IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1179 of 2010()
1. STEPHEN
... Petitioner
Vs
1. THE SECRETARY
... Respondent
For Petitioner :SRI.R.T.PRADEEP
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :13/07/2010
O R D E R
J.Chelameswar, C.J. & P.N.Ravindran, J.
------------------------------------------
W.A.No.1179 of 2010
------------------------------------------
Dated this the 13th day of July, 2010
JUDGMENT
J.Chelameswar, C.J.
The unsuccessful petitioner in W.P.(C) No.14418 of
2010 is the appellant herein.
2. The appellant was originally working as Overseer
Grade-II in the Department of Water Resources. On 25.4.2003, it
appears that he was deployed on a temporary basis to another
department, namely the Local Self Government Department. The
appellant was initially not happy with the terms of his employment
in the new department, the details of which may not be necessary for
the present purpose. Therefore, when an opportunity came, he
expressed his inclination to go back to the parent department on 31st
January, 2008. However, on 29.12.2008 even before a final
decision could be taken by the respondents on his option to go back
to the parent department he sought to rescind his option. However,
W.A.No.1179 of 2010
– 2 –
notwithstanding such withdrawal, the respondents proposed to
repatriate the appellant to his parent department and therefore he
approached this Court by way of the abovementioned writ
petition.
3. A learned Judge of this Court by the judgment
under appeal recorded a finding that the relevant Rules provide
that the option once exercised cannot be cancelled. Inspite of
the specific query calling upon the learned counsel for the
appellant to produce the relevant Rules governing the service of
the appellant, the Rules have not been placed before us. In such
circumstances, we do not see any reason to interfere with the
judgment under appeal.
The writ appeal is therefore dismissed at the
admission stage.
J.Chelameswar,
Chief Justice
P.N.Ravindran,
Judge
vns