High Court Kerala High Court

M.A.Rosamma vs State Of Kerala on 2 November, 2009

Kerala High Court
M.A.Rosamma vs State Of Kerala on 2 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1549 of 2009(H)


1. M.A.ROSAMMA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR,

                For Petitioner  :SRI.M.K.DAMODARAN (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/11/2009

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                  W.P.(C) NO. 1549 OF 2009 (H)
                  =====================

          Dated this the 2nd day of November, 2009

                          J U D G M E N T

Petitioner was working as Deputy Transport Commissioner,

North Zone, Trichur. While so, by Ext.P13 order, she was placed

under suspension on the recommendation of the Vigilance and

Anti Corruption Bureau. It was challenging Ext.P13, the writ

petition is filed.

2. Petitioner has now produced as Ext.P20, an application

made to the additional 3rd respondent seeking review of her

suspension, which has to be considered by the Suspension Review

Committee.

3. Having regard to the above, it is directed that the

additional 3rd respondent shall consider Ext.P20 filed by the

petitioner for review of her suspension. This shall be done, as

expeditiously as possible, at any rate within 3 months of

production of a copy of this judgment along with a copy of

Ext.P20 referred to above.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp