IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26491 of 2009(F)
1. T.P.SARASWATHI, SECRETARY,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY SECRETARY
... Respondent
2. DIRECTOR OF PANCHAYATH,
For Petitioner :SRI.S.MOHAMMED AL RAFI
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :22/09/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).26491/2009
--------------------
Dated this the 22nd day of September, 2009
JUDGMENT
Petitioner a Panchayat Secretary has been placed
under suspension as per Ext.P1 order on account of an
alleged failure on her part to take appropriate steps in
relation to an alleged unauthorised construction of a multi
storied building and the steps which she had taken to assign
number to the building without apparently verifying whether
the construction has been effected in accordance with the
Kerala Municipal Building Rules.
2. Learned counsel for the petitioner submits that
construction in question had been commenced before the
enforcement of KMBR to the Panchayat in question. I am not
inclined to consider all contentions on merits since the
petitioner has sought for a revocation of suspension under
Ext.P5.
3. I heard learned Government Pleader also in this regard.
1st respondent shall take a decision on Ext.P5 after
W.P.(C).26491/2009
2
hearing the petitioner, within six weeks from the date of
receipt of a copy of this judgment.
Writ petition is disposed of as above.
V.GIRI,
Judge
mrcs