IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18591 of 2008(L)
1. D.DILIPKUMAR, 1ST GRADE SURVEYOR
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
2. DIRECTOR OF SURVEY AND LAND RECORDS
3. THE DISTRICT COLECTOR,
4. TAHSILDAR, CHIRAYINKEEZHU TALUK
For Petitioner :SRI.B.KRISHNA MANI
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :25/06/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).18591/2008
--------------------
Dated this the 25th day of June, 2008
JUDGMENT
Petitioner, while working as First Grade Surveyor in
the Taluk Office, Chirayinkeezhu, was transferred under
Ext.P5 to the Office of the Assistant Director of Re-survey,
Neyyattinkara.
2. Learned Government Pleader, on instructions,
submits that there are two offices functioning under the
office of the Assistant Director at Neyyattinkara. One at
Nedumangadu and another at Attingal. Petitioner is
proposed to be posted in the Office of Superintendent of
Re-survey at Attingal. If this be so, obviously the
petitioner is not aggrieved by the order of transfer, in as
much as that even according to the petitioner, he resides
near Attingal. In the circumstances, submission made by
the Government Pleader is recorded. Writ petition is
closed.
V.GIRI,
Judge
mrcs