IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11608 of 2009(U)
1. DR.N.C.SREEKUMAR,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE DIRECTOR OF MEDICAL EDUCATION,
For Petitioner :SRI.P.C.SASIDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :07/06/2010
O R D E R
C.T.RAVIKUMAR, J.
```````````````````````````````````````````````````````
W.P.(C) No. 11608 of 2009 U
```````````````````````````````````````````````````````
Dated this the 7th day of June, 2010
J U D G M E N T
The petitioner has applied for voluntary retirement on
26-12-2006. The grievance of the petitioner is that before taking a
decision thereon, now, the petitioner has been dismissed from
service on the ground of unauthorised absence. Ext.P4 is the
order by which the petitioner was so dismissed from service. The
contention of the petitioner is that it was without affording an
opportunity of being heard that the same was passed. Yet another
contention is that the said order was passed without adverting to
the mandatory procedures prescribed under the Kerala Civil
Services (Classification, Control & Appeal) Rules, 1960. Raising
such contentions, the petitioner has preferred Ext.P8. I think that
these are matters primarily to be decided by the Government. In
fact, a Review Petition has already been filed before the
Government raising all such contentions.
Therefore, this writ petition is disposed of with a direction to
WPC.11608/2009
: 2 :
the first respondent to consider and pass orders on Ext.P8,
expeditiously, at any rate, within a period of two weeks from the
date of receipt of a copy of this judgment.
Sd/-
(C.T.RAVIKUMAR, JUDGE)
aks
// True Copy //
P.A. To Judge