IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16418 of 2006(D)
1. H.MOHAMMED MUBARAK,
... Petitioner
Vs
1. KERALA KHADI AND VILLAGE INDUSTRIES
... Respondent
2. THE DIRECTOR (ADMINISTRATION),
3. THE PROJECT OFFICER,
For Petitioner :SRI.V.CHITAMBARESH
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.GIRI
Dated :30/07/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 16418 of 2006
--------------------------
Dated this the 30th July, 2008
J U D G M E N T
The challenge in this writ petition was against
Exhibit-P1 order by which the petitioner was
transferred from the District Khadi and Village
Industries Office, Palakkad to Malappuram.
Petitioner was a Junior Co-operative Inspector at
that point of time. Petitioner is now a Senior Co-
operative Inspector. He continues to be posted at
Malappuram.
2. Learned Government Pleader submits that
there are vacancies in Palakkad District and
therefore he may be permitted to move the
competent authority for a posting in Palakkad
district.
In the circumstances, the writ petition is
disposed of permitting the petitioner to move the 2nd
respondent for a posting as Senior Co-operative
W.P ( C) No. 16418 of 2006
2
Inspector in Palakkad district in any of the existing
vacancies and if such request is made within a period
of two weeks from today, the same shall be considered
by the 2nd respondent before the existing vacancies are
filled up in Palakkad district.
(V.GIRI, JUDGE)
ma
W.P ( C) No. 16418 of 2006
2
W.P ( C) No. 16418 of 2006
2