IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 10782 of 2007(H)
1. P.K.OOMMACHAN, SENIOR SUPERINTENDENT,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE DIRECTOR,
For Petitioner :SRI.RAJESH THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :28/03/2007
O R D E R
K.K.DENESAN, J.
-----------------------------
WP(C).No. 10782 OF 2007 H
-----------------------------
Dated this the 28th March, 2007.
JUDGMENT
Ext.P3 is a representation filed by the petitioner
before the second respondent requesting to grant him
transfer from the present station to Kollam district or in
a neighbouring district, other than Pathanamthitta, where
vacancies are likely to arise. Counsel for the petitioner
submits that unless directions are issued by this Court to
pass orders on Ext.P3, the request made by the petitioner
may go unnoticed.
2. I have heard Govt. Pleader for the respondents.
3. In the facts and circumstances there shall be an
order directing the second respondent to consider the
request made by the petitioner in Ext.P3 along with other
applications at the time of general transfers and postings
in April/May 2007, pass orders in accordance with law. In
any event orders shall be passed and the same communicated
to the petitioner within six weeks from the date of receipt
of a copy of this judgment. Writ petition is disposed of
accordingly.
The petitioner shall produce a copy of the judgment
WPC 10782/2007 2
along with a copy of the writ petition before the second
respondent for information and necessary action.
K.K.DENESAN
Judge
jj