Kerala High Court
K. Ramachandran vs Union Of India on 25 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25185 of 2008(S)
1. K. RAMACHANDRAN, AGED 54,
... Petitioner
Vs
1. UNION OF INDIA, REPRESENTED BY
... Respondent
2. THE DIRECTOR GENERAL,
3. THE DEUTY DIRECTOR (ADMN.),
4. THE STATION DIRECTOR,
For Petitioner :SRI.T.C.GOVINDA SWAMY
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :25/08/2008
O R D E R
K. BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
-------------------------------------
W.P.(C) No.25185 OF 2008
-------------------------------------
Dated this the 25th day of August, 2008
J U D G M E N T
~~~~~~~~~~~
Balakrishnan Nair, J.
After hearing the writ petition for some time, the learned
counsel for the petitioner prayed the petitioner may be allowed
to withdraw the writ petition with liberty to take up the matter
before the superior authority pointing out the violation of the
norms governing transfer. The prayer is granted and the writ
petition is dismissed as withdrawn.
(K.BALAKRISHNAN NAIR, JUDGE)
(M.C.HARI RANI, JUDGE)
ps