High Court Kerala High Court

Ps Ajith Prasad vs The State Of Kerala on 14 July, 2010

Kerala High Court
Ps Ajith Prasad vs The State Of Kerala on 14 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 632 of 2010(T)


1. PS AJITH PRASAD, SUPERINTENDENT,
                      ...  Petitioner

                        Vs



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

2. THE CORPORATION OF KOCHI,

                For Petitioner  :SRI.TOJAN J. VATHIKULAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/07/2010

 O R D E R
                           ANTONY DOMINIC, J.
                            ---------------------------
                            R.P. No. 632 of 2010
                                        IN
                       W.P.(C) No. 15360 OF 2010
                             --------------------------
                   Dated this the 14th day of July, 2010

                                  O R D E R

Referring to Annexure A and Annexure B produced in this

review petition, petitioner seeks review of the judgment in W.P.(C)

No.15360 of 2010. By the judgment Ext.P9 order of suspension,

which was challenged in the writ petition, was upheld by this Court.

In Annexure B, the petitioner sought information from the first

respondent as to who has directed to suspend him from service. It

is seen from Annexure A that the answer given is that it was as per

the direction of the Minister for Local Self Government Department.

It is relying on this question and answer that the petitioner wants this

Court to infer that it was at the dictate of the Minister that he was

placed under suspension and not on the independent application of

mind by the officer who has issued Ext.P9 placing him under

suspension.

2. First of all,, the question contained in Annexure B and

Annexure A are too laconic and are capable of being mislead. That

apart, Ext.P9 itself makes reference to a complaint received by the

RP No.632/2010
2

Minister concerned and that the proceedings culminating in Ext.P9

originated on that complaint. Therefore, even if further action was

ordered by the Minister, I am not persuaded to think that the Minister

concerned dictated his terms with the subordinates and that for that

reason Ext.P9 is bad.

The review petition is dismissed.

ANTONY DOMINIC
(JUDGE)
vps

RP No.632/2010
3

RP No.632/2010
4