High Court Kerala High Court

V.Sudhakaran vs The State Of Kerala Represented By … on 24 August, 2007

Kerala High Court
V.Sudhakaran vs The State Of Kerala Represented By … on 24 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 17878 of 2007(C)


1. V.SUDHAKARAN,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF SOCIAL WELFARE,

3. THE SUPERINTENDENT OF POLICE(CRIMES),

                For Petitioner  :SRI.P.K.VIJAYAMOHANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/08/2007

 O R D E R
                     ANTONY DOMINIC, J.
                   ===============
                 W.P.(C) NO. 17878 OF 2007
                ====================

           Dated this the 24th day of August, 2007

                        J U D G M E N T

By Ext.P1 order, the petitioner was placed under

suspension on 7/8/06. According to the petitioner, although

it is mandatory that a review of the suspension ought to

have been done within six months, that is not been

undertaken till date.

2. The petitioner has filed Ext.P5 seeking review of

the suspension before the 1st respondent and even on that,

orders are not passed.

3. Therefore, I dispose of this writ petition directing

the 1st respondent to pass orders on Ext.P5, as expeditiously

as possible, at any rate within one month from the date of

receipt of a copy of this judgment.

4. Petitioner is directed to produce a copy of this

WPC 17878/07
: 2 :

judgment before the 1st respondent for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE.

Rp