IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 656 of 2010()
1. ELDHO M.KURIAKOSE
... Petitioner
Vs
1. STATE OF KERALA AND OTHERS
... Respondent
For Petitioner :SRI.M.PAUL VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :07/04/2010
O R D E R
K. BALAKRISHNAN NAIR & P.N.RAVINDRAN, JJ.
------------------------------
W.A.No.656/2010
------------------------------
Dated this, the 7th day of April, 2010
JUDGMENT
Balakrishnan Nair, J.
The writ petitioner is the appellant. The Writ Petition was
filed by him, challenging Ext.P6 order dated 15.2.2010, issued
by the Chief Engineer, the 2nd respondent herein, deploying him
along with others to the Local Self Government Department. In
fact, the appellant was deployed earlier to the Local Self
Government Department, as per Ext.P3 order. But, the same
could not be implemented, owing to certain technical defects in
that order. The persons covered by that order, except the
appellant herein, were already deployed and they have
completed their tenure also. Now. the 2nd respondent has
rectified the mistake and the appellant/writ petitioner has been
deployed. By the deployment, none of the service conditions of
the appellant is affected and after completing his normal tenure,
he can go back also. This Court has also upheld the policy of the
WA No.656/2010
– 2 –
Government concerning deployment in several decisions.
Therefore, the deployment cannot be faulted. But, the
grievance of the appellant is that he has been posted at an
inconvenient place. If that be so, he may move the 5th
respondent by filing a suitable representation. In that event,
the said officer shall consider the same and pass appropriate
orders thereon in accordance with law, as expeditiously as
possible, at any rate, within three months from the date of
receipt of the same.
The Writ Appeal is disposed of as above.
K. Balakrishnan Nair,
Judge.
P.N.Ravindran,
Judge.
nm.