IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3450 of 2011(E)
1. SHEEBA.A., W/O.A.M.SALEEM,
... Petitioner
Vs
1. THE DIRECTOR, HIGHER SECONDARY
... Respondent
2. THE SECRETARY TO GOVERNMENT,
3. STATE OF KERALA, REPRESENTED BY
4. VASANTHA KUMARI.S., PLRINCIPAL,
5. DR.SHEEJA.S., PRINCIPAL,
6. KRISHNA KISHORE V., PRINCIPAL,
7. BIJU.L.P., PRINCIPAL, GOVT.HIGHER
For Petitioner :SRI.N.SASIDHARAN UNNITHAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :03/02/2011
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.3450/2011-E
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 3rd day of February, 2011
J U D G M E N T
The petitioner is presently working as Principal
of Government Higher Secondary School, Kattoor,
Irinjalakuda in Thrissur District. She is a native of
Thiruvananthapuram District. She was promoted as per
Ext.P1 order dated 27/03/2010. She filed an
application for transfer pointing out various vacancies
in Thiruvananthapuram District. Her first choice was
Government H.S.S., Attingal; second choice was
Government H.S.S., Vakkom and; third choice –
Government H.S.S., Elamba. Ext.P2 is the copy of the
application which was submitted pursuant to the
invitation of application for general transfer. Ext.P3
is the guidelines for transfer.
2. The list prepared thereafter, as per Ext.P4
shows that the petitioner was proposed to be
transferred to the school of her first choice i.e.
Government H.S.S., Attingal. It is pointed out that in
the light of the seniority as well as other conditions
of the norms, she was proposed to be transferred to
W.P.(C). No.3450/2011
-:2:-
Attingal. The case of the petitioner is that
thereafter, at the final stages, an alteration has been
made in the list even though all the authorities have
concurred with the benefits granted to the petitioner.
It is pointed out that respondent Nos.4 to 7 have been
benefited by the final orders issued. The petitioner
has raised several contentions in the writ petition
alleging extraneous reasons for the refusal to grant
the request of the petitioner.
3. The petitioner has already moved the
Government by filing Ext.P8 representation. In the
light of the urgency shown by the petitioner, there
will be a direction to the Government to take a
decision on Ext.P8 with notice to the petitioner and
respondent Nos.4 to 7 within a period of one month from
the date of receipt of a copy of this Judgment. The
petitioner will produce a copy of the writ petition
along with a copy of the Judgment before the Government
for compliance. The writ petition is disposed of as
above. No costs.
Sd/-
(T.R. Ramachandran Nair, Judge.)
ms
\\TRUE COPY//
P.A TO JUDGE