High Court Kerala High Court

Titus.P.Cherin vs Kerala State Electiricity Board on 25 January, 2010

Kerala High Court
Titus.P.Cherin vs Kerala State Electiricity Board on 25 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2044 of 2010(E)


1. TITUS.P.CHERIN, SENIOR ASSISTANT
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTIRICITY BOARD,
                       ...       Respondent

2. THE CHIEF ENGINEER, HRM, KSEB,

3. THE EXECUTIVE ENGINEER, K.S.E.B.,

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :25/01/2010

 O R D E R
                       C.T. RAVIKUMAR, J.
             --------------------------------------------
                   W.P.(C). NO. 2044 OF 2010
             --------------------------------------------

             Dated this the 25th day of January, 2010

                            JUDGMENT

The petitioner is a Senior Assistant, working in the

Electrical Division, Punalur. As per Ext.P1 order dated

27.5.2009, he was ordered to be transferred to Electrical Circle,

Manjeri. Challenging that order, he had earlier approached this

Court by filing W.P.(C).No.31946 of 2009. As per Ext.P5

judgment , the said Writ Petition was disposed of with a direction

to consider the representations submitted by the petitioner and

to pass orders thereon. It also contained a direction to maintain

status quo as regards the continuance of the petitioner at

Electrical Division, Punalur. In compliance with Ext.P5 judgment,

the matter was considered and Ext.P6 order was issued. As per

Ext.P6 order, the request of the petitioner to review Ext.P1

transfer order and to retain him at Electrical Division, Punalur

itself was declined. Hence this Writ Petition. When the matter

was taken up for admission, counsel for the petitioner submitted

that pursuant to Ext.P6 order, the petitioner was relieved from

Electrical Division, Punalur, in terms of Ext.P1 transfer order.

W.P.(C) NO.2044 of 2010 2

However, it is submitted that in view of the peculiar

circumstances to which the petitioner has been put in, his case

deserves consideration in a sympathetic manner and for that

purpose he has already approached the first respondent through

Ext.P7 representation. In Ext.P7, the petitioner has narrated his

plight and request for its consideration, in sympathetic manner.

Learned standing counsel appearing for respondents 1 to 3

submits that Ext.P7 representation can be considered. In the

circumstances, considering the fact that the petitioner has now

been relieved from Electrical Division, Punalur, the first

respondent is directed to consider Ext.P7 representation

expeditiously, and to pass orders thereon within a period of

three weeks from today.

The Writ Petition is disposed of as above.

(C.T. RAVIKUMAR, JUDGE)

spc

W.P.(C) NO.2044 of 2010 3

C.T. RAVIKUMAR, J.

CRL. M.C. NO.

O R D E R

3rd June, 2009

W.P.(C) NO.2044 of 2010 4