High Court Kerala High Court

Murali V vs State Of Kerala on 26 March, 2010

Kerala High Court
Murali V vs State Of Kerala on 26 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10470 of 2010(G)



1. MURALI V.
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.N.K.KARNIS

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :26/03/2010

 O R D E R
                         C.T.RAVIKUMAR, J.

             ```````````````````````````````````````````````````````
                    W.P.(C) No. 10470 of 2010 G
             ```````````````````````````````````````````````````````
               Dated this the 26th day of March, 2010

                            J U D G M E N T

The petitioner is a Upper Division Clerk working in the

Water Resources Department. He was deployed to the Local Self

Government Institutions as per order in G.O.(MS) 64/2007/LSGD

dated 2.3.2007. Pursuant to the said order, he joined duty at

Ramamangalam Panchayat on 14-05-2007. The contention of the

petitioner is that he had completed more than two years stay on

such deployment and, therefore, he is entitled to get repatriation to

the parent department. It is the contention of the petitioner that

even going by Ext.P1 Government Order, he is entitled for such a

repatriation. The grievance raised by the petitioner in this writ

petition pertains to the inaction on the part of the respondents in

repatriating the petitioner to his parent department. Though the

respondents have prepared a list of persons entitled to be

repatriated to the parent department in Ext.P4, his name is wrongly

excluded, it is submitted. It is in the said circumstances that the

petitioner has approached this Court filing this writ petition.

WPC.10470/2010
: 2 :

2. Aggrieved by Ext.P4 inasmuch as his name was

excluded from it, the petitioner has preferred Ext.P6 representation

before the 2nd respondent. It is evident from Ext.P1 itself that on

completion of two years stay of deployment, normally the persons

deployed to Local Self Government Department are entitled to get

repatriation. Therefore, in case a person junior to the petitioner is

included in Ext.P4, the petitioner is entitled to get repatriation.

However, that is a matter which is to be looked into by the

competent authority.

Therefore, the writ petition is disposed of with a direction to

the 2nd respondent to consider Ext.P6 representation expeditiously

and pass orders thereon, within a period of one month from the

date of receipt of a copy of this judgment.

(C.T.RAVIKUMAR, JUDGE)

aks