High Court Kerala High Court

P.K.Nafeesa vs District Collector on 17 June, 2008

Kerala High Court
P.K.Nafeesa vs District Collector on 17 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18043 of 2008(W)



1. P.K.NAFEESA
                      ...  Petitioner

                        Vs

1. DISTRICT COLLECTOR, KOZHIKODE & OTHERS
                       ...       Respondent

                For Petitioner  :SRI.SIVAN MADATHIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :17/06/2008

 O R D E R
                             V.GIRI,J.
                      -------------------------
                 W.P ( C) No. 18043 of 2008
                      --------------------------
               Dated this the 17th June, 2008

                        J U D G M E N T

Aggrieved by Exhibit-P3 order of suspension,

petitioner has sought for revocation of the same under

Exhibit-P4. Exhibit-P4 is pending before the 1st

respondent. Petitioner is entitled to invoke the power

under Rule 10 (6) of the Kerala Civil Services

(Classification, Control and Appeal) Rules, 1960.

Having heard the learned counsel for the petitioner

and learned Government Pleader, the writ petition is

disposed of directing the 1st respondent to consider and

pass orders on Exhibit-P4, within a period of one month

from the date of receipt of a copy of this judgment.

Petitioner shall be heard before orders are passed by the

1st respondent on Exhibit-P4.

(V.GIRI, JUDGE)
ma