High Court Kerala High Court

P.R.Vijayakumar vs State Of Kerala Represented By on 14 September, 2010

Kerala High Court
P.R.Vijayakumar vs State Of Kerala Represented By on 14 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28351 of 2010(T)


1. P.R.VIJAYAKUMAR, BLOCK DEVELOPMENT
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. COMMISSIONER OF RURAL DEVELOPMENT,

                For Petitioner  :SRI.T.R.JAGADEESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :14/09/2010

 O R D E R
                        S. SIRI JAGAN, J.
                   ------------------------------
                   W.P.(C) No.28351 OF 2010
                   -------------------------------
          Dated this the 14th day of September, 2010

                         J U D G M E N T

The petitioner is working as a Block Development Officer in

Chavakkad in Thrissur District. He sought transfer to

Pattanakkad Block in Alappuzha district on compassionate

grounds during general transfer. According to the petitioner, the

petitioner was slated for transfer to Pattanakkad Block. The

State Election Commission has put restriction in transfer of

employees who are involved in preparation of Electoral Rolls for

elections to the Local Self Government Institutions. The

petitioner would submit that the petitioner is not involved in any

of the responsibilities of the election process. However, the place

earmarked for the petitioner was filled up by his junior, by Ext.P1

order, that too by promotion. The State Election Commission

permitted transfer of the petitioner on compassionate grounds.

Still the petitioner’s case had not yet been considered. In the

above circumstances, the petitioner has filed Ext.P6

W.P.(c)No.28351/10 2

representation before the second respondent. The petitioner

seeks a direction to the second respondent to consider and

pass orders on Ext.P6 expeditiously.

2. I have heard the learned Government Pleader also.

Having heard both sides, I dispose of this writ petition

with a direction to the second respondent to consider and pass

orders on Ext.P6 as expeditiously as possible, at any rate,

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

of this judgment, after affording an opportunity of being heard

to the petitioner as well as the person, who has been

transferred to Pattanakkad Block by Ext.P1 order.

S. SIRI JAGAN, JUDGE

acd

W.P.(c)No.28351/10 3

W.P.(c)No.28351/10 4