IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2120 of 2009(B)
1. STATE CO-OPERATIVE UNION, KERALA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,
For Petitioner :SRI.C.P.MOHAMMED NIAS
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :18/02/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.2120 of 2009-B
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 18th day of February, 2009.
JUDGMENT
1.Petitioner is the State Co-operative Union.
Certain Government employees are deputed to the
service of the petitioner in connection with the
Co-operative Training Centre. According to it,
the staff strength of the Centre has to be
augmented and further deputations have to be
made. It is also stated that the persons already
on deputation are not being paid their salaries.
2.The learned Government Pleader submits, on
instructions, that the question of augmenting the
staff pattern has to gain further approval of the
concerned Departments in Government since the
Training Centre is manned by Government servants
on deputation and the Government has a self-
imposed ban as regards further intake of
WP(C)2120/2009 -: 2 :-
employees. It is stated that as of now, the
matter is pending before the Finance Department.
In the aforesaid circumstances, the Government
are hereby directed to decide on the request of
the petitioner regarding further deputation and
enhancement of the staff strength to the Co-
operative Training Centre, however that, the
salaries of all persons who have already been
deputed by the Government to the Training Centre,
shall be promptly and immediately released since
those Government servants cannot be forced to
work without pay. The writ petition is ordered
accordingly.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/190209