Kerala High Court
T.Damodharan vs State Of Kerala on 5 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25057 of 2007(G)
1. T.DAMODHARAN, S/O.CHEKKUTTY, ROLLER
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE CHIEF ENGINEER,
3. THE EXECUTIVE ENGINEER,
4. THE ASST.EXECUTIVE ENGINEER,
5. THE ASST.ENGINEER, P.W.D.ROAD SECTION,
6. K.IBRAHI, ROLLER DRIVER, P.W.D.,
For Petitioner :SRI.R.SUDHISH
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :05/03/2009
O R D E R
T.R.RAMACHANDRAN NAIR, J
--------------------------------------------------
W.P.(C) No. 25057 of 2007
---------------------------------------------------
Dated this the 5th day of March, 2009
JUDGMENT
The petitioner approached this Court aggrieved by the transfer
of the 6th respondent to the post of the petitioner. Petitioner
apprehended that it will adversely affect his service.
The learned counsel for the petitioner submited that as on today
the petitioner has been replaced and the 6th respondent is also
transferred to the post held by the petitioner. In that view of the
matter, the writ petition is closed. If there is any further grievance,
the petitioner can approach the appropriate authority.
T.R.RAMACHANDRAN NAIR,
JUDGE
bps