IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6362 of 2009(M)
1. P.K.SHAJI, PATHIKALAYIL HOUSE
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
2. LAND REVENUE COMMISSIONER,
3. DISTRICT COLLECTOR, IDUKKI.
4. SRI.ASOK KUMAR SINGH, IAS
For Petitioner :SRI.A.JAYASANKAR
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :06/03/2009
O R D E R
T.R.RAMACHANDRAN NAIR,J.
-------------------------
W.P ( C) No.6362 of 2009
--------------------------
Dated this the 6th March,2009
J U D G M E N T
The petitioner was suspended from service by the
District Collector as per Exhibit-P4 order. The main
contention raised in the writ petition is that the District
Collector is not the competent authority and therefore
the order of suspension is passed without jurisdiction.
2. On instructions, learned Government Pleader
submitted that under Rule 10 of the Kerala Civil Services
(Classification, Control and Appeal ) Rules 1960 and as
per the notification issued in the year 2006, the District
Collector has been conferred with power to pass orders of
suspension in respect of Tahasildars.
3. Learned counsel for the petitioner therefore
sought permission to challenge Exhibit-P4 in an appeal
before the Government under Rule 22 of the Kerala Civil
Services (Classification, Control and Appeal ) Rules 1960.
If the petitioner files such an appeal within a period of
W.P ( C) No.6362 of 2009
2
two weeks from the date of receipt of a copy of this
judgment, the same shall be considered by the 1st
respondent and appropriate orders shall be passed within a
further period of three weeks thereafter.
The writ petition is disposed of as above.
(T.R.RAMACHANDRAN NAIR,
JUDGE)
ma
W.P ( C) No.6362 of 2009
3
W.P ( C) No.6362 of 2009
4