IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14922 of 2010(M)
1. P.T.OUSEPH, THIRD GRADE OVERSEER,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE CHIEF ENGINEER,
3. MUHAMMED MUSTHAFFA P.K.,
For Petitioner :DR.K.P.SATHEESAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/05/2010
O R D E R
ANTONY DOMINIC, J
-------------------
W.P.(C).14922/2010
--------------------
Dated this the 20th day of May, 2010
JUDGMENT
Petitioner is a Third Grade Overseer on deployment from
PWD to LSGD. He was posted at Pookkottur Grama Panchayat
from 11.6.1987. It is stated that by Ext.P1, he was relieved and
was given charge of Anakkayam Grama Panchayat. Ext.P1 is
dated 13.10.2009. By Ext.P2 dated 12.5.2010, he is now
transferred and posted to A.R.Nagar Grama Panchayat and the
3rd respondent is posted in his place. The main submission
made by the petitioner is that if he is to join at A.R.Nagar, he
will have to work under a person who is junior to him. It is also
stated that there is no reason to have transferred him within
such a short period after Ext.P1.
2. On instructions, the learned Government Pleader submits
that Ext.P1 does not reflect the case of transfer but was issued
on grouping of Panchayats. It is also stated that the distance
between Anakkayam Grama Panchayat and A.R.Nagar Grama
Panchayat is only 26 Kms and the 3rd respondent has already
joined Anakkayam Grama Panchayat.
W.P.(C).14922/2010
2
3. As already seen, the main grievance of the petitioner is
that he will have to work under a person who is junior to him,
since the petitioner’s parent Department is PWD, and the person
allegedly junior to him belongs to LSGD. Therefore, there is no
junior senior relationship between two. Consequently, this
contention has no substance.
4. Be that as it may, it is directed that it will be open to the
petitioner to seek redressal of his grievance before the 2nd
respondent. Along with I.A.No.6145/2010 petitioner has
produced Ext.P3 representation made by him to the 2nd
respondent and having regard to his case that this
representation is pending, writ petition is disposed of directing
the 2nd respondent to consider and pass orders on Ext.P3. This
shall be done as expeditiously as possible, at any rate, within six
weeks of production of a copy of this judgment along with the
copy of the writ petition.
ANTONY DOMINIC,
Judge
mrcs