IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 982 of 2010(W)
1. P.N.GEETHA,
... Petitioner
Vs
1. THE DIRECTOR OF URBAN AFFAIRS,
... Respondent
2. ATHE JOINT DIRECTOR(ADMINISTRATION)
3. K.K.BABU,
For Petitioner :SRI.M.V.BOSE
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :12/01/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO: 982 OF 2010
-----------------------------------------------------------
Dated this the 12th January, 2010.
JUDGMENT
The petitioner is working as a Health Inspector Gr.II in
Irinjalakuda Municipality. She has been working there since
11.11.2008, having been posted there as per Ext.P1. The petitioner
has been requesting for a posting to Ernakulam for the reason that
she is settled at Ernakulam with her husband and family. Earlier
the third respondent had submitted a request for transfer showing
a wrong date as his date of retirement. Acting on the said
misrepresentation he had been granted a transfer to the place that
he had sought for. Subsequently, the fraud was detected and he
has been placed under suspension. The complaint of the petitioner
is that though there is a vacancy available in the Cochin
Corporation, she has not been posted to the said vacancy. Exts.P3,
P6 and P12 are the representations submitted by the petitioner in
this regard. In view of the fact that Ext.P12 representation is
pending consideration of the first respondent, this writ petition can
be disposed of directing the said authority to consider and pass
orders thereon, on an early date.
2. In the result this writ petition is disposed of directing the
WPC 982/2010 2
first respondent to consider the representation of the petitioner
evidenced herein by Ext.P12 as expeditiously as possible and at any
rate within a period of one month from the date of receipt of a copy
of this judgment.
3. The petitioner is permitted to produce a copy of this writ
petition as well as a copy of this judgment before the first
respondent for compliance.
K. SURENDRA MOHAN
Judge
jj
WPC 982/2010 3
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: