High Court Kerala High Court

T.K. Geetha vs Director Of Printing on 14 August, 2007

Kerala High Court
T.K. Geetha vs Director Of Printing on 14 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24615 of 2007(E)


1. T.K. GEETHA,
                      ...  Petitioner

                        Vs



1. DIRECTOR OF PRINTING,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.P.RAVINDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/08/2007

 O R D E R
                        Antony Dominic, J.
             ========================
                    W.P(C).No.24615 of 2007
             ========================

            Dated this the 14th day of August, 2007.

                           JUDGMENT

Petitioner is a Compositor Grade I, who is due for promotion

to the post of Compositor Sr. Grade. It is stated that she is

presently working at the Government Press, Shoranur where the

strength of Senior Grade Compositor is six. It is stated that for

some reason or other, four such posts of Compositors Sr. Grade

have been shifted to other establishments of the Government

Press, as a result of which, if the petitioner was ordered to be

promoted post will not be available for accommodating her.

2. Petitioner averred that her husband has been undergoing

treatment for schizophrenia and that her child is only six years.

On account of this she would not able to move out from the

present place, if she is promoted and posted outside Shoranur.

Highlighting these grievances, she has made Exts.P3 and P4

before the first respondent requesting to retain her in Shoranur

itself. It is stated that orders of promotion and consequential

WP(C) 24615/07 -: 2 :-

transfer are likely to be issued on the 30th of this month and if

urgent orders are not passed on Exts.P3 and P4, petitioner will be

compelled to move out of Shoranur, causing her untold miseries.

3. Taking into account the aforesaid circumstances, I think

that it is only fair that the first respondent considers the

petitioner’s representations, Exts.P3 and P4, as expeditiously as

possible, at any rate, before orders of promotion and transfer are

issued. I direct so. Petitioner shall produce a copy of this

judgment along with the copy of the Writ Petition before the first

respondent for compliance.

Writ Petition is disposed of as above.

Antony Dominic,
Judge.

ess 14/8