High Court Kerala High Court

Sanju Susan Mathew vs The State Of Kerala on 2 August, 2010

Kerala High Court
Sanju Susan Mathew vs The State Of Kerala on 2 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24082 of 2010(I)


1. SANJU SUSAN MATHEW,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF AGRICULTURE,

3. THE ASSISTANT DIRECTOR OF AGRICULTURE

4. THE ASSISTANT DIRECTOR OF AGRICULTURE

5. THE PRINCIPAL AGRICULTURE OFFICER,

6. SMT.ELSY AUGUSTIN,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/08/2010

 O R D E R
                        ANTONY DOMINIC, J.
                    ================
                 W.P.(C) NO. 24082 OF 2010 (I)
                =====================

           Dated this the 2nd day of August, 2010

                          J U D G M E N T

Petitioner is an Agricultural Officer. By Ext.P1 order, she has

been transferred from Kumbalam to Kizhakkambalam. Aggrieved

by the above, she has filed Ext.P3 appeal before the 1st

respondent.

2. Although several contentions have been raised against

the correctness of Ext.P1, having regard to the pendency of the

appeal, I am not persuaded to go into those controversial issues.

3. Taking into account the pendency of Ext.P3, I direct the

1st respondent to consider the same and pass orders thereon.

This shall be done, as expeditiously as possible, at any rate within

8 weeks of production of a copy of this judgment along with a

copy of this writ petition.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp