High Court Kerala High Court

M.A.Sameed vs State Of Kerala on 14 September, 2007

Kerala High Court
M.A.Sameed vs State Of Kerala on 14 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27418 of 2007(L)


1. M.A.SAMEED,
                      ...  Petitioner

                        Vs



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

2. THE CHIEF ENGINEER(IRRIGATION &

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :14/09/2007

 O R D E R
                                   V.GIRI,J.
                    -----------------------------------------
                         W.P.(C) NO.27418 of 2007
                    -----------------------------------------

                Dated this the 14th day of September, 2007

                                  JUDGMENT

Petitioner has been suspended pending enquiry under Ext.P13 order

dated 1810.2006. An employee who has been suspended pending enquiry is

entitled to seek a review of the same, if there is a change of circumstance, if

the investigation is completed or in an appropriate case similarly situated

persons have been reinstated in service.

2. Petitioner has sought for revocation of the suspension under Rule

10(6) of the Kerala Civil Services Rules (Classification, Control and Appeals)

Rules 1960 vide Ext.P15 and thereafter by Exts.P16 and P17.

2. I have heard the learned Government Pleader also.

3. The first respondent may consider the petitioner’s claim for

revocation of the suspension and look into Exts.P16 and P17 and take

appropriate decision in this regard within six weeks from the date of receipt

of a copy of this judgment. Petitioners shall be heard before a decision is

taken.

V.GIRI, JUDGE

css
/

: :

: :