High Court Kerala High Court

K.Surendran vs State Of Kerala on 11 June, 2008

Kerala High Court
K.Surendran vs State Of Kerala on 11 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17357 of 2008(N)


1. K.SURENDRAN, AGED 48, S/O.KUNJUKUNJU
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, RE. BY THE PRINCIPAL
                       ...       Respondent

2. THE PRINCIPAL SECRETARY TO THE

3. THE CHIEF ENGINEER (IRRIGATION AND

                For Petitioner  :SRI.B.RAMAN PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :11/06/2008

 O R D E R
                       V.GIRI,J.
                -------------------------
            W.P ( C) No. 17357 of 2008
                --------------------------
         Dated this the 11th June, 2008

                  J U D G M E N T

Seeking revocation of Exhibit-P1 order of

suspension, petitioner has filed Exhibits P2 and P4

before the 2nd respondent. The same is pending

consideration.

In the result, the writ petition is disposed of

directing the 2nd respondent to consider Exhibits P2

and P4 and pass orders thereon, within a period of

six weeks from the date of receipt of a copy of this

judgment.

Petitioner shall produce a copy of the writ

petition along with copy of this judgment before the

2nd respondent, for compliance.

(V.GIRI, JUDGE)
ma