High Court Kerala High Court

Vibin Lukose vs State Of Kerala on 17 February, 2009

Kerala High Court
Vibin Lukose vs State Of Kerala on 17 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4333 of 2009(N)


1. VIBIN LUKOSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR,

3. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.S.SANJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :17/02/2009

 O R D E R
                T.R.RAMACHANDRAN NAIR,J.
                       -------------------------
                   W.P ( C) No.4333 of 2009
                      --------------------------
             Dated this the 17th February,2009

                         J U D G M E N T

Presently the petitioner is aggrieved by the order of

transfer Exhibit-P6 by which he has been transferred from

the office of the Special Tahasildar, (LA) Kollam to

Kasargod. The transfer is ordered pending further steps

to take disciplinary action.

2. Learned counsel for the petitioner submitted

that even though there were some enquiries already

conducted involving the petitioner and Valuation

Assistant,the allegations against them are not really

correct. It is pointed out that going by Exhibit-P5, the

Valuation Assistant was transferred only to Collectorate

Accounts Wing, 13 kms away from the office of the Special

Tahsildar (LA), Kollam.

3. Petitioner is aggrieved by the order of transfer

mainly on two grounds that he is innocent of the matter

and secondly that his brother is serving in Indian Army

W.P ( C) No.4333 of 2009
2

and he is looking after their mother and his family.

Earlier, when the petitioner was transferred out of Kollam

district by Exhibit P6 (a), his superior officer had requested

the Director of Survey and Land Records to extend his

tenure of service to the next 3 years in Kollam district to

enable him to look after their mother and the family.

4. Presently, the petitioner has filed Exhibit-P7

representation seeking for an accommodation in any of the

vacancies in Kollam district so that he can look after his

family including the mother.

5. Going by Exhibit-P6, the order of transfer has

been issued pending consideration of action against him. It

is one issued in the exigencies of service. The proceedings

show that there was a preliminary enquiry by the

Inspection Vigilance Wing and it is mainly based on their

report that the order of transfer has been passed. The said

order cannot be said to be arbitrary or illegal. Therefore,

the petitioner will have to join the transferee station

awaiting further orders in the matter. After he joins the

said station the representation filed as Exhibit-P7 will be

considered in accordance with the guidelines in the matter

W.P ( C) No.4333 of 2009
3

at the time of general transfer.

With the above observations, the writ petition is

disposed of.

(T.R.RAMACHANDRAN NAIR,
JUDGE)
ma

W.P ( C) No.4333 of 2009
4

W.P ( C) No.4333 of 2009
5