IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33651 of 2009(B)
1. SHEENA K.K.,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE SECRETARY TO THE GOVERNMENT,
3. THE CHIEF ENGINEER,
4. THE CHIEF ENGINEER,
For Petitioner :SRI.E.NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/11/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 33651 OF 2009 (B)
=====================
Dated this the 24th day of November, 2009
J U D G M E N T
The petitioner joined the office of the Superintending
Engineer, Irrigation, North Circle, Kozhikdoe as LD Clerk.
Subsequently, in 2002, she was deployed for two years to a
Grama Panchayat. Although, on completion of the term of
deployment, she was ordered to be repatriated to her parent
department, despite Ext.P5 order issued by the Government on
5/9/2008 directing repatriation of employees like the petitioner,
making appointment to the post to be vacated by them, it is
complained that the 3rd respondent has not taken any action on
Ext.P5.
2. It is seen that complaining of the above, petitioner has
also moved the 3rd respondent by filing Exts.P6 and P7. If as
stated, by Ext.P5, Government have issued directions concerning
the case of the employees like the petitioner, there is no reason
why the 3rd respondent shall not take appropriate consequential
action in the matter.
3. In any case, having regard to the pendency of Exts.P6
WPC 33651/09
:2 :
and P7 before the 3rd respondent, I direct the 3rd respondent to
take appropriate action on the representations made by the
petitioner duly adverting to Ext.P5 and as expeditiously as
possible, at any rate within 6 weeks of production of a copy of this
judgment along with a copy of this writ petition.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp