IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33206 of 2007(C)
1. T.K.SIVAPRASAD, TALUK SUPPLY OFFICER,
... Petitioner
2. C.D.MOHANAN, TALUK SUPPLY OFFICER,
Vs
1. THE STATE OF KERALA, REP. BY ITS
... Respondent
2. THE COMMISSIONER & THE DIRECTOR
For Petitioner :SRI.KKM.SHERIF
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :12/11/2007
O R D E R
V. GIRI ,J.
-------------------------------
WP(C).NO. 33206 of 2007
---------------------------------
Dated this the 12th day of November, 2007
JUDGMENT
Petitioners, who are Taluk supply Officers are aggrieved by the
fact that they are included in Ext.P1 list of persons proposed to be
deputed to the Civil Supplies Corporation. Their objections are
contained in Exts.P4 and P4(a) respectively, and they are pending
before the second respondent.
After having heard the learned government pleader also, the writ
petition is disposed of directing the second respondent to consider
Exts.P4 and P4(a) and take a decision thereon, in accordance with the
norms regulating deputation of persons to the Civil Supplies
Corporation, within a period of one month from the date of receipt of a
copy of the judgment, after giving an opportunity of hearing to the
petitioner.
V. GIRI, JUDGE
css/