IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12782 of 2009(P)
1. BABY,W/O.NICHALAS(LATE),AGED 58 YRS,
... Petitioner
Vs
1. THE TAHSILDAR,TALUK OFFICE,KOCHI.
... Respondent
2. VILLAGE OFFICER,NAYARAMBALAM VILLAGE
For Petitioner :SRI.DENIZEN KOMATH
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :28/04/2009
O R D E R
P.R.RAMACHANDRA MENON, J.
---------------------------------------
W.P.(C) No.12782 OF 2009
---------------------------------------
Dated this the 28th day of April, 2009
JUDGMENT
The main prayer of the petitioner is for a direction to
consider and finalise Ext.P2 proceedings under the Transfer
of Registry Rules, 1966 within a time frame.
2. Heard both the sides. Considering the facts and
circumstances of the case, the first respondent is directed to
consider Ext.P2 application preferred by the petitioner and to
pass appropriate orders in accordance with law after giving an
opportunity of being heard to the petitioner, within two
months from the date of receipt of a copy of this judgment.
The writ petition is disposed of accordingly.
P.R.RAMACHANDRA MENON
JUDGE
pac