IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25521 of 2010(M)
1. K.K.SUBRAN, AGED 54 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DEPUTY SECRETARY,
3. THE COMMISSIONER FOR RURAL DEVELOPMENT,
4. THE ASSISTANT DEVELOPMENT COMMISSIONER
5. ABDUL AZEEZ, AGED 49 YEARS,
For Petitioner :SRI.T.N.SURESH
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :13/08/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.25521 OF 2010(M)
--------------------------------------------------
Dated this the 13th day of August, 2010
J U D G M E N T
Petitioner, a member of Scheduled Caste Community, is a
Block Development Officer under the Local Self Government
Department. By Ext.P4 he has been posted to Palakkad. Seeking
rectification of Ext.P4 and posting in Ernakulam District petitioner
has filed Ext.P5 before the first respondent. It is stated that orders
thereon have not been passed. It is with this grievance that this writ
petition is filed.
2. In the light of the above, I direct the first respondent to
consider Ext.P5 and pass orders thereon as expeditiously as
possible and at any rate within 8 weeks from the date of production
of a copy of the judgment along with a copy of this writ petition.
Writ Petition is disposed of as above.
(ANTONY DOMINIC)
JUDGE
vi/
WPC.No. /09
:2 :