High Court Kerala High Court

K.C.Nirmala Kumari vs State Of Kerala on 17 November, 2008

Kerala High Court
K.C.Nirmala Kumari vs State Of Kerala on 17 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33753 of 2008(R)


1. K.C.NIRMALA KUMARI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP[. BY SECRETARY TO
                       ...       Respondent

2. DIRECTOR, KERALA STATE LOTTERIES

                For Petitioner  :SRI.MILLU DANDAPANI

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :17/11/2008

 O R D E R
                          V.GIRI, J
                        -------------------
                    W.P.(C).33753/2008
                        --------------------
       Dated this the 17th day of November, 2008

                        JUDGMENT

Petitioner is essentially aggrieved by Ext.P2 order of

suspension issued by the Government. Petitioner also

prays for a direction to promote her to the post of

Assistant Director from the date on which her immediate

junior was promoted. In so far as the order of suspension,

Ext.P2, is concerned, petitioner has sought revocation of

the same under Ext.P3.

Having heard learned Government Pleader also, writ

petition is disposed of directing the first respondent to

consider Ext.P3 application for revocation of suspension

effected under Ext.P2 and take a decision thereon, within

a period of six weeks from the date of receipt of a copy of

this judgment. Government shall bear in mind that orders

have been passed as regards the others who were

suspended along with the petitioner under Ext.P2. Other

contentions raised by the petitioner are left open.

V.GIRI,
Judge

mrcs