High Court Kerala High Court

Sathi Mukundan vs Secretary To Government Local … on 3 February, 2009

Kerala High Court
Sathi Mukundan vs Secretary To Government Local … on 3 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3550 of 2009(V)


1. SATHI MUKUNDAN, CHAIRPERSON,COMMUNITY
                      ...  Petitioner
2. VASANTHI KRISHNAKUTTY, CHAIRPERSON(CDS),
3. RADHAMMA SUDHAKARAN, CHAIRPERSON(CDS),
4. SABITHA SURESH, CHAIRPERSON(CDS),
5. OMANA SATHEESH, CHAIRPERSON (CDS),
6. LIZY ACHENKUNJU, CHAIRPERSON (CDS),
7. SAROJINI RAJAN, CHAIRPERSON(CDS),
8. INDIRAKUTTY AMMA, CHAIRPERSON(CDS),
9. MANJU.S, CHAIRPERSON(CDS),ENADIMANGALAM

                        Vs



1. SECRETARY TO GOVERNMENT LOCAL SELF
                       ...       Respondent

2. SECRETARY,AGRICULTURAL DEPARTMENT,

3. DIRECTOR OF AGRICULTURE,VIKAS BHAVAN,

4. EXECUTIVE DIRECTOR, STATE POVERTY

5. C.RAMACHANDRAN PILLAI, MEMBER SECRETARY/

                For Petitioner  :SRI.N.RAGHURAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/02/2009

 O R D E R
                       S. SIRI JAGAN, J.
                ------------------------------------
                   W.P.(C)No.3550 OF 2009
              ----------------------------------------
              Dated this the 3rd day of February, 2009



                           JUDGMENT

The petitioners are Chairpersons of the Community

Development Societies under the State Level Poverty Eradication

Mission commonly known as ‘Kudumbhashree’ in Pathanamthitta

District. The ‘ Kudumbhashree’ is implementing a project to

develop production of honey, among the members of the

‘Kudumbhashree’ in the Pathanamthitta District which is called

‘Madhuram’ project. The 5th respondent, who is an Agricultural

Officer, was appointed as the District Coordinator/Member

Secretary of ‘Madhuram’ project on deputation. According to the

petitioners, he has been doing commendable job in promoting the

project. As such, he is an indispensable part of the project itself.

Realising his importance to the project, respondents 1 to 3

themselves extended the period of deputation of the 5th

respondent. However, that extended period also has expired in

W.P.(c)No.3550/09 2

December 2008. However, he is still continuing as

Coordinator. The petitioners apprehend that respondents 1 to

3 may not extend the period of deputation which according to

the petitioners would harm the project seriously. Therefore,

the petitioners seek extension of the deputation period of the

5th respondent until the ‘Madhuram’ project is at least

stablised. The petitioners have filed Exts.P1 and P2

representations before respondents 1 and 2 seeking the

above relief. The petitioners seek a direction to respondents 1

and 2 to consider Exts.P1 and P2 appropriately.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, I am

inclined to direct respondents 1 and 2 to consider and pass

orders on Exts.P1 and P2. Since the decision to extend the

deputation period of the 5th respondent has to be taken both

by respondents 1 and 2, it is only appropriate that respondents

1 and 2 together consider Exts.P1 and P2 expeditiously.

In the above circumstances, I direct that respondents 1

and 2 shall together consider Exts.P1 and P2 representations

and pass appropriate orders regarding extension of deputation

W.P.(c)No.3550/09 3

period of the 5th respondent as expeditiously as possible, at

any rate, within a period of one month from the date of receipt

of a copy of this judgment. Till orders are so passed, the 5th

respondent shall not be relieved from deputation.

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)No.3550/09 4