IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19587 of 2010(W)
1. THANUJA N.,
... Petitioner
Vs
1. THE STATE OF KERALA,REPRESENTED BY
... Respondent
2. THE DIRECTOR OF HIGHER SECONDARY
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :23/06/2010
O R D E R
C.T.RAVIKUMAR, J.
```````````````````````````````````````````````````````
W.P.(C) No. 19587 of 2010 W
```````````````````````````````````````````````````````
Dated this the 23rd day of June, 2010
J U D G M E N T
The petitioner is presently working as H.S.S.T. in
Government Tribal Higher Secondary School at Sholayoor. She is
a native of Thiruvananthapuram district. The contention of the
petitioner is that since Sholayoor being a remote tribal area, two
years’ service in the said station has to be treated as three years
of service for the purpose of transfer. In the said circumstances,
the petitioner has submitted an application requesting transfer to
Thiruvananthapuram district. In fact, she has requested for
transfer against any open vacancy or against a post wherein the
incumbent holding the post has already completed the normal
tenure of three years. Feeling aggrieved by the delay in the matter
of disposal of the said application, she had earlier approached this
Court by filing W.P.(C) No.11707/2010. As per judgment dated
06-04-2010, this Court directed the second respondent to consider
the transfer application submitted by the petitioner. The present
grievance of the petitioner is that in purported compliance of the
said judgment, the second respondent took up the transfer
WPC.19587/2010
: 2 :
application of the petitioner and then, decided not to effect any
transfer during this year in the category of H.S.S.T.(Home
Science). It is the contention of the petitioner that in respect of all
other categories of H.S.S.Teachers, the second respondent has
issued orders of transfer. In the said peculiar circumstances, the
petitioner has preferred Ext.P7 appeal before the first respondent
expatiating all the aforesaid aspects.
Considering the fact that the petitioner has approached the
first respondent by filing Ext.P7 appeal, raising her grievances with
respect to the decision taken by the second respondent not to
effect any transfer in the category of H.S.S.T.(Home Science)
despite the direction of this Court to consider her request in
Ext.P4, this writ petition is disposed of with a direction to the first
respondent to consider and pass orders on Ext.P7, expeditiously,
at any rate, within a period of one month from the date of receipt
of a copy of this judgment.
Sd/-
(C.T.RAVIKUMAR, JUDGE)
aks
// True Copy //
P.A. To Judge