in
respect of civil servants do not confer any right on a Government
servant to resist an order of transfer. The ground for
interference under Article 226, with such orders are extremely
limited. It is more so in the case of members of Paramilitary
W.P.(C) No. 27245/2007 : 2 :
Forces and they will have to abide by the requirements assessed
by the superior officer.
3. In the facts and circumstances of the case, I do not find
any ground to interfere on Ext.P1. Nevertheless the 4th
respondent may take an appropriate decision on Ext.P3 within a
period of two months from the date of receipt of a copy of this
judgment and if it is found that the petitioner could be
accommodated in the Group Centre, C.R.P.F, Pallippuram, it is
open to the 4th respondent to take appropriate decision in that
regard.
The writ petition is disposed of accordingly.
V. GIRI, JUDGE.
rv
W.P.(C) No. 27245/2007 : 3 :