IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 13516 of 2004(H)
1. BALASUBRAMANIAN I.T., SENIOR AUDITOR,
... Petitioner
Vs
1. THE SENIOR ADMINISTRATIVE OFFICER,
... Respondent
2. THE DIRECTOR OF INDUSTRIES & COMMERCE,
3. THE DY. SECRETARY TO GOVERNMENT,
4. STATE OF KERALA, REP. BY SECRETARY TO
For Petitioner :SRI.N.N.SUGUNAPALAN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :30/07/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P. (C). NO. 13516 OF 2004
---------------------------------------
Dated this the 30th day of July, 2007.
J U D G M E N T
Petitioner seeks absorption in the Industries Department,
his parent Department. Reliance is placed on the decision of the
Supreme Court reported in Ali vs. State of Kerala (2003(2)
KLT 922).
2. There will be a direction to the first respondent/
competent authority to take appropriate action in the matter of
absorption with notice to the petitioner in the light of the decision
referred to above, within a period of four months from the date of
receipt of a copy of this judgment. Interim order passed by this
Court will continue till such time.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp