High Court Kerala High Court

K.K.Thomas vs State Of Kerala on 6 November, 2007

Kerala High Court
K.K.Thomas vs State Of Kerala on 6 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32847 of 2007(I)


1. K.K.THOMAS, ASST.ENGINEER P.W.D.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY ITS SECRETARY,
                       ...       Respondent

2. THE DIRECTOR,

3. DEPUTY SUPERINTENDENT OF POLICE,

4. THE PRINCIPAL SECRETARY,

                For Petitioner  :SRI.S.KRISHNAMOORTHY

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :06/11/2007

 O R D E R
                              V. GIRI ,J.
                     -------------------------------
                     WP(C).NO. 32847 of 2007
                    ---------------------------------
           Dated this the 6th day of November, 2007

                           JUDGMENT

Petitioner who is an Assistant Engineer in the PWD faces

suspension as per Ext.P2 order passed by the Government on

17.10.2007. Ext.P2 is under challenge in this writ petition.

In my view, the petitioner is entitled to seek revocation of the

suspension before the Government itself. Petitioner may therefore file

a representation seeking revocation within a period of one month in

which case it will be considered and appropriate decision will be taken

by the Government within a period of one month thereafter, after

hearing the petitioner.

The writ petition is disposed of as above.

V. GIRI, JUDGE

css/