Kerala High Court
P.B. Prasannan vs State Of Kerala on 13 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13215 of 2006(W)
1. P.B. PRASANNAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.K.G.RENGANATH
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :13/03/2009
O R D E R
T.R. Ramachandran Nair, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.13215/2006
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 13th day of March, 2009
J U D G M E N T
The petitioner who was working as Deputy Superintendent of
Police filed this writ petition challenging Ext.P1 order of transfer. This
Court while admitting the writ petition ordered that “on the strength of
Ext.P1, the petitioner shall not be reposted from Shornur to Thrissur. But
this will not stand in the way of the competent authority from transferring
the petitioner, in exigencies of service.” Now, nearly three years have
elapsed after the said interim order was passed. In terms of the same, the
writ petition is closed.
(T.R. Ramachandran Nair, Judge.)
ms