IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36520 of 2008(V)
1. P.PARAMESWARAN NAMBOOTHIRI
... Petitioner
Vs
1. COMMISSIONER, TRAVANCORE DEVASWOM BOARD,
... Respondent
2. ASSISTANT DEVASWOM COMMISSIONER
3. ADMINISTRATIVE OFFICER, HARIPAD DEVASWOM
For Petitioner :SRI.GOVIND K.BHARATHAN (SR.)
For Respondent :SRI.P.G.PARAMESWARA PANICKER (SR.)
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :17/03/2009
O R D E R
T.R.RAMACHANDRAN NAIR, J
--------------------------------------------------
W.P.(C) No.36520 0f 2008
---------------------------------------------------
Dated this the 17th day of March, 2009
JUDGMENT
The petitioner was working as Keezhsanthi in Haripad
Devaswom has filed this writ petition, challenging Ext.P5 order
of transfer dated 9.11.2008. He has been transferred to
Changanasserry Group of Devaswoms by the proceedings dated
31.10.2008 of the Devaswom Commissioner, relied on in Ext.P5.
2. The petitioner has got a case that the allegations said to
have raised against him which are mentioned in Ext.P5 are not
correct and he has got an unblemished service for the past 21
years in the Devaswom Board. It is pointed out that the order of
transfer itself is a punishment and he has not been given any
details of the allegations against him.
3. Heard the learned standing counsel for the respondents.
The petitioner has already filed a representation as per Ext.P6
before the Devaswom Commissioner seeking to cancel the order
of transfer. In the light of the fact he had already moved the
Devaswom Commissioner as per Ext.P6, there will be a direction
to the first respondent to consider Ext.P6 and pass appropriate
wpc: 36520 of 2008
2
orders thereon within a period of one month from the date of
receipt of a copy of this judgment.
T.R.RAMACHANDRAN NAIR,
JUDGE
bps