IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23213 of 2008(L)
1. K.N.LAILAMANI, UD.CLERK, HIGHER GRADE,
... Petitioner
2. K.REMA,UDC, (HG), O/O THE ASSISTANT
3. CLEMENT ZACHARIAS, LDC, (HG), O/O.
4. V.V.GEORGE, UDC, (HG), O/O.THE ASST.
5. KUNJUMOL.M.KURUVILA, UDC,(HG),
6. LEELAMMA.K.M,. UDC(HG), O/O.THE
7. MARY JOHN, UDC(HG), O/O.THE PRINCIPAL
8. SOUDAMINI.K.N., LDC., (HG), O/O.THE
9. GEORGE MATHEW, UDC, (HG) STATE SEED FARM
Vs
1. STATE OF KERALA, REP. BY ITS CHIEF
... Respondent
2. SECRETARY TO GOVERNMENT, DEPT. OF
3. SECRETARY TO GOVERNMENT,
4. DIRECTOR OF AGRICULTURE,
5. PRINCIPAL AGRICULTURAL OFFICER, KOTTAYAM
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :08/08/2008
O R D E R
P.N.RAVINDRAN, J
-------------------
W.P.(C).23213/2008
--------------------
Dated this the 8th day of August, 2008
JUDGMENT
The petitioners are working in the Agriculture
department. They were formerly deployed to the Local
Self Government Department pursuant to Ext.P1
Government Order dated 4.7.2000. They have since been
repatriated to the parent department, after serving for 3
to 4= years. The grievance voiced by the petitioners is
that in view of G.O.(Rt).No.1578/08/LSGD dated
29.5.2008, steps are being taken to again deploy them to
the Local Self Government Department. Aggrieved by the
proposal to deploy them, the petitioners have filed
Exts.P8 and P9 representations before the Secretary to
Government, Agriculture Department, praying that they
may not be deployed to the Local Self Government
Department again. Thereafter, this writ petition was filed
seeking the following reliefs:-
(i). Issue a writ of mandamus or any other
appropriate writ, order or direction
commanding the respondents not to deploy
W.P.(C).23213/2008
2the petitioners again to the service under
the second respondent.
(ii). Issue a writ of mandamus or any
other appropriate writ, order or direction
commanding the 1st and 2nd respondents
to consider and dispose of Exts.P9 and P8
representations respectively, forthwith.
2. When the writ petition came up for admission
today, Smt.M.R.Sreelatha, the learned Government
Pleader appearing for the respondents, on instructions
given by the fifth respondent, submitted that at present
there is no proposal to deploy the petitioners to the
Local Self Government Department. In view of the said
submission, the petitioners cannot have any grievance at
present. The Writ Petition is therefore, closed with the
observation that if steps are again taken to deploy the
petitioners to the Local Self Government Department,
they may approach the first respondent setting out their
grievances, in which event, the first respondent shall
consider the same and pass appropriate orders.
P.N.RAVINDRAN,
Judge
mrcs