IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14678 of 2008(R)
1. SREENI DANIEL JOHN,
... Petitioner
Vs
1. THE HIGH COURT OF KERALA,
... Respondent
2. THE CHIEF JUDICIAL MAGISTRATE,
3. JUDICIAL FIRST CLASS MASGISTRATE-II
For Petitioner :SRI.ANIL K.NARENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :21/05/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 14678 of 2008
--------------------------
Dated this the 21st May, 2008
J U D G M E N T
Petitioner challenges Exhibit-P1 order of suspension which is one
pending enquiry. Several contentions have been taken up challenging the
order of suspension on merits.
2. Order of suspension is capable of review and could be revoked
by the same authorities under Rule 10 (6) of the Kerala Civil Services
(Classification, Control and Appeal) Rules, 1960.
3. It is open to the petitioner to file an application under Rule 10
(6) of the Kerala Civil Services (Classification, Control and Appeal) Rules,
1960 in the first instance pointing out the circumstances under which the
order of suspension could be revoked.
If the petitioner files such an application, within two weeks from
today, it shall be dealt with by the 2nd respondent, in accordance with law
and orders shall be passed thereon, within four weeks thereafter. Such
order shall be passed after affording an opportunity of being heard by the
petitioner.
The writ petition is disposed of as above.
(V.GIRI, JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007
Common issues are raised for
consideration in all these writ
petitions. Reference is made to
the facts in Writ Petition
No.4562/2008 for the sake of
convenience.