IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 16489 of 2006(K)
1. P.SETHUMADHAVAN, METER READER,
... Petitioner
Vs
1. THE MANAGING DIRECTOR,
... Respondent
2. THE CHIEF ENGINEER,
3. THE ASSISTANT EXECUTIVE ENGINEER,
4. THE ASSISTANT ENGINEER,
5. K.P.AMEER HASSAN, METER READER,
For Petitioner :SRI.P.SANTHOSH KUMAR (PANAMPALLI NAGAR)
For Respondent :SRI.M.K.CHANDRA MOHANDAS
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
Dated :12/06/2007
O R D E R
K.BALAKRISHNAN NAIR, J.
------------------------------
W.P.(C) No.16489 of 2006-K
-------------------------------------
Dated this the 12th day of June, 2007.
J U D G M E N T
The petitioner challenges Ext.P1 order by which he has been
transferred out to Palakkad and in his place the 5th respondent has
been accommodated. According to him, he has been harassed by the
transfer because of his membership in a particular trade union. The
5th respondent belongs to a rival trade union. So, the petitioner
submits, the transfer is vitiated by malafides. The learned Standing
Counsel for the Water Authority, upon instruction, submitted that the
petitioner has completed his normal tenure of 3 years at
Perinthalmanna. Therefore, he was transferred.
2. The petitioner may file a representation before the second
respondent claiming suitable posting. In that event, the second
respondent will consider and pass orders on the representation, in
accordance with law, within one month from the date of receipt of it.
Writ Petition is disposed of as above.
K.BALAKRISHNAN NAIR,
JUDGE.
MS