IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 23862 of 2007(N)
1. V.G.CHANDRAN, JUNIOR SUPERINTENDENT,
... Petitioner
Vs
1. THE DIRECTOR,
... Respondent
2. THE DISTRICT ANIMAL HUSBANDRY OFFICER,
3. SMT. P.USHA KUMARI,
For Petitioner :SRI.M.P.ASHOK KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/08/2007
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P ( C) No. 23862 of 2007
--------------------------
Dated this the 6th day of August, 2007
J U D G M E N T
Petitioner, a Junior Superintendent in the Animal Husbandry
Department, was posted at Malappuram. The grievance of the
petitioner is that although he was posted at the present place
only on 13.11.2006, by Exhibit-P2 order dated 1.8.2007 he has
been transferred to Trivandrum. It is also stated that the 3rd
respondent who is the beneficiary of Ext.P2 has assumed office
in a hurried manner. It is seen that the petitioner has already
highlighted his grievances by filing Ext.P3 appeal against Exhibit-
P2 order.
Taking into account the pendency of Exhibit-P3 before the
2nd respondent, this writ petition is disposed of directing the 2nd
respondent to consider and pass orders on Exhibit-P3, as
expeditiously as possible, within a period of six weeks from the
date of receipt of a copy of this judgment. It is directed that the
petitioner shall given notice and shall be heard before final
orders are passed. Petitioner is directed to produce a copy of this
judgment before the 1st respondent, for compliance.
(ANTONY DOMINIC, JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007