IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12768 of 2009(M)
1. A.P.MURALEEDHARAN NAIR,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE CHIEF ENGINEER,
For Petitioner :DR.K.P.SATHEESAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :28/04/2009
O R D E R
P.R.RAMACHANDRA MENON, J.
---------------------------------------
W.P.(C) No.12768 OF 2009
---------------------------------------
Dated this the 28th day of April, 2009
JUDGMENT
The grievance of the petitioner is that he was deployed
from the P.W.D. to the L.S.G.D. without any request and that
he has already completed three years, pursuant to which he
seeks for re-deployment to the parent department. It is
submitted by the petitioner that, for redressal of the grievance,
he has already filed Ext.P4 representation before the second
respondent and that it is pending consideration for more than
8 months.
2. After considering the particular facts and
circumstances of this case, the second respondent is directed
to consider and pass appropriate orders on Ext.P4 after giving
an opportunity of hearing to the petitioner, as expeditiously as
possible, at any rate within a period of two months.
The writ petition is disposed of accordingly.
P.R.RAMACHANDRA MENON
JUDGE
pac