IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8775 of 2007(T)
1. T.K.KUNHAVARAN, LOWER DIVISION CLARK,
... Petitioner
Vs
1. DEPUTY DIRECTOR OF PANCHAYATS,
... Respondent
2. DIRECTOR OF PANCHAYATS,
For Petitioner :SRI.V.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :15/03/2007
O R D E R
K.K.DENESAN, J
-----------------------------------------
W.P.(C)NO.8775 of 2007
-----------------------------------------
Dated this the 15th day of March, 2007
JUDGMENT
The petitioner is working as Lower Division Clerk, presently
in Vattamkulam Grama Panchayath. He has submitted Ext.P3
application in the prescribed proforma seeking for orders of
transfer to Kuttippuram Grama Panchayath or to the nearby
Panchayaths like Thirunavaya or Thanoor. Ext.P2 representation
has also been filed before the second respondent for the very
same purpose.
2. Government Pleader submits that Ext.P3 application will
be considered by the second respondent at the time of general
transfers, 2007.
3. In the circumstances, the writ petition is disposed of
directing the second respondent to consider and pass orders on
Ext.P3 application in the prescribed proforma supplemented by
Ext.P2 representation, as early as possible, at any rate, during
W.P.(C)No. 8775/2007 :2:
general transfers in April/May of 2007.
K.K.DENESAN, JUDGE
css
/
s
W.P.(C)No. 8775/2007 :3: