High Court Kerala High Court

C.Udayakumar vs State Of Kerala on 13 December, 2006

Kerala High Court
C.Udayakumar vs State Of Kerala on 13 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29163 of 2006(V)


1. C.UDAYAKUMAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. CHIEF ENGINEER,

                For Petitioner  :SRI.K.P.MUJEEB

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :13/12/2006

 O R D E R
                            K.K.DENESAN, J.

                   -----------------------------

                       WP(C)No. 29163 OF 2006

                   -----------------------------

                Dated this the 13th December,2006.



                                JUDGMENT

Exts.P1 and P2 are under challenge. Ext.P1 was passed

on 5.3.2005 and Ext.P2 on 30.8.2006. Ext.P1 is by the

Chief Engineer of the Public Works Department and Ext.P2 is

by the Chief Engineer of the Local Self Government

Department. The petitioner has been deployed from Public

Works Department to Local Self Government Department along

with few other Second Grade Draftsman/Overseers. It would

appear from Ext.P5 that he has been transferred from

Areakode Block Panchayat, Malappuram to Perumbadappu Block

Panchayat in the same district. The petitioner says that

he is working in Public Works Department itself and Ext.P5

is of no consequence.

2. It is unnecessary for me to go into those aspects

in these proceedings since the petitioner had submitted

Exts.P3 and P4 representations before the Chief Engineer,

PWD requesting to cancel the order of deployment. Ext.P3

order was filed on 12.10.2006 and Ext.P4 was filed on

19.10.2006.

3. The second respondent-Chief Engineer is directed to

consider Exts.P3 and P4 and pass appropriate orders within

one month on the petitioner producing a copy of the

WPC 29163/2006 2

judgment along with a copy of the writ petition. No other

orders are called for. Writ petition is disposed of

accordingly.

K.K.DENESAN

Judge

jj