High Court Kerala High Court

Sibichan Varghese vs Deputy Director Of Panchayath on 12 February, 2007

Kerala High Court
Sibichan Varghese vs Deputy Director Of Panchayath on 12 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4606 of 2007(W)


1. SIBICHAN VARGHESE,
                      ...  Petitioner

                        Vs



1. DEPUTY DIRECTOR OF PANCHAYATH,
                       ...       Respondent

2. DIRECTOR OF PANCHAYATH  KERALA,

                For Petitioner  :SRI.A.K.CHINNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :12/02/2007

 O R D E R
                               K.K.DENESAN, J

                             -------------------------------

                         W.P.(C)NO. 4606 of 2007

                             -------------------------------



            Dated this the 12th   day  of  February, 2007



                                   JUDGMENT

Ext.P4 representation filed by the petitioner on 30.9.2006

through proper channel is pending with the second respondent.

The request made by the petitioner in Ext.P4 is to consider his

case for transfer to Thrissur district and for a posting in one of

the offices in that district. Ext.P3 shows that the petitioner has

been working in Wayanad district for the last 10 years.

2. In the circumstances, it is only appropriate that the

second respondent considers Ext.P4 and pass appropriate orders

taking note of Exts.P1 and P2 applications filed by him in the

prescribed proforma furnishing relevant details. Ext.P4 shall be

disposed of within one month form the date of receipt of a copy

of the judgment.

W.P.(C)No.4606/2007 :2:

The petitioner shall produce a copy of the judgment and a

copy of the writ petition before the second respondent for

information and compliance.

K.K.DENESAN, JUDGE
css
/

W.P.(C)No.4606/2007 :3: