High Court Kerala High Court

Indu.R vs Kerala State Electricity Board on 23 March, 2009

Kerala High Court
Indu.R vs Kerala State Electricity Board on 23 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4377 of 2009(U)


1. INDU.R.,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. CHIEF ENGINEER,

3. DEPUTY CHIEF ENGINEER,

                For Petitioner  :SRI.S.P.ARAVINDAKSHAN PILLAY

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :23/03/2009

 O R D E R
                T.R.RAMACHANDRAN NAIR, J
            --------------------------------------------------
                  W.P.(C) No. 4377 of 2009
            ---------------------------------------------------
           Dated this the 23rd day of March, 2009

                             JUDGMENT

The Writ Petition is filed seeking an implementation of an

order of transfer dated 30.12.2008. It is reported that the order

of transfer has been implemented pursuant to the interim order

passed herein and the petitioner has joined the new station.

Therefore, recording the same, the writ petition is closed.

T.R.RAMACHANDRAN NAIR,
JUDGE

bps