IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 17724 of 2004(I)
1. K.A.BABY,
... Petitioner
2. T.K.LEELA,
3. N.BALAKRISHNAN,
4. T.M.PRABHAKARAN,
Vs
1. STATE OF KERALA,
... Respondent
2. COMMISSIONER,
3. COMMISSIONER,
4. DEPUTY COMMISSIONER,
For Petitioner :SRI.D.SOMASUNDARAM
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :30/03/2007
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.17724 of 2004
----------------------------------------------
Dated 30th March, 2007.
J U D G M E N T
Petitioners pray for a direction for repatriation to the
parent Revenue Department. When the writ petition came up for
hearing on an earlier occasion, this Court directed the petitioners to file
an affidavit as to whether they were willing to be posted in the original
post of Lower Division Clerk. Accordingly, they have filed their affidavit
expressing their willingness. I quash Ext.P6. There will be a direction
to the second respondent to consider the request afresh for
repatriation in the light of the affidavit referred to above and pass
appropriate orders thereon in accordance with law, within one month
from the date of production of a copy of the judgment. Petitioners
contend that on such repatriation to the parent department, they may
be permitted to pursue their grievance for further promotion. The said
issue is not the subject matter of this writ petition and hence it is for
the petitioners if required, to pursue the matter in appropriate
proceedings.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
OP NO. 2
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No. of 2002
———————————————-
J U D G M E N T
Dated 30th March, 2007.