High Court Kerala High Court

R. Ananthakrishnan vs The Central Bank Of India on 12 January, 2007

Kerala High Court
R. Ananthakrishnan vs The Central Bank Of India on 12 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1476 of 2007(A)


1. R. ANANTHAKRISHNAN, WORKING AS
                      ...  Petitioner

                        Vs



1. THE CENTRAL BANK OF INDIA,
                       ...       Respondent

2. THE REGIONAL MANAGSER,

                For Petitioner  :SRI.R.MANOJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :12/01/2007

 O R D E R
                         K.K. DENESAN, J.



                 = = = = = = = = = = = = = = =

                   W.P.(C) No. 1476 OF 2007 A

                 = = = = = = = = = = = = = = =



               Dated this the 12th January, 2007



                          J U D G M E N T

Heard counsel for the petitioner and counsel for

the respondents.

2. The challenge is to Ext. P1 order passed by the

Asst. General Manager of the 1st respondent transferring

the petitioner from Trivandrum to Vechoochira Branch.

He has been directed to report for duty in the new

place immediately. The petitioner feels aggrieved by

the order of transfer. He has filed Ext. P5

representation before the Zonal Manager seeking to

reconsider the order and permit him to continue at

Trivandrum. Going by the dates shown in Ext. P5 it was

sent on 7-12-2006.

3. Counsel for the respondents submits that the

Zonal Manager to whom Ext. P5 is addressed will look

into the grievance of the petitioner and appropriate

decision will be taken. It is submitted that the

petitioner who is directed to report immediately

pursuant to Ext. P1 order has not so far reported for

duty and since his service is very much required, the

WPC No.1476 /2007 -2-

petitioner shall immediately report for duty.

4. I am not inclined to pass any interim order

though counsel for the petitioner submits that Ext. P1

may be kept in abeyance.

5. Having regard to all facts and circumstances

there shall be an order directing the Zonal Manager of

the 1st respondent to consider Ext. P5 and pass orders

in accordance with law within one month from the date

of receipt of a copy of the judgment.

K.K. DENESAN

JUDGE

jan/