High Court Kerala High Court

P.V.Venugopalan vs The Inspector Of General Of Police on 25 May, 2009

Kerala High Court
P.V.Venugopalan vs The Inspector Of General Of Police on 25 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14284 of 2009(E)


1. P.V.VENUGOPALAN, S/O. P.V.KUNHAMBU(LATE)
                      ...  Petitioner

                        Vs



1. THE INSPECTOR OF GENERAL OF POLICE,
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :25/05/2009

 O R D E R
                   P.N.RAVINDRAN, J.
      =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
               W.P.(C) No. 14284 of 2009
      =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
         Dated this the 25th day of May, 2009

                        JUDGMENT

Heard Shri.Sunny Mathew, the learned counsel

appearing for the petitioner and Smt.Anu Sivaraman, the

learned Government Pleader appearing for the respondents.

2. The petitioner who is presently working as

Assistant Sub Inspector of Police at Panoor has filed this

writ petition seeking a writ in the nature of mandamus

commanding the first respondent to consider his request in

Ext.P3 representation for transfer and posting to Kasargode

District. The petitioner submits that he will attain the age

of superannuation on 31.08.2009 and will retire from

service on 31.03.2010, in view of the recent amendment to

Rule 60(a) of Part 1 of the K.S.R. The petitioner submits

that as per the guide lines governing transfer and posting of

Police Constables, he is entitled to be posted in his home

WPC 14284/09 -2-

district. The petitioner submits that the Superintendent

of Police, Kannur has forwarded his request along with

Ext.P5 letter to the Inspector General of Police

recommending his posting in Kasargode District.

3. The question whether having regard to the guide

lines governing transfer and posting of Police Constables,

the petitioner can be given a posting in Kasargode District,

taking note his impending retirement from service is

primarily a matter for the Inspector General of Police to

decide. The request made by the petitioner in that regard

has been forwarded by the Superintendent of Police to the

first respondent along with Ext.P5 letter.

I accordingly dispose of this writ petition with a

direction to the first respondent to pass orders on Ext.P3

expeditiously and in any event, within one month from the

date on which the petitioner produces a copy of this writ

petition along with a certified copy of this judgment before

the first respondent. The first respondent shall while

passing orders on Ext.P3 have due regard to the orders, if

WPC 14284/09 -3-

any, issued by the Director General of Police/Government

regarding transfer and posting of Police Constables and

also the fact that the petitioner is due to retire from service

at the end of the current financial year.

P.N.RAVINDRAN,
JUDGE.

mn.