IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25999 of 2006(I)
1. M.DINESHAN, H.S.A. (MALAYALAM),
... Petitioner
Vs
1. THE DIRECTOR OF PUBLIC INSTRUCTIONS
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. STATE OF KERALA,
For Petitioner :SRI.M.SASINDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :03/10/2007
O R D E R
V. GIRI ,J.
-------------------------------
WP(C).NO.25999 of 2007
---------------------------------
Dated this the 10th day of October, 2007
JUDGMENT
Petitioner seeks inter-district transfer from Malappuram to Kannur. He
preferred Ext.P5 application in that behalf. The same was originally returned
as per Ext.P6. According to the petitioner, the issue is now covered in his
favour as per Ext.P8 order and Ext.P10 judgment.
2. I have heard the learned Government Pleader also.
3. In the circumstances, the writ petition is disposed of directing the
second respondent to take back Ext.P5 on file and forward the same to the
third respondent within three weeks from the date of receipt of a copy of this
judgment. On receipt of Ext.P5, the third respondent shall pass orders
without further delay.
V. GIRI, JUDGE
css/