IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18127 of 2010(M)
1. SUKUMARAN.C.M., FIRST GRADE DRAFTSMAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE CHIEF ENGINEER,
3. THE CHIEF ENGINEER, LOCAL SELF
For Petitioner :DR.K.P.SATHEESAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/06/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------------
W.P.(C) No.18127 of 2010
-------------------------------
Dated this the 11th day of June, 2010
J U D G M E N T
Petitioner is a First Grade Overseer in the Irrigation
Department, deployed to Local Self Government Department.
According to him, his period of deployment has expired and he
ought to be repatriated to his parent department. Ext.P3
request made in this behalf is pending before the second
respondent.
Having regard to the pendency of Ext.P3
representation, the writ petition is disposed of directing the
second respondent to consider and pass orders on the said
representation, as expeditiously as possible, at any rate, within
a period of three weeks of production of a copy of this judgment
along with a copy of the writ petition.
ANTONY DOMINIC
JUDGE.
nj.