High Court Kerala High Court

P.K.Sugunan vs State Of Kerala on 12 May, 2009

Kerala High Court
P.K.Sugunan vs State Of Kerala on 12 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13528 of 2009(I)


1. P.K.SUGUNAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE CHIEF ENGINEER,

3. THE CHIEF ENGINEER,

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :12/05/2009

 O R D E R
                      V.GIRI, J
                    -------------------
                W.P.(C).13528/2009
                    --------------------
        Dated this the 12th day of May, 2009

                    JUDGMENT

Petitioner has been deployed from the Water

Resources Department to the Local Self Government

Department. He has completed the original three

years of service and an additional three years. He

further submits that he has now been repatriated to

his parent Department, but not relieved so far.

Ext.P4 request is pending in this regard before the

Chief Engineer, LSGD.

Having heard learned Government Pleader also,

writ petition is disposed of directing the second

respondent to look into Ext.P4 and take appropriate

action within four weeks from the date of receipt of a

copy of this judgment.

V.GIRI,
Judge

mrcs

2