High Court Kerala High Court

A.J.Joseph vs State Of Kerala on 21 May, 2010

Kerala High Court
A.J.Joseph vs State Of Kerala on 21 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15659 of 2010(F)


1. A.J.JOSEPH, EXECUTIVE ENGINEER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY ITS
                       ...       Respondent

2. THE CHIEF ENGINEER, (ROADS,

                For Petitioner  :SRI.NOBLE MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/05/2010

 O R D E R
                       ANTONY DOMINIC, J.
                    ================
                 W.P.(C) NO. 15659 OF 2010 (F)
                 =====================

             Dated this the 21st day of May, 2010

                          J U D G M E N T

Petitioner is an Executive Engineer in the Public Works

Department. While working at the PWD Roads Division, Idukki

District, by Ext.P1 order, he has been placed under suspension on

the alleged irregularities mentioned in the order. Although it is the

case of the petitioner that there is absolutely no substance in the

allegations having regard to the PWD Manual and Ext.P2 order

constituting the Task Force, I feel at this stage, it is not necessary

for this Court to examine his contentions. This is primarily for the

reason that the petitioner has already sought review of the order

by filing Ext.P9 application under Rule 35 of the Classification

Control and Appeal Rules, which is pending consideration of the

1st respondent.

2. In view of the above, I dispose of this writ petition

directing the 1st respondent to consider Ext.P9 review petition

with notice to the petitioner and duly adverting to his contentions.

This shall be done, as expeditiously as possible, at any rate within

WPC No. 15659/10
:2 :

4 weeks of production of a copy of this judgment along with a

copy of this writ petition.

ANTONY DOMINIC, JUDGE
Rp