IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12987 of 2010(S)
1. THE CHIEF GENERAL MANAGER(TELECOM),
... Petitioner
2. THE PRINCIPAL GENERAL MANAGER(TELECOM)
3. THE ASSISTAT GENERAL MANAGER(ADMN),
Vs
1. THE CENTRAL ADMINISTRATIVE TRIBUNAL,
... Respondent
2. K.K.P.ATTAKIDAVU,S/O.IBRAHIMKUTTY,
For Petitioner :SRI.T.C.KRISHNA
For Respondent :SHRI ALAXANDER GEORGE, CGC
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :28/06/2010
O R D E R
Thottathil B.Radhakrishnan
&
S.S.Satheesachandran, JJ.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P(C.)No.12987of 2010-S
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 28th day of June, 2010.
Judgment
Thottathil B.Radhakrishnan, J.
After hearing the matter at the stage of
admission, we had issued an interim order on 7th
June, 2010. Following that, the learned counsel
for the petitioners states that the Chief General
Manager, Telecom, BSNL, Kerala Circle has issued
a decision dated 26th June, 2010 whereby the
second respondent has been re-transferred to the
Lakshadweep Islands. The second respondent is
satisfied by such course. To have completion of
the files, we record the fact that the second
respondent has been transferred back to the
Lakshadweep Islands and vacate the impugned order
of the Tribunal, however, without expressing
WPC12987/10 -: 2 :-
anything on merits. The writ petition is ordered
accordingly.
Thottathil B.Radhakrishnan,
Judge.
S.S.Satheesachandran,
Judge.
Sha/0807