High Court Kerala High Court

S.Anilkumar vs Director General Of Police on 11 June, 2010

Kerala High Court
S.Anilkumar vs Director General Of Police on 11 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14634 of 2010(D)


1. S.ANILKUMAR,
                      ...  Petitioner

                        Vs



1. DIRECTOR GENERAL OF POLICE,
                       ...       Respondent

2. INSPECTOR GENERAL OF POLICE,

3. SUPERINTENDENT OF POLICE

                For Petitioner  :SRI.S.MOHAMMED AL RAFI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/06/2010

 O R D E R
                     ANTONY DOMINIC, J.

                    -------------------------------

                   W.P.(C) No.14634 of 2010

                    -------------------------------

              Dated this the 11th day of June, 2010

                          J U D G M E N T

Petitioner is working as Inspector of Police

(Telecommunication). He was working at Thiruvananthapuram

(Rural) and by Ext.P4 order, he has been transferred and

posted to Alappuzha. It is this order which is under challenge. It

is submitted that petitioner has preferred Ext.P5 representation

before the first respondent.

2. The learned Government Pleader, on instructions,

submits that it was to accommodate a person who is soon

retiring on superannuation that the petitioner has been

transferred.

Having regard to the facts highlighted, I dispose of

the writ petition directing the first respondent to consider and

pass orders on Ext.P5 representation, as expeditiously as

possible, at any rate, within a period of four weeks of production

of a copy of this judgment.

ANTONY DOMINIC
JUDGE.

nj.