IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13528 of 2009(I)
1. P.K.SUGUNAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE CHIEF ENGINEER,
3. THE CHIEF ENGINEER,
For Petitioner :DR.K.P.SATHEESAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :12/05/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).13528/2009
--------------------
Dated this the 12th day of May, 2009
JUDGMENT
Petitioner has been deployed from the Water
Resources Department to the Local Self Government
Department. He has completed the original three
years of service and an additional three years. He
further submits that he has now been repatriated to
his parent Department, but not relieved so far.
Ext.P4 request is pending in this regard before the
Chief Engineer, LSGD.
Having heard learned Government Pleader also,
writ petition is disposed of directing the second
respondent to look into Ext.P4 and take appropriate
action within four weeks from the date of receipt of a
copy of this judgment.
V.GIRI,
Judge
mrcs
2