High Court Kerala High Court

J.Surendran vs State Of Kerala on 20 November, 2009

Kerala High Court
J.Surendran vs State Of Kerala on 20 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33367 of 2009(M)


1. J.SURENDRAN, HEAD CLERK
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF PANCHAYATS

                For Petitioner  :SRI.D.KISHORE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/11/2009

 O R D E R
                        ANTONY DOMINIC, J.
                  -------------------------
                     W.P.(C.) No.33367 of 2009
            ---------------------------------
          Dated, this the 20th day of November, 2009

                            J U D G M E N T

The petitioner submits that he is now working as Head Clerk in

the Payyavoor Grama Panchayat, Kannur District. His home district

is Thiruvananathapuram, and for reasons which are personal to him,

the petitioner filed Ext.P4 representation to the 1st respondent

seeking transfer to Thiruvananthapuram district. In this writ

petition he submits that though identical claims have been

considered, his request has not been considered so far. It is in

these circumstances, this writ petition is filed.

Taking into account the limited nature of the relief that is

sought for, the consideration of Ext.P4 representation referred to

above, I dispose of this writ petition directing the 1st respondent to

consider and pass orders on Ext.P4 representation. This shall be

done as expeditiously as possible, at any rate, within eight weeks of

production of a copy of this judgment, along with a copy of this writ

petition.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg