High Court Kerala High Court

K. Ramachandran vs Union Of India on 25 August, 2008

Kerala High Court
K. Ramachandran vs Union Of India on 25 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25185 of 2008(S)


1. K. RAMACHANDRAN, AGED 54,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR GENERAL,

3. THE DEUTY DIRECTOR (ADMN.),

4. THE STATION DIRECTOR,

                For Petitioner  :SRI.T.C.GOVINDA SWAMY

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :25/08/2008

 O R D E R
      K. BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
                  -------------------------------------
                  W.P.(C) No.25185 OF 2008
                  -------------------------------------
            Dated this the 25th day of August, 2008

                         J U D G M E N T

~~~~~~~~~~~

Balakrishnan Nair, J.

After hearing the writ petition for some time, the learned

counsel for the petitioner prayed the petitioner may be allowed

to withdraw the writ petition with liberty to take up the matter

before the superior authority pointing out the violation of the

norms governing transfer. The prayer is granted and the writ

petition is dismissed as withdrawn.

(K.BALAKRISHNAN NAIR, JUDGE)

(M.C.HARI RANI, JUDGE)

ps