High Court Kerala High Court

M.Suresh Babu vs The Kerala Khadi & Village … on 5 February, 2009

Kerala High Court
M.Suresh Babu vs The Kerala Khadi & Village … on 5 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1874 of 2009(W)


1. M.SURESH BABU
                      ...  Petitioner

                        Vs



1. THE KERALA KHADI & VILLAGE INDUSTRIES
                       ...       Respondent

2. THE SECRETARY

3. SRI.T.C. MADHAVAN NAMBOODIRI,

                For Petitioner  :SRI.K.C.PETER

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :05/02/2009

 O R D E R
                       T.R. Ramachandran Nair, J.
                    - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No. 1874 of 2009-W
                    - - - - -- - - - - - - - - - - - - - - - - - - - -
             Dated this the 5th day of February, 2009.

                                  JUDGMENT

Heard learned counsel for the petitioner and learned Standing

Counsel for the first respondent Board. The writ petition was filed

challenging Ext.P1 order of transfer. Learned Standing Counsel produced

before me for perusal an order dated 3.2.2009 issued by the first respondent

Board cancelling the order of transfer. Therefore, the petitioner has already

obtained relief in the matter.

Therefore, the writ petition is closed as infructuous.

(T.R. Ramachandran Nair, Judge.)

kav/