IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13565 of 2008(M)
1. K.S. SOMAN
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE COMMISSIONER
3. SRI. PAUL ANTONY, I.A.S.
For Petitioner :SRI.VELLAYANI SUNDARARAJU
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :25/04/2008
O R D E R
S.SIRI JAGAN, J.
=======================
W.P.(C) No.13565 of 2008(M)
=======================
Dated this the 25th day of April, 2008
JUDGMENT
Against Ext.P7 order suspending the petitioner pending
disciplinary action, petitioner has filed Ext.P8 before the 1st
respondent. Petitioner seeks a direction to consider and pass
orders on Ext.P8 expeditiously.
2. I have heard the learned Government Pleader also. In
the facts and circumstances of the case, I dispose of this writ
petition with a direction to the 1st respondent to consider and
pass orders on Ext.P8 as expeditiously as possible, at any rate,
within one month from the date of receipt of a copy of this
judgment. Petitioner shall forward a copy of the writ petition
along with a certified copy of this judgment before the 1st
respondent for compliance.
S.SIRI JAGAN,
JUDGE
jp