Kerala High Court
K.Surendran vs State Of Kerala on 11 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17357 of 2008(N)
1. K.SURENDRAN, AGED 48, S/O.KUNJUKUNJU
... Petitioner
Vs
1. STATE OF KERALA, RE. BY THE PRINCIPAL
... Respondent
2. THE PRINCIPAL SECRETARY TO THE
3. THE CHIEF ENGINEER (IRRIGATION AND
For Petitioner :SRI.B.RAMAN PILLAI
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :11/06/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 17357 of 2008
--------------------------
Dated this the 11th June, 2008
J U D G M E N T
Seeking revocation of Exhibit-P1 order of
suspension, petitioner has filed Exhibits P2 and P4
before the 2nd respondent. The same is pending
consideration.
In the result, the writ petition is disposed of
directing the 2nd respondent to consider Exhibits P2
and P4 and pass orders thereon, within a period of
six weeks from the date of receipt of a copy of this
judgment.
Petitioner shall produce a copy of the writ
petition along with copy of this judgment before the
2nd respondent, for compliance.
(V.GIRI, JUDGE)
ma