High Court Kerala High Court

Btoj Andrew vs State Of Kerala Represented on 15 March, 2010

Kerala High Court
Btoj Andrew vs State Of Kerala Represented on 15 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8392 of 2010(Y)


1. BTOJ ANDREW,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED
                       ...       Respondent

2. COMMISSIONER OF CIVIL SUPPLIES,

3. DIRECTOR OF CIVIL SUPPLIES,

4. KERALA STATE CIVIL SUPPLIES

                For Petitioner  :SRI.M.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :15/03/2010

 O R D E R
                       C.T. RAVIKUMAR, J.

             - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                 W.P. (C) No. 8392 OF 2010
             - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 15th day of March, 2010

                           J U D G M E N T

The challenge in this Writ Petition is against the

deputation of the petitioner who is working in the Civil

Supplies Department as Rationing Inspector, to Kerala State

Civil Supplies Corporation. Earlier, he was deputed to the

Civil Supplies Corporation during December, 2000 and on

completion of 5 years period he was repatriated to the parent

department. Thereafter, when steps were taken to depute him

to the Civil Supplies Corporation for yet another turn, the

petitioner had approached the Government. In his

representation before the Government he has elaborately

explained the compelling circumstances for seeking exemption

from deputation. After considering the reasons stated in the

representation Government exempted the petitioner from

being sent on deputation for a period of one year from

6.12.2008, as per Ext.P2 dated 7.3.2010. The said period of

one year had expired on 5.12.2009. The grievance of the

petitioner is that despite the continuance of the very same

situation, now as per order dated 20.02.2010 sanction was

WPC.8392 of 2010
: 2 :

accorded by the Government for deputation of the petitioner

to the 4th respondent Corporation. This writ petition has been

filed challenging the said order on the ground that the

deplorable situation that made the Government to grant an

order in favour of the petitioner, is still in existence and

therefore he is entitled to get exemption from deputation.

Expatiating the said situations he has already submitted

Ext.P6 representation before the first respondent seeking

exemption from deputation to the 4th respondent Corporation.

In fact, what has been requested by the petitioner is for

extension of the benefit granted earlier as per Ext.P2. The

said representation is still pending consideration before the

Government, it is submitted.

In the circumstances, without making any observation as

to the merits of the contentions, this writ petition is disposed

of with a direction to the first respondent to consider and

pass orders on Ext.P6 expeditiously. Considering the fact that

the order passed under Ext.P5 will take its effect, with effect

from 1.4.2010 it will only be appropriate to pass orders on

Ext.P6 prior to 1.4.2010.

Sd/-

                                  (C.T. RAVIKUMAR, JUDGE)

jma              //true copy//
                                      P.A. To Judge