High Court Kerala High Court

Ashokan K.A vs Director Of Municipal … on 7 December, 2007

Kerala High Court
Ashokan K.A vs Director Of Municipal … on 7 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 36244 of 2007(M)


1. ASHOKAN K.A.,
                      ...  Petitioner

                        Vs



1. DIRECTOR OF MUNICIPAL ADMINISTRATION,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.M.K.DILEEP KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :07/12/2007

 O R D E R
                                V. GIRI, J.
                 ------------------------------------------
                      W.P.C.NO.36244 OF 2007-M
                 ------------------------------------------
              Dated this the 7th day of December, 2007.

                                JUDGMENT

Petitioner is a native of Trichur District. He is presently

working as Personal Assistant to the Secretary of the Kasaragod

Municipality. He prays for a posting in Trichur District against the

vacancy scheduled to arise in Trichur on 31.12.2007. He has

moved the Government in this regard as per Ext.P2.

2. Having heard the learned Government Pleader also, this writ

petition is disposed of directing the 2nd respondent to consider

Ext.P2 and the claim of the petitioner for a posting in Trichur

District taking note of the fact that he is scheduled to retire in

2009, as early as possible and at any rate within a period of six

weeks from the date of receipt of a copy of this judgment.

The writ petition is disposed of as above.

V. GIRI, JUDGE.

cl

.

2

.

3