IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33661 of 2008(G)
1. D.JAYAKUMAR, S/O.K.P.DAMODARAN, AGED
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR OF FISHERIES, VIKAS BHAVAN,
3. THE ADMINISTRATIVE OFFICER, OFFICE OF
4. THE JOINT DIRECTOR OF FISHERIES
5. THE DEPUTY DIRECTOR OF FISHERIES
6. ASSISTANT DIRECTOR OF FISHERIES,
7. DEPUTY SUPERINTENDENT OF POLICE,
For Petitioner :SRI.K.PRAVEEN KUMAR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/06/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.33661 OF 2008(G)
--------------------------------------------------
Dated this the Ist day of June, 2010
J U D G M E N T
Challenge in this writ petition is against Exts.P13 and P20.
Ext.P13 is an order placing the petitioner under suspension and
Ext.P20 is an order rejecting the review petition filed by the
petitioner for revoking the suspension.
2. When the matter came up for hearing, it was submitted by
the learned Government Pleader that in the meeting of the
Suspension Review Committee held on 9.7.2009, it has been
decided to revoke the order of suspension and that the
recommendation has been made to the first respondent. If such a
decision has been taken by the Suspension Review Committee, 2nd
respondent has to issue orders in implementation of the above.
3. Having regard to the above, I direct the 2nd respondent to
pass orders consequential to the recommendation made by the
Suspension Review Committee in its meeting on 9.7.2009.
Writ petition is disposed of as above.
WPC.No. 33661/08
:2 :
Petitioner shall produce a copy of the judgment along with a
copy of the writ petition before the 2nd respondent, who shall pass
orders in the matter, as expeditiously as possible and at any rate
within 4 weeks thereafter.
(ANTONY DOMINIC)
JUDGE
vi/