IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24082 of 2010(I)
1. SANJU SUSAN MATHEW,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR OF AGRICULTURE,
3. THE ASSISTANT DIRECTOR OF AGRICULTURE
4. THE ASSISTANT DIRECTOR OF AGRICULTURE
5. THE PRINCIPAL AGRICULTURE OFFICER,
6. SMT.ELSY AUGUSTIN,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/08/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 24082 OF 2010 (I)
=====================
Dated this the 2nd day of August, 2010
J U D G M E N T
Petitioner is an Agricultural Officer. By Ext.P1 order, she has
been transferred from Kumbalam to Kizhakkambalam. Aggrieved
by the above, she has filed Ext.P3 appeal before the 1st
respondent.
2. Although several contentions have been raised against
the correctness of Ext.P1, having regard to the pendency of the
appeal, I am not persuaded to go into those controversial issues.
3. Taking into account the pendency of Ext.P3, I direct the
1st respondent to consider the same and pass orders thereon.
This shall be done, as expeditiously as possible, at any rate within
8 weeks of production of a copy of this judgment along with a
copy of this writ petition.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp