IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31601 of 2006(K)
1. VALSAMMA JOSEPH,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. SMT.JOLLY JOSE,
For Petitioner :SRI.P.C.SASIDHARAN
For Respondent :SRI.P.R.RAMACHANDRA MENON
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :13/09/2007
O R D E R
S. SIRI JAGAN, J.
--------------------------------
W.P.(C)NO.31601 OF 2006
----------------------------------
DATED THIS THE 13th DAY OF SEPTEMBER, 2007
JUDGMENT
The petitioner is challenging Ext.P7 order. One of the
grounds raised is that before passing Ext.P7 order, the petitioner
had not been heard. The fact that the petitioner had not been
heard before passing Ext.P7 order is not disputed before me.
2. In the above circumstances, I quash Ext.P7 order and
direct the 1st respondent to reconsider the matter after affording
an opportunity of being heard to the petitioner and the 2nd
respondent. Fresh orders shall be passed within a period of two
months from the date of receipt of a copy of this judgment. I
make it clear that I have not considered the matter on merits and
it would be open to all concerned to raise all their contentions
including the contention of the petitioner that the representation
on which Ext.P7 order has been passed is not maintainable at all.
The writ petition is disposed of as above.
S. SIRI JAGAN, JUDGE
Acd