IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31133 of 2009(J)
1. T.PKRISHNAN NAMBOORTHIRI
... Petitioner
Vs
1. COCHIN DEVASWOM BOARD AND OTHERS
... Respondent
For Petitioner :SRI.S.KRISHNAMOORTHY
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :03/11/2009
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.31133 OF 2009 (J)
--------------------------------------------------
Dated this the 3rd day of November, 2009
J U D G M E N T
Petitioner submits that he is an A-Grade Santhi. He submits
that after his transfer by Ext.P1 order due to sickness he had availed
of sick leave for 6 months. Thereafter, he submitted Ext.P2 request
including Ext.P3 fitness certificate seeking permission to resume
duties and submitted Ext.P5 request for posting in any of the
temples mentioned therein. According to him, no orders have been
passed on Ext.P5.
2. Having regard to the pendency of Ext.P5, it is up to the
authorities to consider the request and pass orders thereon.
Therefore I direct the 2nd respondent to consider Ext.P5 in the light
of Ext.P3, as expeditiously as possible and at any rate within 2
months from the date of production of a copy of the judgment
along with a copy of the writ petition.
Petitioner shall produce a copy of the judgment along with a
copy of the writ petition before the 2nd respondent for compliance.
(ANTONY DOMINIC)
JUDGE
vi/
WPC /09
:2 :