High Court Kerala High Court

Sadasivan vs State Of Kerala Represented By on 16 July, 2008

Kerala High Court
Sadasivan vs State Of Kerala Represented By on 16 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35681 of 2003(W)


1. SADASIVAN, RATIIONING INSPECTOR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. DIRECTOR OF CIVIL SUPPLIES,

3. DISTRICT SUPPLY OFFICER,

4. TALUK SUPPLY OFFICER, TALUK SUPPLY

                For Petitioner  :SMT.AYSHA YOUSEFF

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :16/07/2008

 O R D E R
                       V.GIRI, J.
        -------------------------
          W.P.(C).No.35681 of 2003 W
        -------------------------
          Dated this the 16th day of July, 2008.


                     JUDGMENT

Essentially, the relief sought for in

this writ petition relates to the request made by

the petitioner vide Exts.P4 and P5, apparently

seeking exemption from further deputation. The

writ petition has been pending before this court

for the last 5 years. I do not think that any

useful purpose will be served in directing

disposal of Exts.P4 and P5, at this stage.

Nevertheless, if the petitioner is again served

with an order of deputation, he will be at

liberty to challenge the same or take appropriate

proceedings in relation to the same in accordance

with the currently prevailing norms of deputation

from the Civil Supplies Department to the Civil

Supplies Corporation.

Subject to the above, the writ petition

is disposed of.

Sd/-

(V.GIRI)
JUDGE
sk/
//true copy//