High Court Kerala High Court

Jose Thomas vs The Director General Of Police on 4 June, 2008

Kerala High Court
Jose Thomas vs The Director General Of Police on 4 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16643 of 2008()


1. JOSE THOMAS,S/O. THOMAS,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR GENERAL OF POLICE,
                       ...       Respondent

2. THE ADDITIONAL DIRECTOR GENERAL OF

3. THE DISTRICT SUPERINTENDENT OF POLICE

4. THE DEPUTY SUPERINTENDENT OF POLICE

5. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :04/06/2008

 O R D E R
                           K.M. JOSEPH, J.

             ````````````````````````````````````````````````````
                  W.P.(C) No. 16643 OF 2008 F
             ````````````````````````````````````````````````````
               Dated this the 4th day of June, 2008

                           J U D G M E N T

Petitioner came to be transferred by Ext.P1 order

from Kannur to Kozhikode. According to the petitioner, he

had challenged the same before this Court in WP(C)

No.13467/08, which culminated in Ext.P2 judgment. By

Ext.P2 judgment, this Court directed that if the petitioner files

an application within two weeks from 21.5.08, it will be

disposed of within three weeks thereafter taking note of the

fact that the petitioner is due to retire in February, 2009. The

petitioner has filed the present writ petition submitting that he

may be permitted to continue till the disposal of the

representation. I would think that in view of Ext.P2 judgment,

this writ petition is not maintainable. Accordingly, this writ

petition fails and it is dismissed without prejudice to the rights

of the petitioner as in law.

(K.M.JOSEPH, JUDGE)
aks