IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18230 of 2008(T)
1. MOHAN SANKAR K.S.,AGRICULTURAL
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF AGRICULTURE, GOVERNMENT
3. THE PRINCIPAL AGRICULTURAL OFFICER,
4. THE PRINCIPAL AGRICULTURAL OFFICER,
For Petitioner :SRI.B.MOHANLAL
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :18/06/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).18230/2008
--------------------
Dated this the 18th day of June, 2008
JUDGMENT
Petitioner, an Agricultural Officer, who is currently
stationed at Idukki District, submits that he is entitled to
be posted in Pathanamthitta District, going by clause 16
of Ext.P3 order. Request made by him in this regard is
pending before the Government as Ext.P7. Petitioner
particularly refers to the guidelines, by which spouses who
are Government servants are entitled, as far as possible, to
be accommodated in the same station.
Having heard learned Government Pleader also, writ
petition is disposed of directing the first respondent to
consider Ext.P7 and take a decision thereon, within a
period of six weeks from the date of receipt of a copy of
this judgment. Petitioner shall produce a copy of the writ
petition along with the copy of the judgment before the
first respondent.
V.GIRI,
Judge
mrcs