Kerala High Court
M.Suresh Babu vs The Kerala Khadi & Village … on 5 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1874 of 2009(W)
1. M.SURESH BABU
... Petitioner
Vs
1. THE KERALA KHADI & VILLAGE INDUSTRIES
... Respondent
2. THE SECRETARY
3. SRI.T.C. MADHAVAN NAMBOODIRI,
For Petitioner :SRI.K.C.PETER
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :05/02/2009
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 1874 of 2009-W
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 5th day of February, 2009.
JUDGMENT
Heard learned counsel for the petitioner and learned Standing
Counsel for the first respondent Board. The writ petition was filed
challenging Ext.P1 order of transfer. Learned Standing Counsel produced
before me for perusal an order dated 3.2.2009 issued by the first respondent
Board cancelling the order of transfer. Therefore, the petitioner has already
obtained relief in the matter.
Therefore, the writ petition is closed as infructuous.
(T.R. Ramachandran Nair, Judge.)
kav/