IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32847 of 2007(I)
1. K.K.THOMAS, ASST.ENGINEER P.W.D.,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS SECRETARY,
... Respondent
2. THE DIRECTOR,
3. DEPUTY SUPERINTENDENT OF POLICE,
4. THE PRINCIPAL SECRETARY,
For Petitioner :SRI.S.KRISHNAMOORTHY
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :06/11/2007
O R D E R
V. GIRI ,J.
-------------------------------
WP(C).NO. 32847 of 2007
---------------------------------
Dated this the 6th day of November, 2007
JUDGMENT
Petitioner who is an Assistant Engineer in the PWD faces
suspension as per Ext.P2 order passed by the Government on
17.10.2007. Ext.P2 is under challenge in this writ petition.
In my view, the petitioner is entitled to seek revocation of the
suspension before the Government itself. Petitioner may therefore file
a representation seeking revocation within a period of one month in
which case it will be considered and appropriate decision will be taken
by the Government within a period of one month thereafter, after
hearing the petitioner.
The writ petition is disposed of as above.
V. GIRI, JUDGE
css/