IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 316 of 2007(K)
1. V.A. MOHANAN, CITY RATIONING OFFICER,
... Petitioner
Vs
1. THE CIVIL SUPPLIES COMMISSIONER
... Respondent
2. STATE OF KERALA, REPRESENTED BY
3. SMT.A. SOBHANAKUMARI,
4. C.P. MOHAN, SR.SUPERINTENDENT
5. T.K. SEEZAR, ASSISTANT MANAGER,
For Petitioner :SRI.N.N.SUGUNAPALAN (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :03/01/2007
O R D E R
K.K. DENESAN, J.
= = = = = = = = = = = = = = =
W.P.(C) No. 316 OF 2007 K
= = = = = = = = = = = = = = =
Dated this the 3rd January, 2007
J U D G M E N T
The petitioner is working as City Rationing
Officer, Kochi. He is aggrieved by the order passed by
the 1st respondent transferring him to Thrissur District
and posting him as Senior Superintendent in the
District Consumer Disputes Redressal Forum. Ext. P2
representation filed by the petitioner is pending with
the 1st respondent. He has sought for orders from the
1st respondent to review the order of transfer for
facts, circumstances and reasons stated therein.
2. Counsel for the petitioner submits that an
early order on Ext. p2 is necessary in the interest of
justice.
3. Heard the Govt. Pleader also.
4. The 1st respondent is directed to consider Ext.
P2 and pass orders in accordance with law as
expeditiously as possible, in any event, within three
weeks on the petitioner producing a copy of the
judgment along with a copy of the writ petition.
WPC No. 316/2007 -2-
The writ petition is disposed of as above.
K.K. DENESAN
JUDGE
jan/