G.Satheesh Kumar vs The Director Of Urban Affairs on 12 June, 2007

0
38
Kerala High Court
G.Satheesh Kumar vs The Director Of Urban Affairs on 12 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26355 of 2006(K)


1. G.SATHEESH KUMAR,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF URBAN AFFAIRS,
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  :SRI.S.RAMESH BABU, SC.COCHIN CORPN.

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :12/06/2007

 O R D E R
                           K.BALAKRISHNAN NAIR, J.

                           ------------------------------

                       W.P.(C) No. 26355 of 2006-K

                       -------------------------------------

                  Dated this the  12th   day of June, 2007.


                                 J U D G M E N T

The petitioner is a Lower Division Clerk, working in the Cochin

Corporation. By Ext.P2 order dated 4-10-2006, he has been

transferred to Mattannur Municipality. As per Ext.P3 order dated

5-10-2006, he has been relieved also. So, this writ petition was filed,

challenging Exts.P2 and P3. Pursuant to the interim order of this

Court, the petitioner is being presently retained in the Cochin

Corporation. Against the transfer order the petitioner has preferred

Ext.P4 representation, before the additional third respondent. The

petitioner prays, the said respondent may be directed to consider and

dispose of that representation.

2. I heard the learned Government Pleader for respondents 1

and 3.

The Writ Petition is disposed of directing the additional third

respondent, to consider and pass orders on Ext.P4 representation, in

accordance with law, within two moths from the date of receipt of a

copy of this judgment. The petitioner shall be retained in the Cochin

Corporation for a further period of three months from today or till the

WPC No. 26355 of 2006

2

additional third respondent passes final orders on Ext.P4, whichever is

earlier, provided the petitioner produces a copy of this judgment

before the third respondent, within two weeks from today.

K.BALAKRISHNAN NAIR,

JUDGE.

MS

LEAVE A REPLY

Please enter your comment!
Please enter your name here