High Court Kerala High Court

T.B.Chinnan vs State Of Kerala on 10 June, 2008

Kerala High Court
T.B.Chinnan vs State Of Kerala on 10 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17155 of 2008(M)


1. T.B.CHINNAN, AGED 54,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE PRINCIPAL
                       ...       Respondent

2. THE PRINCIPAL SECRETARY TO THE

3. THE CHIEF ENGINEER (IRRIGATION &

                For Petitioner  :SRI.B.RAMAN PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :10/06/2008

 O R D E R
                         V.GIRI, J
                       -------------------
                    W.P.(C).17155/2008
                       --------------------
           Dated this the 10th day of June, 2008

                       JUDGMENT

Aggrieved by Ext.P1 order of suspension, petitioner

has sought for revocation of the same, as evidenced by

Ext.P5. The disciplinary proceedings are under way.

Since the petitioner has sought for revocation of

suspension effected under Ext.P1, Government is to

consider the application for revocation, especially taking

note of the fact that the petitioner is due to retire in

November, 2008.

2. I heard learned counsel for the petitioner and the

learned Government Pleader.

3. In the result, writ petition is disposed of directing

the first respondent to consider and pass orders on

Exts.P2 and P5, within a period of four weeks from the

date of receipt of a copy of this judgment. Petitioner shall

produce a copy of the writ petition also along with the

copy of the judgment.

V.GIRI,
Judge

mrcs