IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34406 of 2009(U)
1. V.J.MANIKANTAKUMAR,
... Petitioner
Vs
1. THE INSTITUTE OF HUMAN RESOURCES
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.P.C.SASIDHARAN
For Respondent :SRI.N.N.SUGUNAPALAN, SC, IHRDE
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :08/12/2009
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.34406 of 2009-U
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 8th day of December, 2009.
JUDGMENT
The petitioner herein joined service in the IHRD in the year 1988. He
obtained a promotion in the year 2003 and now he is working as Principal,
Model Polytechnic College, Painavu, Idukki District. Anticipating his
promotion, the petitioner had requested for a transfer and posting at MPTC,
Karunagappally as per Ext.P1. In the year 2008 also, the petitioner filed a
representation seeking for a posting as Principal at Karunagappally. The
said representation is produced as Ext.P2.
2. Ext.P3 is the representation now submitted by the petitioner on
24.9.2009 requesting for a transfer either to Karunagappally or to Mattakara
at Kottayam. The petitioner points out that at present the post of Principal
at Mattakara, Kottayam is held by Smt. Deepthi S. (Head of Section) with
full additional charge. In MPTC, Mattakara, the Head of Section is
holding the post of Principal with additional charges. In these
circumstances, the petitioner prays for a direction to the first respondent to
take a decision on Ext.P3 after taking note of the request made by him.
3. Heard learned Standing Counsel appearing for the first respondent.
pc 34406/2009 2
4. There will be a direction to the first respondent to take a decision
on Ext.P3 after assessing various aspects, within a period of one month from
the date of receipt of a copy of this judgment.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
kav/