High Court Kerala High Court

A.Lakshmi vs State Of Kerala on 2 July, 2010

Kerala High Court
A.Lakshmi vs State Of Kerala on 2 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20619 of 2010(B)


1. A.LAKSHMI, W/O.UDAYAKUMAR.R.,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR, SURVEY & LAND RECORDS,

3. THE DISTRICT COLLECTOR,

4. THE SUPERINTENDENT OF SURVY &

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/07/2010

 O R D E R
                        ANTONY DOMINIC, J
                       -------------------
                        W.P.(C).20619/2010
                      --------------------
                Dated this the 2nd day of July, 2010

                             JUDGMENT

Ext.P1 is an order passed by the 3rd respondent placing the

petitioner, a Class IV employee in the office of the Re-Survey

Superintendent at Nedumkandom, under suspension pending

disciplinary action. In this writ petition, although the petitioner is

challenging the order of suspension itself, it is seen that she has

approached the 3rd respondent for revoking of suspension by filing

Exts.P2, P5 and P8. Orders have not been passed on these

representations so far and in view of the pendency of the above, I

do not think it necessary that this Court should enter into the

merits of the matter, at least, at this stage.

In the circumstances, writ petition is disposed of directing

the 3rd respondent to consider Exts.P2, P5 and P8 as expeditiously

as possible, at any rate within four weeks of production of a copy

of this judgment along with the copy of this writ petition and

I.A.8994/2010.

ANTONY DOMINIC,
Judge

mrcs