High Court Kerala High Court

P.B. Santhosh vs State Of Kerala on 23 November, 2007

Kerala High Court
P.B. Santhosh vs State Of Kerala on 23 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34430 of 2007(W)


1. P.B. SANTHOSH,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR,

                For Petitioner  :SRI.VELLAYANI SUNDARARAJU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :23/11/2007

 O R D E R
                             V.GIRI,J.
                       -------------------------
                 W.P ( C) No. 34430 of 2007
                      --------------------------
            Dated this the 23rd November, 2007

                        J U D G M E N T

The petitioner who is working as Peon in the office of the

Deputy Controller of Legal Metrology, Kakkanad is aggrieved by

Exhibit-P2 order by which he has been transferred to Kozhikode

from Kakkanad. The petitioner has brought his objection in

relation to the transfer before the 2nd respondent under Exhibit-

P3.

After having heard the learned counsel for the petitioner

and the learned Government Pleader, this writ petition is

disposed of directing the 2nd respondent to look into Exhibit-P3,

after hearing the petitioner, and take a decision thereon, within

one month from the date of receipt of a copy of this judgment.

(V.GIRI, JUDGE)
ma

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007