High Court Kerala High Court

Salim.I vs State Of Kerala Represented By The on 18 August, 2009

Kerala High Court
Salim.I vs State Of Kerala Represented By The on 18 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23533 of 2009(J)


1. SALIM.I, LECTURER SELECTION GRADE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR OF COLLEGIATE EDUCATION,

3. M.HAFSA BEEVI, LECTURER SELECTION

                For Petitioner  :SRI.P.C.SASIDHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :18/08/2009

 O R D E R
                     T.R. RAMACHANDRAN NAIR, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P. (C) No. 23533 OF 2009
              - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                Dated this the 18th day of August, 2009

                               J U D G M E N T

The petitioner is transferred from Govt. Women Polytechnic

College, Kayamkulam to Govt. Polytechnic College, Ezhukone. The

petitioner is a Selection Grade Lecturer. It is pointed out by the

petitioner that out of his 23 years of service in Government Colleges

for more than 12 years, the service was outside his home station. He

is a native of Kayamkulam. He joined in Govt. Womens Polytechnic

College, Kayamkulam on 7.6.2007. It is pointed out that by Ext.P1

order dated 21.5.2009 the petitioner was ordered to be transferred

from Kayamkulam to Ezhukone and the 3rd respondent was ordered to

be transferred and posted at Kayamkulam in the place of the

petitioner. Aggrieved by the same, the petitioner filed Ext.P2 appeal

before the 1st respondent. It is prayed that the appeal may be directed

to be disposed within a time frame.

There will be direction to the 1st respondent to take a

decision on ExtP2 after hearing the petitioner and the 3rd respondent

within a period of three months from the date of receipt of a copy of

this judgment.

( T.R. RAMACHANDRAN NAIR, JUDGE)

jma