IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4606 of 2007(W)
1. SIBICHAN VARGHESE,
... Petitioner
Vs
1. DEPUTY DIRECTOR OF PANCHAYATH,
... Respondent
2. DIRECTOR OF PANCHAYATH KERALA,
For Petitioner :SRI.A.K.CHINNAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :12/02/2007
O R D E R
K.K.DENESAN, J
-------------------------------
W.P.(C)NO. 4606 of 2007
-------------------------------
Dated this the 12th day of February, 2007
JUDGMENT
Ext.P4 representation filed by the petitioner on 30.9.2006
through proper channel is pending with the second respondent.
The request made by the petitioner in Ext.P4 is to consider his
case for transfer to Thrissur district and for a posting in one of
the offices in that district. Ext.P3 shows that the petitioner has
been working in Wayanad district for the last 10 years.
2. In the circumstances, it is only appropriate that the
second respondent considers Ext.P4 and pass appropriate orders
taking note of Exts.P1 and P2 applications filed by him in the
prescribed proforma furnishing relevant details. Ext.P4 shall be
disposed of within one month form the date of receipt of a copy
of the judgment.
W.P.(C)No.4606/2007 :2:
The petitioner shall produce a copy of the judgment and a
copy of the writ petition before the second respondent for
information and compliance.
K.K.DENESAN, JUDGE
css
/
W.P.(C)No.4606/2007 :3: