IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15080 of 2008(T)
1. S.BHASI, S/O.K.SANKU,
... Petitioner
Vs
1. THE CHIEF ENGINEER,
... Respondent
2. THE ASSISTANT EXECUTIVE ENGINEER,
3. STATE OF KERALA, REPRESENTED BY THE
4. K.SALIM, OFFICE OF THE ASSISTANT
For Petitioner :SRI.PULIKKOOL ABUBACKER
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :03/06/2008
O R D E R
V. GIRI, J.
-------------------------------
WP(C).NO.15080 of 2008
---------------------------------
Dated this the 3rd day of June, 2008.
JUDGMENT
The petitioner is a first Grade Draftsman in the Local Self
Government Department. The petitioner is aggrieved by Ext.P1 order
of transfer, by which he has been transferred to Pampady Block
panchayat, Kottayam. The petitioner submits that the transfer causes
considerable hardship. He is a resident of Oachira where he resides
with his family. There are two school going children and an 84 year
old father. More importantly the petitioner is due to retire on
30.4.2009. The petitioner has approached the Chief Engineer vide
Ext.P2 requesting for a posting in Oachira. The same is to be
considered.
2. In the result, the writ petition is disposed of directing the first
respondent to consider Ext.P2 and take a decision thereon after
hearing the petitioner, within a period of four weeks from the date
of receipt of a copy of this judgment.
V. GIRI, JUDGE.
Pmn/ WPC. 15080/2008 2