High Court Kerala High Court

Joseph Reji vs The Commissioner on 20 December, 2006

Kerala High Court
Joseph Reji vs The Commissioner on 20 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 14256 of 2006(V)


1. JOSEPH REJI, S/O. A.J. CHERIAN,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER, LAND REVENUE
                       ...       Respondent

2. THE COMMISSIONER, RURAL DEVELOPMENT

3. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.G.SUKUMARA MENON

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :20/12/2006

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



                = = = = = = = = = = = = = = =

                 W.P.(C) No.14256 OF 2006 V

                = = = = = = = = = = = = = = =



              Dated this the 20th December, 2006



                         J U D G M E N T

The petitioner is working as Head Clerk in the

Rural Development Department. His parent department is

the Revenue Department and he has expressed his

willingness to go back to the parent department. Ext.

P1 representation addressed to the Commissioner, Land

Revenue was filed on 1-9-2003. Having not received any

reply to that, the petitioner has filed Ext. P4

representation on 4-12-2006 and the same has been

routed through the Project Director of the Unit in

which he is presently working. Apprehending that

steps will not be taken by the concerned authorities,

this writ petition has been filed.

2. I have heard the Govt. Pleader for the

respondents. It is submitted that the request made by

the petitioner as per Ext. P4 can be considered only

after calling for certain particulars which are

relevant in the context of Rule 8 of K.S. & S.S.R. and

other statutory provisions.

3. In the circumstances, the writ petition is

WPC No. 14256/2006 -2-

disposed of directing the 1st respondent to pass orders

on Ext. P4 after calling for the relevant particulars

from the 2nd respondent, within three months from the

date of receipt of a copy of the judgment.

K.K. DENESAN

JUDGE

jan/