High Court Kerala High Court

Jose Thomas vs The Director General Of Police on 21 May, 2008

Kerala High Court
Jose Thomas vs The Director General Of Police on 21 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13467 of 2008(C)


1. JOSE THOMAS, S/O.THOMAS,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR  GENERAL OF POLICE,
                       ...       Respondent

2. THE ADDITIONAL DIRECTOR GENERAL OF

3. THE DISTRICT SUPERINTENDENT OF POLICE,

4. THE DEPUTY SUPERINTENDENT OF POLICE,

5. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :21/05/2008

 O R D E R
                              V.GIRI,J.
                        -------------------------
                   W.P ( C) No.13467 of 2008
                       --------------------------
                 Dated this the 21st May, 2008

                         J U D G M E N T

Petitioner challenges Exhibit P1 order of transfer which

has been issued by the Director General of Police. In my view, it

is open to the petitioner to either move the DGP himself or the

Government for variation of Exhibit-P1. If such an application is

filed within a period of two weeks from today, it shall be

disposed of within three weeks thereafter taking note of the fact

that petitioner is due to retire in February,2009.

The writ petition is disposed of as above.

(V.GIRI, JUDGE)
ma

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007

Common issues are raised for

consideration in all these writ

petitions. Reference is made to

the facts in Writ Petition

No.4562/2008 for the sake of

convenience.