IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17934 of 2008(I)
1. GIRISANKAR S.S., LECTURER (SENIOR SCALE)
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. LINY JOSE.K., LECTURER,
For Petitioner :SRI.P.RAMAKRISHNAN
For Respondent :SRI.K.SURENDRA MOHAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :10/07/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.17934 OF 2008
-------------------------------------------
Dated this the 10th day of July, 2008
JUDGMENT
Learned counsel for the second respondent has placed
before me a copy of the Government Order G.O.(Rt)No.933/08/
H.Edn. dated 24.6.2008, whereby, Ext.P3 Government Order has
been cancelled, stated to be in compliance with the interim order
passed in this case and also in W.P(C).17573/08. It is recorded.
This means that the transfer of the second respondent stands
cancelled. This writ petition is, hence, disposed of directing that
the claims of the petitioner and the second respondent shall also
be considered in accordance with law and as per the norms
governing such transfer. Let that be done within an outer limit
of one month from date of receipt of a copy of this judgment.
Until then, status quo as on today shall be maintained.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.10/7.