High Court Kerala High Court

A.P.Muraleedharan Nair vs State Of Kerala on 28 April, 2009

Kerala High Court
A.P.Muraleedharan Nair vs State Of Kerala on 28 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12768 of 2009(M)


1. A.P.MURALEEDHARAN NAIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE CHIEF ENGINEER,

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :28/04/2009

 O R D E R
              P.R.RAMACHANDRA MENON, J.
                   ---------------------------------------
                  W.P.(C) No.12768 OF 2009
                   ---------------------------------------
              Dated this the 28th day of April, 2009


                            JUDGMENT

The grievance of the petitioner is that he was deployed

from the P.W.D. to the L.S.G.D. without any request and that

he has already completed three years, pursuant to which he

seeks for re-deployment to the parent department. It is

submitted by the petitioner that, for redressal of the grievance,

he has already filed Ext.P4 representation before the second

respondent and that it is pending consideration for more than

8 months.

2. After considering the particular facts and

circumstances of this case, the second respondent is directed

to consider and pass appropriate orders on Ext.P4 after giving

an opportunity of hearing to the petitioner, as expeditiously as

possible, at any rate within a period of two months.

The writ petition is disposed of accordingly.

P.R.RAMACHANDRA MENON
JUDGE

pac