High Court Kerala High Court

V.A. Mohanan vs The Civil Supplies Commissioner on 3 January, 2007

Kerala High Court
V.A. Mohanan vs The Civil Supplies Commissioner on 3 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 316 of 2007(K)


1. V.A. MOHANAN, CITY RATIONING OFFICER,
                      ...  Petitioner

                        Vs



1. THE CIVIL SUPPLIES COMMISSIONER
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

3. SMT.A. SOBHANAKUMARI,

4. C.P. MOHAN, SR.SUPERINTENDENT

5. T.K. SEEZAR, ASSISTANT MANAGER,

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :03/01/2007

 O R D E R
                         K.K. DENESAN, J.



                 = = = = = = = = = = = = = = =

                   W.P.(C) No. 316 OF 2007 K

                 = = = = = = = = = = = = = = =



               Dated this the 3rd January, 2007



                          J U D G M E N T

The petitioner is working as City Rationing

Officer, Kochi. He is aggrieved by the order passed by

the 1st respondent transferring him to Thrissur District

and posting him as Senior Superintendent in the

District Consumer Disputes Redressal Forum. Ext. P2

representation filed by the petitioner is pending with

the 1st respondent. He has sought for orders from the

1st respondent to review the order of transfer for

facts, circumstances and reasons stated therein.

2. Counsel for the petitioner submits that an

early order on Ext. p2 is necessary in the interest of

justice.

3. Heard the Govt. Pleader also.

4. The 1st respondent is directed to consider Ext.

P2 and pass orders in accordance with law as

expeditiously as possible, in any event, within three

weeks on the petitioner producing a copy of the

judgment along with a copy of the writ petition.

WPC No. 316/2007 -2-

The writ petition is disposed of as above.

K.K. DENESAN

JUDGE

jan/