IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17886 of 2010(I)
1. V.K.MADHAVADAS, S/O.M.KUTTAN, AGED 28
... Petitioner
Vs
1. THE KERALA STATE PLANNING BOARD,
... Respondent
2. THE SENIOR ADMINISTRATIVE OFFICER,
For Petitioner :SRI.B.SAJEEV KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :09/06/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 17886 OF 2010 (I)
=====================
Dated this the 9th day of June, 2010
J U D G M E N T
Petitioner is a LD Typist. He is presently working at District
Planning Office, Palakkad since 27/3/2010. It is stated that at the
instance of one Smt.K.C.Sailamma, who had filed a writ petition
before this Court and obtained an order for consideration of her
representation, the order posting the petitioner at Palakkad is
likely to be cancelled. It is with this apprehension, the writ
petition is filed.
2. From the above stated facts itself, it is obvious that, as
at present, no order prejudicial to the petitioner has been passed
by any of the authorities, and it is only his apprehension that led
him to file the writ petition.
Therefore, the writ petition is closed, leaving it open to the
petitioner to challenge any prejudicial order that is to be passed.
ANTONY DOMINIC, JUDGE
Rp