IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 24491 of 2007(N)
1. R.SREEDHARAN,REGULAR LABOURER
... Petitioner
Vs
1. THE SECRETARY,DEPARTMENT OF ANIMAL
... Respondent
2. THE DIRECTOR,ANIMAL HUSBANDARY,
3. THE DISTRICT OFFICER,DISTRICT ANIMAL
4. THE VETENIARY SUGEON,GOVERNMENT PIG
For Petitioner :SRI.VELLAYANI SUNDARARAJU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :16/08/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 24491 OF 2007
====================
Dated this the 16th day of August, 2007
J U D G M E N T
Since 1998, petitioner has been working at the
Government Pig Farm at Parassala. The grievance of the
petitioner is that he has been transferred to District Cattle
Development Farm, Kuduppanakunnu, Trivandrum, by
Ext.P1 order. Aggrieved by Ext.P1, petitioner has filed
Ext.P8 representation to the 2nd respondent and the learned
Government pleader on instructions submit that Ext.P8 is
pending consideration before the 2nd respondent.
2. In view of the above, I dispose of this writ petition
directing the 2nd respondent to consider and pass orders on
Ext.P8, as expeditiously as possible, at any rate within a
period of four weeks from the date of receipt of a copy of
WPC 24491/07
: 2 :
this judgment.
3. Petitioner is directed to produce a copy of this
judgment before the 2nd respondent for compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE.
Rp