Kerala High Court
A.Nazumudeen vs State Of Kerala on 7 June, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 1313 of 2007()
1. A.NAZUMUDEEN, S/O. MUHAMMAD HANEEF,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. DIRECTOR OF CIVIL SUPPLIES,
3. THE DISTRICT SUPPLY OFFICER, KOLLAM.
4. TALUK SUPPLY OFFICER, KOLLAM.
5. M. ABDUL SALAM,
For Petitioner :SRI.C.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/06/2007
O R D E R
K.S.Radhakrishnan
&
Antony Dominic, JJ.
========================
W.A.No.1313 of 2007
========================
Dated this the 7th day of June, 2007.
JUDGMENT
Radhakrishnan,J.
We find no error in the judgment of the learned single Judge.
Appellant is due to retire in April, 2008. Fifth respondent is due to
retire in November, 2007. On the retirement of the fifth respondent,
the petitioner’s request to transfer to Kollam may be considered.
Writ Appeal is disposed of.
K.S.Radhakrishnan,
Judge.
Antony Dominic,
Judge.
ess 7/6