IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16643 of 2008()
1. JOSE THOMAS,S/O. THOMAS,
... Petitioner
Vs
1. THE DIRECTOR GENERAL OF POLICE,
... Respondent
2. THE ADDITIONAL DIRECTOR GENERAL OF
3. THE DISTRICT SUPERINTENDENT OF POLICE
4. THE DEPUTY SUPERINTENDENT OF POLICE
5. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.SUNNY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :04/06/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 16643 OF 2008 F
````````````````````````````````````````````````````
Dated this the 4th day of June, 2008
J U D G M E N T
Petitioner came to be transferred by Ext.P1 order
from Kannur to Kozhikode. According to the petitioner, he
had challenged the same before this Court in WP(C)
No.13467/08, which culminated in Ext.P2 judgment. By
Ext.P2 judgment, this Court directed that if the petitioner files
an application within two weeks from 21.5.08, it will be
disposed of within three weeks thereafter taking note of the
fact that the petitioner is due to retire in February, 2009. The
petitioner has filed the present writ petition submitting that he
may be permitted to continue till the disposal of the
representation. I would think that in view of Ext.P2 judgment,
this writ petition is not maintainable. Accordingly, this writ
petition fails and it is dismissed without prejudice to the rights
of the petitioner as in law.
(K.M.JOSEPH, JUDGE)
aks