High Court Kerala High Court

R.Sreedharan vs The Secretary on 16 August, 2007

Kerala High Court
R.Sreedharan vs The Secretary on 16 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24491 of 2007(N)


1. R.SREEDHARAN,REGULAR LABOURER
                      ...  Petitioner

                        Vs



1. THE SECRETARY,DEPARTMENT OF ANIMAL
                       ...       Respondent

2. THE DIRECTOR,ANIMAL HUSBANDARY,

3. THE DISTRICT OFFICER,DISTRICT ANIMAL

4. THE VETENIARY SUGEON,GOVERNMENT PIG

                For Petitioner  :SRI.VELLAYANI SUNDARARAJU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :16/08/2007

 O R D E R
                    ANTONY DOMINIC, J.
                   ===============
                W.P.(C) NO. 24491 OF 2007
               ====================

          Dated this the 16th day of August, 2007

                      J U D G M E N T

Since 1998, petitioner has been working at the

Government Pig Farm at Parassala. The grievance of the

petitioner is that he has been transferred to District Cattle

Development Farm, Kuduppanakunnu, Trivandrum, by

Ext.P1 order. Aggrieved by Ext.P1, petitioner has filed

Ext.P8 representation to the 2nd respondent and the learned

Government pleader on instructions submit that Ext.P8 is

pending consideration before the 2nd respondent.

2. In view of the above, I dispose of this writ petition

directing the 2nd respondent to consider and pass orders on

Ext.P8, as expeditiously as possible, at any rate within a

period of four weeks from the date of receipt of a copy of

WPC 24491/07

: 2 :

this judgment.

3. Petitioner is directed to produce a copy of this

judgment before the 2nd respondent for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE.

Rp