IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13704 of 2010(K)
1. T.G.SASI, FARM OFFICER
... Petitioner
Vs
1. THE RUBBER BOARD, REP BY ITS SECRETARY
... Respondent
2. THE DEPUTY SECRETARY (P&A)
For Petitioner :SRI.RAFFEEKH.K
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/05/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 13704 OF 2010 (K)
=====================
Dated this the 17th day of May, 2010
J U D G M E N T
Petitioner is a Farm Officer working under the respondents.
By Ext.P1 order, he has been transferred to Chethackal in
Pathanamthitta District. It is this order, which is under challenge.
The first contention raised is that he has not completed 3 years
tenure at the present station, and therefore, is not liable to be
transferred at this stage. The other contention raised is that there
is no sanctioned post at Chethackal.
2. A statement has been filed on behalf of the
respondents. It is stated that the petitioner has joined the present
post on 23/4/07 and therefore, has completed three years
continuous service at the present station. It is also stated that he
has been transferred to Central Experiment Station, Chethackal
against an existing vacancy of Farm Officer. Therefore, the non
availability of a sanctioned post at transferred place is also
incorrect. His contention that the transfer is by way of punitive
measure is denied by the respondents. Added to all this, it is also
stated that his substitute who has been transferred from
WPC No. 13704/10
:2 :
Chethackal has already joined the post on 23/4/2010, and
therefore, the petitioner has to be relieved.
In view of all the above, I am satisfied that there is
absolutely no merit in the writ petition. It is only to be dismissed
and I do so.
ANTONY DOMINIC, JUDGE
Rp