IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28469 of 2008(L)
1. SARASWATHY, ASSISTANT MANAGER, KERALA
... Petitioner
Vs
1. THE KERALA STATE CIVIL SUPPLIES
... Respondent
2. THE REGIONAL MANAGER, KERALA STATE CIVIL
For Petitioner :SRI.R.RAJASEKHARAN PILLAI
For Respondent :SRI.LAKSHMI NARAYAN, SC, SUPPLYCO
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :13/10/2008
O R D E R
P.N.RAVINDRAN, J.
-------------------------------
W.P.(C) No.28469 of 2008
-------------------------------
Dated this the 13th October, 2008.
J U D G M E N T
This writ petition was filed apprehending petitioner’s
transfer from the Depot of Kerala State Civil Supplies Corporation
Limited at Mavelikara to Nedumkandam.
2. The learned Standing Counsel appearing for the
first respondent has filed a statement dated 13.10.2008 and
produced along with it a copy of the proceedings dated
3.10.2008 issued by the Chairman and Managing Director of the
Kerala State Civil Supplies Corporation Limited, whereby the
order by passed him on 28.2.2007 transferring the petitioner to
Chengannur has been cancelled and she has been reposted to
Mavelikara on compassionate grounds.
3. The learned counsel appearing for the first
respondent submits that in this view of the matter, nothing
survives to be adjudicated upon in this writ petition. Per contra,
W.P.(C) No.28469 of 2008
2
Sri.R. Rajasekharan Pillai, the learned counsel appearing for the
petitioner submits that Ext.R1(2) adversely affects the petitioner
in so far as it relates to her service conditions and leaving open
the right of the petitioner to challenge Ext.R1(2) proceedings
dated 3.10.2008 in other appropriate proceedings, this writ
petition may be closed.
Having regard to the submissions made at the Bar,
this Writ Petition is closed reserving liberty with the petitioner to
challenge Ext.R1(2) proceedings in other appropriate
proceedings, if she is aggrieved thereby.
P.N.RAVINDRAN,
JUDGE
nj.