IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15659 of 2010(F)
1. A.J.JOSEPH, EXECUTIVE ENGINEER,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS
... Respondent
2. THE CHIEF ENGINEER, (ROADS,
For Petitioner :SRI.NOBLE MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :21/05/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 15659 OF 2010 (F)
=====================
Dated this the 21st day of May, 2010
J U D G M E N T
Petitioner is an Executive Engineer in the Public Works
Department. While working at the PWD Roads Division, Idukki
District, by Ext.P1 order, he has been placed under suspension on
the alleged irregularities mentioned in the order. Although it is the
case of the petitioner that there is absolutely no substance in the
allegations having regard to the PWD Manual and Ext.P2 order
constituting the Task Force, I feel at this stage, it is not necessary
for this Court to examine his contentions. This is primarily for the
reason that the petitioner has already sought review of the order
by filing Ext.P9 application under Rule 35 of the Classification
Control and Appeal Rules, which is pending consideration of the
1st respondent.
2. In view of the above, I dispose of this writ petition
directing the 1st respondent to consider Ext.P9 review petition
with notice to the petitioner and duly adverting to his contentions.
This shall be done, as expeditiously as possible, at any rate within
WPC No. 15659/10
:2 :
4 weeks of production of a copy of this judgment along with a
copy of this writ petition.
ANTONY DOMINIC, JUDGE
Rp