High Court Kerala High Court

Sunil Joseph Fernandez vs State Of Kerala on 11 February, 2011

Kerala High Court
Sunil Joseph Fernandez vs State Of Kerala on 11 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4538 of 2011(N)


1. SUNIL JOSEPH FERNANDEZ,
                      ...  Petitioner

                        Vs



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

2. ADDITIONAL CHIEF SECRETARY,

3. DIRECTOR OF SURVEY,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :11/02/2011

 O R D E R
                             S.SIRI JAGAN, J.

                 ----------------------------------------------

                      W.P(C).No. 4538 of 2011

                 ----------------------------------------------

             Dated this the 11th day of February, 2011

                                JUDGMENT

Petitioner is a Survey Superintendent working in the Survey

Department, Government of Kerala at Sreekandapuram in Kannur

district. By Exhibit P1 order dated 4.1.2011 he has been suspended on

allegations of certain misconducts involving acquisition of wealth

disproportionate to his known sources of income. Against the

suspension he has submitted Exhibit P8 representation before the first

respondent. The petitioner seeks a direction to the second respondent

to consider and pass orders on Exhibit P8 representation expeditiously.

Having heard the learned Government Pleader also, I dispose of

this Writ Petition with a direction to the first respondent to consider

and pass orders on Exhibit P8 after affording an opportunity of being

heard to the petitioner as expeditiously as possible, at any rate, within

six weeks from the date of receipt of a copy of this judgment.

S.SIRI JAGAN, JUDGE

vgs