IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31177 of 2006(J)
1. U.S. SAJEEV,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF FISHERIES,
For Petitioner :SRI.N.RADHAKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :24/11/2006
O R D E R
K.K. DENESAN, J.
= = = = = = = = = = = = = = =
W.P.(C) No. 31177 OF 2006 J
= = = = = = = = = = = = = = =
Dated this the 24th November, 2006
J U D G M E N T
The petitioner is working as Project Co-Ordinator
which is in the cadre of Deputy Director of Fisheries.
His grievance is against Ext. P5 order dated 22-8-2006
passed by the Government directing to recover
Rs.52,750/- from his emoluments. It appears that Ext.
P6 review petition filed by the petitioner seeking to
set aside Ext. P5 order is pending with the Government.
Counsel for the petitioner submits that early decision
is necessary on Ext. P6 since the subordinate officers
are taking expeditious steps to implement Ext. P5.
2. Having heard the Govt. Pleader also, I am
inclined to dispose of the writ petition directing the
Government to consider and pass orders on Ext. P6.
Ordered accordingly. Ext. P6 shall be disposed of
within two months on the petitioner producing a copy of
the judgment. Before passing orders on Ext. P6 the
petitioner shall be afforded an opportunity of being
heard.
K.K. DENESAN
JUDGE
jan/