High Court Kerala High Court

K.S. Soman vs State Of Kerala on 25 April, 2008

Kerala High Court
K.S. Soman vs State Of Kerala on 25 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13565 of 2008(M)


1. K.S. SOMAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE COMMISSIONER

3. SRI. PAUL ANTONY, I.A.S.

                For Petitioner  :SRI.VELLAYANI SUNDARARAJU

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :25/04/2008

 O R D E R
                        S.SIRI JAGAN, J.
                     =======================
                       W.P.(C) No.13565 of 2008(M)
                     =======================
                 Dated this the 25th day of April, 2008


                            JUDGMENT

Against Ext.P7 order suspending the petitioner pending

disciplinary action, petitioner has filed Ext.P8 before the 1st

respondent. Petitioner seeks a direction to consider and pass

orders on Ext.P8 expeditiously.

2. I have heard the learned Government Pleader also. In

the facts and circumstances of the case, I dispose of this writ

petition with a direction to the 1st respondent to consider and

pass orders on Ext.P8 as expeditiously as possible, at any rate,

within one month from the date of receipt of a copy of this

judgment. Petitioner shall forward a copy of the writ petition

along with a certified copy of this judgment before the 1st

respondent for compliance.

S.SIRI JAGAN,
JUDGE

jp