High Court Kerala High Court

Sukumaran.C.M. vs State Of Kerala on 11 June, 2010

Kerala High Court
Sukumaran.C.M. vs State Of Kerala on 11 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18127 of 2010(M)


1. SUKUMARAN.C.M., FIRST GRADE DRAFTSMAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE CHIEF ENGINEER,

3. THE CHIEF ENGINEER, LOCAL SELF

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/06/2010

 O R D E R
                    ANTONY DOMINIC, J.

                   -------------------------------

                  W.P.(C) No.18127 of 2010

                   -------------------------------

             Dated this the 11th day of June, 2010

                         J U D G M E N T

Petitioner is a First Grade Overseer in the Irrigation

Department, deployed to Local Self Government Department.

According to him, his period of deployment has expired and he

ought to be repatriated to his parent department. Ext.P3

request made in this behalf is pending before the second

respondent.

Having regard to the pendency of Ext.P3

representation, the writ petition is disposed of directing the

second respondent to consider and pass orders on the said

representation, as expeditiously as possible, at any rate, within

a period of three weeks of production of a copy of this judgment

along with a copy of the writ petition.

ANTONY DOMINIC
JUDGE.

nj.