IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3717 of 2007(P)
1. REGHU K.K., KATTARKUDIYIL HOUSE,
... Petitioner
Vs
1. THE SECRETARY, KERALA STATE HOUSING
... Respondent
2. THE CHAIRMAN, KERALA STATE HOUSING
For Petitioner :SRI.K.M.KURIAN
For Respondent :POOVAPPALLY M.RAMACHANDRAN NAIR,SC.KSHB
The Hon'ble MR. Justice K.K.DENESAN
Dated :06/02/2007
O R D E R
K.K. DENESAN, J.
= = = = = = = = = = = = = = =
W.P.(C) No. 3717 OF 2007 P
= = = = = = = = = = = = = = =
Dated this the 6th February, 2007
J U D G M E N T
Heard counsel for the petitioner and Standing
Counsel for the respondents.
2. The petitioner has been placed under suspension
as per Ext. P2 order dated 28-3-2005 passed by the 1st
respondent. Immediately thereafter, Ext. P5
representation was filed by the petitioner before the
2nd respondent requesting to revoke the order of
suspension and reinstate him in service. No order has
been passed on Ext. P5 representation dated 16-6-2005.
On 25-9-2006 the petitioner has filed Ext. P7
representation once again requesting to reinstate him
in service. The 2nd respondent has not taken any
decision on Ext. P7 also.
2. Counsel for the respondents submits that
appropriate orders will be passed on Exts. P5 and P7
without further delay.
3. In the circumstances, it is necessary that the
respondents shall be directed to take decision within a
time frame. The 2nd respondent is directed to consider
WPC No.3717 /2007 -2-
Exts. P5 and P7 with reference to relevant records and
on merits and to pass orders in accordance with law
within three weeks from the date of receipt of a copy
of the judgment.
The petitioner shall produce a copy of the
judgment before the 2nd respondent for information and
compliance.
K.K. DENESAN
JUDGE
jan/