IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32324 of 2010(M)
1. V.T.MUHAMMED, MALAYIL HOUSE,
... Petitioner
2. ABDUL KHADER,
Vs
1. STATE OF KERALA,
... Respondent
2. DISTRICT COLLECTOR,
3. THE COMMISSIONER,
For Petitioner :SMT.P.K.SANTHAMMA
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :21/10/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.32324 of 2010
==================
Dated this the 21st day of October, 2010
J U D G M E N T
In respect of the punishment of reduction of pension, the
petitioners have filed Exts.P15 and P16 review petitions before the
Government. The petitioners seek a direction to the 1st respondent to
consider and pass orders on the same expeditiously.
Having heard the learned Government Pleader also, I dispose of
this writ petition with a direction to the 1st respondent to consider and
pass orders on Exts.P15 and P16, as expeditiously as possible, at any
rate, within three months from the date of receipt of a certified copy of
this judgment, after affording an opportunity of being heard to the
petitioners.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge