IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2806 of 2009(H)
1. T.SUGATHAN, SUB ENGINEER, KSEB,
... Petitioner
Vs
1. THE EXECUTIVE ENGINEER, KERALA STATE
... Respondent
2. THE DEPUTY CHIEF ENGINEER,
3. CHIEF ENGINEER (HRM), KERALA STATE
4. KERALA STATE ELECTRICITY BOARD,
For Petitioner :SRI.G.SASIDHARAN CHEMPAZHANTHIYIL
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :09/02/2009
O R D E R
T.R. Ramachandran Nair, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.2806/2009-H
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 9th day of February, 2009
J U D G M E N T
The petitioner has approached this Court for implementing the
order of transfer issued as per Ext.P1. He is working as Sub Engineer in
K.S.E.B in Panniyar Generation Sub Division. He joined there on August
2006 on getting promotion. He belongs to Thiruvananthapuram District. He
sought for a transfer to his home District on compassionate grounds and by
Ext.P1 he was benefited by an order also. But so far the order has not been
implemented and therefore, he has not been relieved from the duties so far to
join the transfer station. The petitioner has filed Ext.P2 seeking for
implementation of Ext.P1 before the Deputy Chief Engineer, Generation
Circle, Meencut, Chithirapuram.
2. The learned Standing Counsel on instructions submits that it is
only because of want of a substitute that the order could not be implemented
and earnest efforts are being taken to implement the same and within two
months the same could be implemented. Therefore, there will be a direction to
the second and third respondents to see that Ext.P1 is implemented within two
months from the date of receipt of the copy of this judgment.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms