High Court Kerala High Court

Johncy Joseph vs State Of Kerala Rep.By The … on 24 August, 2009

Kerala High Court
Johncy Joseph vs State Of Kerala Rep.By The … on 24 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24124 of 2009(I)


1. JOHNCY JOSEPH W/O.GEORGE JOSEPH,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP.BY THE SECRETARY TO
                       ...       Respondent

2. LAND REVENUE COMMISSIONER,

3. DISTRICT COLLECTOR - IDUKKI,

                For Petitioner  :SRI.LIJI.J.VADAKEDOM

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :24/08/2009

 O R D E R
                     P.N. RAVINDRAN, J
                   - - - - - - - - - - - - - - - - - - -
               W.P.(C). No24124 of 2009.
               - - - - - - - - - - - - - - - - - - - - -

        Dated this the 24th day of August, 2009

                         J U D G M E N T

Heard Sri.Liji J Vadakedom, the learned counsel

appearing for the petitioner and Smt.Anu Sivaraman, the

learned Senior Government Pleader appearing for the

respondents.

2. The petitioner who was working as Deputy

Tahsildar, Taluk Office, Peerumade in Idukki District, was

placed under suspension by Ext.P2 order dated 29.4.2009

issued by the District Collector, Idukki on the ground that

he was arrested in connection with a criminal case and

remand to judicial custody. Aggrieved by the order of

suspension, the petitioner has filed Ext.P3 representation

dated 6.7.2009 before the Land Revenue Commissioner. In

this writ petition, the petitioner seeks a direction to Land

Revenue Commissioner to consider Ext.P3 representation

W.P.(C). No24124 of 2009.

2

and pass orders thereon, within a time limit to be fixed by

this Court.

3. Ext.P2 order of suspension was issued on

29.4.2009. Under Rule 22 of the Kerala Civil Services

(Classification, Control and Appeal) Rules, 1960 an appeal

lies therefrom the next higher authority. Under Rule 25 of

the said Rules, the period of the limitation prescribed for

filing an appeal is two months from the date on which the

order of suspension is served on the employee. Ext.P2

order was served on the petitioner on 30.4.2009. Therefore,

the period of limitation prescribed for filing the appeal

expired on 30.6.2009. Under the proviso to Rule 25, the

Appellate authority is empowered to condone the delay in

filing the appeal if sufficient cause is shown. Since the

appellate authority has the power to condone the delay in

filing the appeal, I am of the opinion that Ext.P3

representation dated 6.7.2009 has to be entertained as an

appeal filed within time and disposed of on the merits.

W.P.(C). No24124 of 2009.

3

I accordingly dispose of this writ petition with a

direction to the Land Revenue Commissioner to consider

Ext.P3 representation as an appeal filed within time and to

pass orders thereon after affording the petitioner a

reasonable opportunity of being heard. Final orders in the

matter shall be passed within two months from the date on

which the petitioner produces a certified copy of this

judgment before the Land Revenue Commissioner.

P.N. RAVINDRAN,
JUDGE.

app/-