IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 37559 of 2007(U)
1. C.RAVEENDRAN, SECRETARY (SPECIAL GRADE)
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS
... Respondent
2. KARUVARAKUNDU GRAMA PANCHAYAT,
3. THE DEPUTY DIRECTOR OF PANCHAYATS,
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :18/12/2007
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 37559 of 2007
--------------------------
Dated this the 18th December, 2007
J U D G M E N T
Aggrieved by Exhibit P6 order of suspension, petitioner has
sought for revocation of the same under Exhibit P7. According
to the petitioner, there is reluctance on the part of the
Government to consider Exhibit P7. Petitioner has a serious
grievance as regards the suspension which has been detailed in
Exhibit P6. The petitioner is entitled to seek a revocation of
suspension
After having heard the learned Government Pleader also,
this writ petition is disposed of directing the 1st respondent to
take a decision on Exhibit P7 at the earliest, at any rate, within
four weeks from the date of receipt of a copy of this judgment.
(V.GIRI, JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007