IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26355 of 2006(K)
1. G.SATHEESH KUMAR,
... Petitioner
Vs
1. THE DIRECTOR OF URBAN AFFAIRS,
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.K.JAJU BABU
For Respondent :SRI.S.RAMESH BABU, SC.COCHIN CORPN.
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
Dated :12/06/2007
O R D E R
K.BALAKRISHNAN NAIR, J.
------------------------------
W.P.(C) No. 26355 of 2006-K
-------------------------------------
Dated this the 12th day of June, 2007.
J U D G M E N T
The petitioner is a Lower Division Clerk, working in the Cochin
Corporation. By Ext.P2 order dated 4-10-2006, he has been
transferred to Mattannur Municipality. As per Ext.P3 order dated
5-10-2006, he has been relieved also. So, this writ petition was filed,
challenging Exts.P2 and P3. Pursuant to the interim order of this
Court, the petitioner is being presently retained in the Cochin
Corporation. Against the transfer order the petitioner has preferred
Ext.P4 representation, before the additional third respondent. The
petitioner prays, the said respondent may be directed to consider and
dispose of that representation.
2. I heard the learned Government Pleader for respondents 1
and 3.
The Writ Petition is disposed of directing the additional third
respondent, to consider and pass orders on Ext.P4 representation, in
accordance with law, within two moths from the date of receipt of a
copy of this judgment. The petitioner shall be retained in the Cochin
Corporation for a further period of three months from today or till the
WPC No. 26355 of 2006
2
additional third respondent passes final orders on Ext.P4, whichever is
earlier, provided the petitioner produces a copy of this judgment
before the third respondent, within two weeks from today.
K.BALAKRISHNAN NAIR,
JUDGE.
MS