High Court Kerala High Court

A.O.Sunny vs State Of Kerala on 5 December, 2006

Kerala High Court
A.O.Sunny vs State Of Kerala on 5 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32113 of 2006(W)


1. A.O.SUNNY, (FOREST),
                      ...  Petitioner
2. P.K.DEVANANDAN, FORESTOR,
3. N.N.SATHEESAN, FOREST GUARD,
4. P.M.SEENA, FOREST GUARD

                        Vs



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

2. THE DIRECTOR OF VIGILANCE,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :05/12/2006

 O R D E R


                           PIUS C. KURIAKOSE,J.

                  - - - - - - - - - - - - - - - - - - - - - - - - -

                          W.P.(C)No.32113 of 2006

                  - - - - - - - - - - - - - - - - - - - - - - - - -

                          Dated: 5th December, 2006


                                   JUDGMENT

The petitioners who have been under suspension since January,

2006 are aggrieved in that the statutory applications submitted by

them seeking review of suspension orders are not being considered

by the 1st respondent. Since more than 10 months have elapsed

since Ext.P1 order was issued, there is no reason why Exts.P4 to P7

are not taken up and decided by the first respondent. Under these

circumstances, this Writ Petition will stand disposed with a direction

to the first respondent to take up Exts.P4 to P7 immediately, hear the

petitioners and take a correct and just decision on Exts.P4 to P7 at

the earliest and at any rate within six weeks from the date of

production of a copy of this judgment together with a copy of the Writ

Petition and all the exhibits.

srd                                        PIUS C.KURIAKOSE, JUDGE