IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21831 of 2009(Y)
1. SIMI.B., W/O.BENZIGER, U.D.CLERK,
... Petitioner
2. O.MEERA, W/O.G.BABU, U.D.CLERK,
3. RAJATHA KUMARI.K.R., W/O.VIJAYAN,
Vs
1. THE CHIEF CONSERVATOR OF FOREST (ADMN.),
... Respondent
2. THE CONSERVATOR OF FOREST, SOUTHERN
3. SAJEENA, U.D.CLERK, CHIEF CONSERVATOR
4. SMT.R.JYOTHI, U.D.CLERK,
5. SMT.SALOOJA RANI, LOWER DIVISION CLERK,
For Petitioner :SRI.B.MOHANLAL
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :05/08/2009
O R D E R
P.N.RAVINDRAN, J.
---------------------------
W.P.(C) No. 21831 OF 2009
--------------------------
Dated this the 5th day of August, 2009
J U D G M E N T
Heard Sri.B.Mohan Lal the learned counsel appearing for the
petitioners and Sri. P.Nandakumar the learned Senior Government
Pleader appearing for the respondents.
2. The petitioners are Upper Division Clerks working in
various offices in Thiruvananthapuram district. They have filed this
writ petition challenging Ext.P3 transfer order issued by the
Conservator of Forests, Southern Circle, Kollam, transferring
respondents 3 to 5 to various stations in Kollam district. The
petitioners contend that third respondent has been transferred from
Thiruvananthapuram to Kollam, the fourth respondent frome one
station to another in Kollam district and fifth respondent also from
one station to another in Kollam district. The petitioners’ contention
is that while passing Ext.P3 order of transfer, their requests for
transfer to Kollam district were not considered.
3. In my opinion, if the petitioners are aggrieved by Ext.P3
order of transfer, by which their request for transfer was not
WPC No.21831/09
2
considered, they should move the Government which has got the
power to order transfer in the exigencies of service.
I therefore dispose of this writ petition with a direction in the
event of the petitioners filing appropriate individual representations
before the Government, the Government shall consider the same
and pass orders thereon expeditiously and in any event within three
months from the date on which such representations are received by
the Government.
P.N.RAVINDRAN, JUDGE
vps