High Court Kerala High Court

P.T.Joy vs Director Of Technical Education on 8 July, 2008

Kerala High Court
P.T.Joy vs Director Of Technical Education on 8 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20407 of 2008(D)


1. P.T.JOY, AGED 50,
                      ...  Petitioner

                        Vs



1. DIRECTOR OF TECHNICAL EDUCATION
                       ...       Respondent

2. SENIOR JOINT DIRECTOR(POLYTECHNIC

                For Petitioner  :SRI.SHEEJO CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :08/07/2008

 O R D E R
                                       K.T. SANKARAN, J.
                  ............................................................................
                               W.P (C) No. 20407 OF 2008
                  ............................................................................
                                  Dated this the 8th July, 2008



                                         J U D G M E N T

The petitioner, while working as Lecturer in Mechanical Engineering in the

Maharajas Technological Institute (MTI), Thrissur , was transferred as per Ext.P1 order

dated 16.06.2008 to the Government Polytechnic College, Kunnamkulam as Lecturer in

Mechanical Engineering . As per the same transfer order, one P.R. Raman , Lecturer

in Mechanical Engineering, Government Polytechnic College, Kunnamkulam was

ordered to be transferred to Government Engineering College, Thrissur and one M.M.

Kuriakose, Government Engineering College, Thrissur was ordered to be transferred to

Maharajas Technological Institute, Thrissur. The petitioner submits that there are other

persons having more service than him in the Maharajas Technological Institute and that

petitioner was transferred quite contrary to Ext. P2 Circular dated 14.05.2008 proposing

transfers. The petitioner submits that his name was not included in Ext. P2 Circular

inviting objections to the transfers proposed therein. The name of the petitioner having

not been included in Ext.P2 Circular, he could not be expected to make objections, it is

contended. It is further contended that, all of a sudden, the petitioner’s name was

included in Ext.P1 transfer order and thereby an opportunity to make objections was

denied to him.

2. The petitioner was relieved from the Maharajas Technological Institute,

Thrissur. Challenging Ext. P1 transfer order, the petitioner has submitted Ext. P3

representation dated 19.06.2008 to the Director of Technical Education,

W.P (C) No. 20407 OF 2008

2

Thiruvananthapuram . Ext.P3 representation is pending disposal.

3. The grievances of the petitioner voiced in Ext. P3 representation shall be

properly considered by the Director of Technical Education, after affording an

opportunity of being heard to the petitioner. Ext.P3 representation shall be disposed of

within a period of one month from the date of receipt of a copy of the judgment. The

petitioner shall produce a certified copy of the judgment and a copy of the Writ Petition

before the first respondent. The first respondent shall duly consider the fact that the

name of the petitioner was not included in Ext. P2 Circular proposing transfers. The

relevant Government orders and guidelines relating to transfer shall also be taken note

of by the first respondent while disposing of Ext. P3 representation.

The Writ Petition is disposed of as above.

K.T. SANKARAN,
JUDGE.

lk