High Court Kerala High Court

S.G.Nandakumar vs State Of Kerala on 28 February, 2007

Kerala High Court
S.G.Nandakumar vs State Of Kerala on 28 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6707 of 2007(W)


1. S.G.NANDAKUMAR, SPECIAL VILLAGE OFFICER,
                      ...  Petitioner

                        Vs



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

2. THE COMMISSIONER OF LAND REVENUE,

3. THE DIRECTOR OF VIGILANCE,

4. THE DEPUTY SUPERINTENDENT OF POLICE,

5. THE DISTRICT COLLECTOR, MALAPPURAM.

6. THE SUSPENSION REVIEW COMMITTEE,

7. K.RASAK, S/O.KOYA,

                For Petitioner  :SRI.P.SAMSUDIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :28/02/2007

 O R D E R


                             K.K.DENESAN, J.

                       -------------------------------

                      W.P.(C) No.6707 of 2007

                       -------------------------------

             Dated, this the   28th day of  February,  2007


                                 JUDGMENT

The petitioner has been placed under suspension as per

Ext.P4 order dated 18.7.2006 while working as Special Village

Officer. Feeling aggrieved, he has approached the second

respondent and Ext.P6 filed by him against the order of

suspension is pending with the second respondent.

2. Having regard to the facts and circumstances stated in

Ext.P6 it is necessary that the second respondent shall consider

Ext.P6 and take appropriate decision as early as possible,

contends the counsel for the petitioner.

3. Ext.P6 is a statutory representation filed in the form of

appeal under Rule 22 of the Kerala Civil Services (Classification,

Control and Appeal) Rules and therefore, the second respondent

shall dispose of the same in accordance with law without delay.

4. Having heard counsel for the petitioner and Government

Pleader for respondents 1 to 6, I am inclined to dispose of the

writ petition fixing a time limit for passing orders on Ext.P6.

W.P.(C) No.6707/2007 2

Accordingly the second respondent is directed to consider Ext.P6

on merits and dispose of the same in accordance with law within

a period of two months from the date of receipt of a copy of the

judgment. The petitioner shall be afforded an opportunity of

being heard before Ext.P6 is disposed of. Petitioner shall produce

a copy of the judgment and a copy of the writ petition before the

second respondent for compliance.

Sd/-

K.K.DENESAN,

JUDGE

vns

/ true copy /

P.S. to Judge