IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9329 of 2010(M)
1. M.R.NARAYANANKUTTY, DEPUTY DIRECTOR OF
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF AGRICULTURE,
For Petitioner :SRI.K.C.CHARLES
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :19/03/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 9329 of 2010
==================
Dated this the 19th day of March, 2010
J U D G M E N T
In respect of the petitioner’s transfer, the petitioner has filed
Ext.P4 representation before the 1st respondent. The petitioner seeks
a direction to the 1st respondent to consider and pass orders on Ext.P4
expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 1st respondent to consider and pass
orders on Ext.P4, as expeditiously as possible, at any rate, within one
month from the date of receipt of a certified copy of this judgment. Till
orders as passed on Ext.P4 representation, the vacancy which is likely
to arise on 1.4.2010, to which the petitioner seeks transfer, shall not
be filled up.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2