IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35681 of 2003(W)
1. SADASIVAN, RATIIONING INSPECTOR,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. DIRECTOR OF CIVIL SUPPLIES,
3. DISTRICT SUPPLY OFFICER,
4. TALUK SUPPLY OFFICER, TALUK SUPPLY
For Petitioner :SMT.AYSHA YOUSEFF
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :16/07/2008
O R D E R
V.GIRI, J.
-------------------------
W.P.(C).No.35681 of 2003 W
-------------------------
Dated this the 16th day of July, 2008.
JUDGMENT
Essentially, the relief sought for in
this writ petition relates to the request made by
the petitioner vide Exts.P4 and P5, apparently
seeking exemption from further deputation. The
writ petition has been pending before this court
for the last 5 years. I do not think that any
useful purpose will be served in directing
disposal of Exts.P4 and P5, at this stage.
Nevertheless, if the petitioner is again served
with an order of deputation, he will be at
liberty to challenge the same or take appropriate
proceedings in relation to the same in accordance
with the currently prevailing norms of deputation
from the Civil Supplies Department to the Civil
Supplies Corporation.
Subject to the above, the writ petition
is disposed of.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//