High Court Kerala High Court

Sunil Kumar vs The State Of Kerala on 13 December, 2010

Kerala High Court
Sunil Kumar vs The State Of Kerala on 13 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34169 of 2010(U)


1. SUNIL KUMAR,P.S.NO.6168 OF KODENCHERY
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE SUPERINTENDENT OF POLICE

                For Petitioner  :SRI.LIFFY P. FRANCIS

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :13/12/2010

 O R D E R
                                S.SIRI JAGAN, J.
                          ==================
                           W.P.(C).No.34169 of 2010
                          ==================
                 Dated this the 13th day of December, 2010
                                 J U D G M E N T

The petitioner is a police constable working at Kodenchery Police

Station. According to the petitioner, he was transferred seven times in four

years. He has presently been transferred to Kodenchery Police Station by

Ext.P2 order. He challenges the same. According to the petitioner, he has

submitted Ext.P4 representation in this regard. He seeks a direction to the 1st

respondent to consider Ext.P4 and pass orders on the same.

2. The learned Government Pleader points out that in Ext.P2 what

has been stated is that he has been reinstated in service and posted at

Kodenchery Police Station. He further submits that Ext.P4 has been

addressed to the Central Home Minister and not to any authority before the

State Government.

3. Having considered the arguments of both sides, I dispose of this

writ petition with the following directions:

If the petitioner files a proper representation before the 1st respondent

along with a certified copy of this judgment, the 1st respondent shall consider

and pass orders on the same after affording an opportunity of being heard to

the petitioner, as expeditiously as possible, at any rate, within two months

from the date of receipt of the representation.

Sd/-

sdk+                                                  S.SIRI JAGAN, JUDGE

           ///True copy///




                                  P.A. to Judge

2