High Court Kerala High Court

Rajin Sasi V vs State Of Kerala on 30 April, 2010

Kerala High Court
Rajin Sasi V vs State Of Kerala on 30 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14128 of 2010(M)


1. RAJIN SASI V.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DIRECTOR OF PANCHAYATH,

3. DEPUTY DIRECTOR OF PANCHAYATH,

4. VISAL E.VASUDEV,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

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

 Dated :30/04/2010

 O R D E R
                        P.N.RAVINDRAN, J.
                      ----------------------------
                     W.P.(C)No.14128 of 2010
                      ----------------------------
                        Dated 30th April, 2010

                             JUDGMENT

The petitioner who was working as Lower Division Clerk in

the office of the Deputy Director of Panchayats, Thrissur has filed this

writ petition challenging Ext.P4 order dated 26.4.2010 issued by the

Deputy Director of Panchayats, Thrissur transferring him to Cherpu

Grama Panchayat.

2. The pleadings disclose that the petitioner was placed

under suspension by order dated 19.11.2009 issued by the State

Government. The petitioner challenged the said order by filing W.P.

(C)No.33866 of 2009 in this Court. Taking note of the fact that the

petitioner had already moved the Government invoking the power

under Rule 10(6) of the Kerala Civil Services (Classification, Control

& Appeal) Rules, this Court disposed of the said writ petition by

Ext.P2 judgment with a direction to the Government to consider the

representation filed by the petitioner and to take a decision thereon.

Pursuant to the said direction, the Government passed Ext.P3 order

dated 12.3.2010 reinstating the petitioner in service. In that order,

the Government also directed that he should be transferred out to

WP(C).No.14128/2010 2

another Panchayat and proceedings initiated against him for

imposition of minor penalty. Shortly thereafter by Ext.P4 order dated

26.4.2010 the petitioner was transferred to Cherpu Grama

Panchayat. The fourth respondent is the substitute appointed in the

petitioner’s place. It is this order of transfer which the petitioner

challenges in this writ petition mainly on the ground that it is one

engineered by Sri.Mohanan with whom he is not on good terms.

3. In my opinion, on the terms of Ext.P3 oder, the Deputy

Director of Panchayats was bound to transfer the petitioner.

Therefore, it is not necessary for this Court in this proceedings to

consider whether the order of transfer is one engineered by

Sri.Mohanan who is not a party to the writ petition. Further, the

transfer of the petitioner is from Thrissur to Cherpu which is less than

20 Kms. away from Thrissur. Thrissur and Cherpu are well

connected by road. In such circumstances, it cannot be said that by

transfer to Cherpu the petitioner is put to any serious inconvenience.

I accordingly hold that there is no merit in the writ

petition. The writ petition fails and is accordingly dismissed. It is

clarified that I have not expressed any opinion on the petitioner’s

contentions regarding the disputes with Sri.Mohanan and that the

dismissal of this writ petition will not stand in the way of the

WP(C).No.14128/2010 3

petitioner moving the Government seeking transfer to another

station.

P.N.RAVINDRAN
Judge
TKS