IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4666 of 2009(E)
1. N. SAJEEVA DATHAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. PRINCIPAL CHIEF CONSERVATOR OF FORESTS,
3. CHIEF CONSERVATOR OF FORESTS
For Petitioner :SRI.S.P.ARAVINDAKSHAN PILLAY
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :12/02/2009
O R D E R
T.R.RAMACHANDRAN NAIR, J
--------------------------------------------------
W.P.(C) No. 4666 of 2009
---------------------------------------------------
Dated this the 12th day of February, 2009
JUDGMENT
The petitioner was suspended from service as per Ext.P1
while working as Range Officer, along with Divisional Forest
Officer and the Conservator of Forests. A reading of Ext.P1
shows that, it is based on a report that appeared in the
‘Mathrubhoomi’ daily dated 29-9-2008 to the effect that there
was large scale corruption in the auction of timber in Veettoor
Depot held on 28.8.2008. On conducting an enquiry by the
Vigilance wing of the department it was revealed that the
petitioner, the Conservator of Forests, Thrissur Circle and the
Divisional Forest Officer, Timber Sales, Perumbavoor were
found to be prima facie guilty and hence it was decided by the
Government to place them under suspension. Seeking for
revocation of order of suspension, he has moved the
Government by filing Ext.P3 dated 10.1.2009.
2. Heard the learned Government Pleader also. In the light
of the grounds urged in Ext.P3, there will be a direction to the
first respondent to consider and pass orders on Ext.P3 within a
wpc:4666 of 2009
2
period of six weeks from the date of receipt of a copy of this
judgment after hearing the petitioner also.
The writ petition is disposed of as above.
T.R.RAMACHANDRAN NAIR,
JUDGE