IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36691 of 2010(J)
1. SHAJI.P.K, SPECIAL TAHSILDAR(LA),
... Petitioner
Vs
1. THE LAND REVENUE COMMISSIONER,
... Respondent
2. THE DISTRICT COLLECTOR,IDUKKI-685 602.
3. SRI.ASOK KUMAR SINGH, IAS,
4. K.RAJAN, DEPUTY TAHSILDAR, KOTTAYAM
For Petitioner :SRI.A.JAYASANKAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :10/12/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 36691 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 10th day of December, 2010.
J U D G M E N T
The petitioner is a Special Tahsildar. He is suffering from
cancer. He wants a transfer to his home station on humanitarian
grounds. The petitioner has filed Ext. P6 representation seeking the
said relief before the 1st respondent. The petitioner seeks a direction
to the 1st respondent to consider and pass orders on Ext. P6
expeditiously.
2. I have heard the learned Government Pleader also.
In view of the pathetic conditions of the petitioner stated in Ext.
P6, I am of opinion that the petitioner really deserves sympathy. The
1st respondent is therefore directed to consider Ext. P6 with the
sympathy the petitioner deserves because of his illness and pass
appropriate orders as expeditiously as possible, at any rate, within
one month from the date of receipt of a copy of this judgment, after
affording an opportunity of being heard to the petitioner.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.