Kerala High Court
V.Prabhavathi vs Government Of Kerala on 13 December, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36252 of 2010(F)
1. V.PRABHAVATHI,
... Petitioner
Vs
1. GOVERNMENT OF KERALA,
... Respondent
2. THE CHIEF ENGINEER,
3. THE SUPERINTENDING ENGINEER,
4. THE EXECUTIVE ENGINEER,
5. SRI.P.K.BABU,
For Petitioner :SRI.P.SANTHOSH KUMAR (PANAMPALLI NAGAR)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :13/12/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.36252 of 2010
==================
Dated this the 13th day of December, 2010
J U D G M E N T
The petitioner challenges her transfer as per Ext.P2 order. But
the learned counsel for the petitioner submits that orders have
subsequently been passed retaining the petitioner at the present
station and, therefore, the petitioner does not wish to prosecute the
this writ petition for the present. Accordingly, this writ petition is
closed.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge