High Court Kerala High Court

Tojan Job vs State Of Kerala Represented By The on 5 August, 2008

Kerala High Court
Tojan Job vs State Of Kerala Represented By The on 5 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23550 of 2008(C)


1. TOJAN JOB, AGED 34 YEARS, HIGH SCHOOL
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. DIRECTOR OF PUBLIC INSTRUCTION,

3. DEPUTY DIRECTOR OF EDUCATION, IDUKKI.

4. DEPUTY DIRECTOR OF EDUCATION,

                For Petitioner  :SRI.M.R.DHANIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :05/08/2008

 O R D E R
                                        K.T. SANKARAN, J.
                   ............................................................................
                                W.P.(C) No. 23550 OF 2008
                   ............................................................................
                                 Dated this the 5th August, 2008

                                         J U D G M E N T

The petitioner is a High School Assistant working in the Government Higher

Secondary School, Kudayathoor, Thodupuzha, Idukki district. It is stated that he has

rendered five years and nine months’ service in the school which is situated in a hilly

area. The petitioner submitted Ext. P1 application for inter district transfer . In the

application, he opted three schools mentioned therein. Ext.P2 certificate issued by the

Tahsildar, Udumbanchola was also submitted along with Ext. P1 application to prove

that the school in which the petitioner is working is situated in a remote, tribal class I

hill tract area. The grievance of the petitioner is that his application for transfer is not

being considered. The petitioner relies on Ext.P3 guidelines, particularly Clause 17(b)

therein in support of his contention that he is entitled to get an inter district transfer.

2. The reliefs prayed for in the Writ Petition are the following:

“i) Issue a writ in the nature of mandamus commanding the 4th

respondent to consider the claim of the petitioner for transfer to

any of the 3 schools encumbered therein with due weightage to

his hard station service in the Idukki district.

ii) Issue a writ in the nature of mandamus commanding the

respondents to add one year notionally to the total service of the

petitioner while considering interse claim among other applicants

for being appointed as H.S.A. Physical Science by transfer.

iii) To declare that the petitioner is entitled to add one year

W.P.(C) No. 23550 OF 2008

2

notionally to the total service of the petitioner while considering

interse claim among other applicants for being appointed as

H.S.A. Physical Science by transfer, and

iv) Pass such other orders or directions as this Hon’ble Court

may deem just, fit and necessary in the facts and circumstances

of the case.”

3. Ext.P1 application for inter district transfer is not disposed of. The fourth

respondent has to dispose of Ext. P1 application. Since Ext. P1 application is pending,

the request made by the petitioner for a direction to the fourth respondent to dispose of

Ext. P1 application is just and reasonable.

The Writ Petition is accordingly disposed of in the following manner:

i) The fourth respondent shall consider and dispose of Ext. P1 application in

accordance with law and in accordance with the relevant guidelines governing transfer.

ii) The petitioner shall produce a copy of the Writ Petition and certified copy of

the judgment before the fourth respondent. The petitioner would be entitled to file

additional representation pointing out all the relevant facts for consideration before the

fourth respondent.

iii) The fourth respondent shall dispose of Ext. P1 application as expeditiously

as possible and at any rate within a period of two months.

K.T. SANKARAN,
JUDGE.

lk