IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1863 of 2007(V)
1. S.JAMALUDHEEN KUNJU, AGED 54 YEARS,
... Petitioner
Vs
1. THE DIRECTOR PANCHAYATHS,
... Respondent
For Petitioner :SRI.P.V.VENUGOPAL
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :22/01/2007
O R D E R
K.K.DENESAN, J
-------------------------------
W.P.(C)NO.1863 of 2007
-------------------------------
Dated this the 22nd day of January, 2007
JUDGMENT
The petitioner is now working as Senior Superintendent/
Performance Audit Supervisor at Nilambur on his transfer from Kollam
district based on an order of promotion issued on 21.12.2006. He has
made a request as per Ext.P3 addressed to the Director of Panchayats
to transfer and posting in one of the Panchayats in Kollam district
highlighting that he suffers from certain serious ailments and that he is
due to retire from service by the end of May 2007. He is a native of
Chavara and it would be desirable that if he is permitted to work
somewhere near Chavara, he may get the care and attention by the
members of his family.
2. Counsel for the petitioner submits that certain open vacancies
are due to arise within a short period of time and this Court may direct
Ext.P3 to be disposed of by the first respondent.
3. Heard the Government Pleader also.
4. In the circumstances, there shall be an order directing the first
respondent to consider Ext.P3 taking into consideration the facts and
circumstances stated therein and to dispose of the same, as
W.P.(C)No.1863/2007 2
expeditiously as possible in any event within six weeks. I make it clear
that the claims of other employees, similarly situated, also shall be
considered along with Ext.P3. The petitioner shall produce a copy of
the judgment along with a copy of the writ petition before the first
respondent for information and compliance and for necessary action.
K.K.DENESAN, JUDGE
css/
W.P.(C)No.1863/2007 3