High Court Kerala High Court

C.K.Raghavan vs The Commissioner For Land Revenue on 2 September, 2010

Kerala High Court
C.K.Raghavan vs The Commissioner For Land Revenue on 2 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27230 of 2010(C)


1. C.K.RAGHAVAN, RESURVEY SUPERINTENDENT
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER FOR LAND REVENUE,
                       ...       Respondent

2. THE SERUVEY DIRECTOR,

3. THE DISTRICT COLLECTOR, WAYANAD.

                For Petitioner  :SRI.P.CHANDRASEKHAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :02/09/2010

 O R D E R
                              S. Siri Jagan, J.
                =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                       W.P(C) No. 27230 of 2010
                =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
            Dated this, the 2nd day of September, 2010.

                             J U D G M E N T

Petitioner is a Re-survey Superintendent in the Revenue

Department of the Government of Kerala. He has been suspended by

order dated 22.1.2010. Against the suspension order, the petitioner

has filed Ext. P4 review petition before the 1st respondent. The

petitioner seeks a direction to the 1st respondent to consider and pass

orders on Ext. P4 expeditiously.

Having heard the learned Government Pleader also, I dispose of

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

pass orders on Ext. P4 as expeditiously as possible, at any rate, within

one month from the date of receipt of a copy of this judgment after

affording an opportunity of being heard to the petitioner.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.