High Court Kerala High Court

A.K. Sudhamma vs The State Of Kerala on 4 September, 2008

Kerala High Court
A.K. Sudhamma vs The State Of Kerala on 4 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26817 of 2008(P)


1. A.K. SUDHAMMA, SECRETARY (SPECIAL
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PANCHAYATHS,

                For Petitioner  :SRI.P.N.PURUSHOTHAMA KAIMAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :04/09/2008

 O R D E R
                        S.SIRI JAGAN, J
                 ==================
                  W.P(C)No.26817 of 2008
                 ==================
        Dated this the 4th day of September, 2008.

                        J U D G M E N T

The petitioner has been suspended from service pursuant

to a vigilance case registered against her under the Prevention

of Corruption Act. The petitioner has filed Ext.P3 application

for review of suspension before the 1st respondent. The

petitioner seeks a direction to the 1st respondent to consider

and pass orders on Ext.P3 expeditiously.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose of

this writ petition with a direction to the 1st respondent to

consider and pass orders on Ext.P3, as expeditiously as

possible, at any rate, within two months from the date of

receipt of a copy of this judgment.

The petitioner shall forward a copy of the writ petition

along with a certified copy of this judgment to the

1st respondent for compliance.

S.SIRI JAGAN, JUDGE

rhs