High Court Kerala High Court

K.K.Subran vs State Of Kerala on 13 August, 2010

Kerala High Court
K.K.Subran vs State Of Kerala on 13 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25521 of 2010(M)


1. K.K.SUBRAN, AGED 54 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DEPUTY SECRETARY,

3. THE COMMISSIONER FOR RURAL DEVELOPMENT,

4. THE ASSISTANT DEVELOPMENT COMMISSIONER

5. ABDUL AZEEZ, AGED 49 YEARS,

                For Petitioner  :SRI.T.N.SURESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/08/2010

 O R D E R
                        ANTONY DOMINIC, J.
               --------------------------------------------------
                  W.P.(C) NO.25521 OF 2010(M)
               --------------------------------------------------
            Dated this the 13th day of August, 2010

                            J U D G M E N T

Petitioner, a member of Scheduled Caste Community, is a

Block Development Officer under the Local Self Government

Department. By Ext.P4 he has been posted to Palakkad. Seeking

rectification of Ext.P4 and posting in Ernakulam District petitioner

has filed Ext.P5 before the first respondent. It is stated that orders

thereon have not been passed. It is with this grievance that this writ

petition is filed.

2. In the light of the above, I direct the first respondent to

consider Ext.P5 and pass orders thereon as expeditiously as

possible and at any rate within 8 weeks from the date of production

of a copy of the judgment along with a copy of this writ petition.

Writ Petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No. /09
:2 :