IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1495 of 2008()
1. G. VINOD, S/O.LATE V.GOPALAKRISHNAN
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
2. THE DIRECTOR OF AGRICULTURE,
3. THE PRINCIPAL AGRICULTURE OFFICER,
4. SHINE K. BABY, L.D CLERK,
For Petitioner :SRI.B.MOHANLAL
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :22/07/2008
O R D E R
J.B.KOSHY & P.N.RAVINDRAN, JJ.
--------------------------------------
W.A.No.1495 OF 2008
-------------------------------------
Dated 22nd July, 2008
JUDGMENT
Koshy,J.
The appellant/petitioner approached this court contending that
even though his juniors like respondent No.4 are working in the Agriculture
Department, he was deployed to Local Self Government Department without
considering his seniority. He specifically mentioned that he did not submit any
option, but, along with the statement filed by the fourth respondent, the option
exercised by the petitioner for deployment to Local Self Government
Department was produced. So, he has opted for deployment. There is no case
that his juniors who have opted were not deployed. In the above circumstances,
we see no ground to interfere in the interim order passed by the learned single
Judge.
The appeal is dismissed.
J.B.KOSHY
JUDGE
P.N.RAVINDRAN
JUDGE
tks