High Court Kerala High Court

K.N.Lailamani vs State Of Kerala on 8 August, 2008

Kerala High Court
K.N.Lailamani vs State Of Kerala on 8 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23213 of 2008(L)


1. K.N.LAILAMANI, UD.CLERK, HIGHER GRADE,
                      ...  Petitioner
2. K.REMA,UDC, (HG), O/O THE ASSISTANT
3. CLEMENT ZACHARIAS, LDC, (HG), O/O.
4. V.V.GEORGE, UDC, (HG), O/O.THE ASST.
5. KUNJUMOL.M.KURUVILA, UDC,(HG),
6. LEELAMMA.K.M,. UDC(HG), O/O.THE
7. MARY JOHN, UDC(HG), O/O.THE PRINCIPAL
8. SOUDAMINI.K.N., LDC., (HG), O/O.THE
9. GEORGE MATHEW, UDC, (HG) STATE SEED FARM

                        Vs



1. STATE OF KERALA, REP. BY ITS CHIEF
                       ...       Respondent

2. SECRETARY TO GOVERNMENT, DEPT. OF

3. SECRETARY TO GOVERNMENT,

4. DIRECTOR OF AGRICULTURE,

5. PRINCIPAL AGRICULTURAL OFFICER, KOTTAYAM

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :08/08/2008

 O R D E R
                   P.N.RAVINDRAN, J
                       -------------------
                   W.P.(C).23213/2008
                       --------------------
           Dated this the 8th day of August, 2008

                       JUDGMENT

The petitioners are working in the Agriculture

department. They were formerly deployed to the Local

Self Government Department pursuant to Ext.P1

Government Order dated 4.7.2000. They have since been

repatriated to the parent department, after serving for 3

to 4= years. The grievance voiced by the petitioners is

that in view of G.O.(Rt).No.1578/08/LSGD dated

29.5.2008, steps are being taken to again deploy them to

the Local Self Government Department. Aggrieved by the

proposal to deploy them, the petitioners have filed

Exts.P8 and P9 representations before the Secretary to

Government, Agriculture Department, praying that they

may not be deployed to the Local Self Government

Department again. Thereafter, this writ petition was filed

seeking the following reliefs:-

(i). Issue a writ of mandamus or any other

appropriate writ, order or direction

commanding the respondents not to deploy

W.P.(C).23213/2008
2

the petitioners again to the service under

the second respondent.

(ii). Issue a writ of mandamus or any

other appropriate writ, order or direction

commanding the 1st and 2nd respondents

to consider and dispose of Exts.P9 and P8

representations respectively, forthwith.

2. When the writ petition came up for admission

today, Smt.M.R.Sreelatha, the learned Government

Pleader appearing for the respondents, on instructions

given by the fifth respondent, submitted that at present

there is no proposal to deploy the petitioners to the

Local Self Government Department. In view of the said

submission, the petitioners cannot have any grievance at

present. The Writ Petition is therefore, closed with the

observation that if steps are again taken to deploy the

petitioners to the Local Self Government Department,

they may approach the first respondent setting out their

grievances, in which event, the first respondent shall

consider the same and pass appropriate orders.

P.N.RAVINDRAN,
Judge

mrcs