High Court Kerala High Court

Stany Varghese vs The Director Of Panchayaths on 12 March, 2007

Kerala High Court
Stany Varghese vs The Director Of Panchayaths on 12 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8062 of 2007(I)


1. STANY VARGHESE, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF PANCHAYATHS,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.RAJIT

                For Respondent  : No Appearance

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

 Dated :12/03/2007

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



                   = = = = = = = = = = = = = = =

                     W.P.(C) No.8062 OF 2007 I

                   = = = = = = = = = = = = = = =



                  Dated this the 12th March, 2007



                            J U D G M E N T

Ext. P6 application filed by the petitioner in the

prescribed pro forma requesting to transfer him from

Kodom Belur Grama Panchayat in Kasaragod District to

Kuzhur, Puthenchira, etc. in Thrissur District is

pending with the 1st respondent. Ext. P6 application

has been forwarded by the Secretary, Kodom Belur Grama

Panchayat as per his letter dated 3-1-2007.

2. Since it is the usual practice followed by the

Government departments to effect transfers and postings

in the month of April/May of every year, the

petitioner’s case shall be considered along with other

applicants at the time of general transfers of 2007.

Appropriate decision shall be taken in accordance with

law on Ext. P6 application also.

With the above directions, the writ petition is

disposed of.

K.K. DENESAN

JUDGE

jan/