High Court Kerala High Court

Girisankar S.S. vs State Of Kerala on 10 July, 2008

Kerala High Court
Girisankar S.S. vs State Of Kerala on 10 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17934 of 2008(I)


1. GIRISANKAR S.S., LECTURER (SENIOR SCALE)
                      ...  Petitioner

                        Vs



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

2. LINY JOSE.K., LECTURER,

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  :SRI.K.SURENDRA MOHAN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :10/07/2008

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                    W.P(C).No.17934 OF 2008
                   -------------------------------------------
               Dated this the 10th day of July, 2008


                               JUDGMENT

Learned counsel for the second respondent has placed

before me a copy of the Government Order G.O.(Rt)No.933/08/

H.Edn. dated 24.6.2008, whereby, Ext.P3 Government Order has

been cancelled, stated to be in compliance with the interim order

passed in this case and also in W.P(C).17573/08. It is recorded.

This means that the transfer of the second respondent stands

cancelled. This writ petition is, hence, disposed of directing that

the claims of the petitioner and the second respondent shall also

be considered in accordance with law and as per the norms

governing such transfer. Let that be done within an outer limit

of one month from date of receipt of a copy of this judgment.

Until then, status quo as on today shall be maintained.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.10/7.