IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18501 of 2010(K)
1. P.K. FIROS, AGED 48 YEARS,
... Petitioner
Vs
1. THE HONOURABLE PRINCIPAL,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.C.KHALID
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :15/06/2010
O R D E R
S. SIRI JAGAN, J.
---------------------------------------------
W.P.(C) Nos.18501 & 18592 OF 2010
----------------------------------------------
Dated this the 15th day of JUNE, 2010
J U D G M E N T
The petitioners in these two writ petitions have been
suspended by the Principal, Government Medical College,
Thiruvananthapuram on allegations of involvement in ragging of
junior students. According to the petitioners, the petitioners
were not involved in any ragging and the charge has been falsely
foisted against them. Against the order of suspension, the
petitioners have filed Ext.P5 representation produced along with
their respective writ petition. The petitioners seek a direction to
the Principal of the Government Medical College,
Thiruvananthapuram to consider and pass orders on their
respective Ext.P5 expeditiously.
2. I have heard the learned Government Pleader also.
In the facts and circumstances of the case, I dispose of this
writ Petition with a direction to the Principal of Government
W.P.(c)No.18501/10 & 18592/10 2
Medical College, Thiruvananthapuram to consider and pass
orders on respective Ext.P5 produced by the petitioners along
with their writ petitions as expeditiously as possible, at any
rate, within a period of two weeks from the date of receipt of a
copy of this judgment.
S. SIRI JAGAN, JUDGE
acd
W.P.(c)No.18501/10 & 18592/10 3