IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 27418 of 2007(L)
1. M.A.SAMEED,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE CHIEF ENGINEER(IRRIGATION &
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :14/09/2007
O R D E R
V.GIRI,J.
-----------------------------------------
W.P.(C) NO.27418 of 2007
-----------------------------------------
Dated this the 14th day of September, 2007
JUDGMENT
Petitioner has been suspended pending enquiry under Ext.P13 order
dated 1810.2006. An employee who has been suspended pending enquiry is
entitled to seek a review of the same, if there is a change of circumstance, if
the investigation is completed or in an appropriate case similarly situated
persons have been reinstated in service.
2. Petitioner has sought for revocation of the suspension under Rule
10(6) of the Kerala Civil Services Rules (Classification, Control and Appeals)
Rules 1960 vide Ext.P15 and thereafter by Exts.P16 and P17.
2. I have heard the learned Government Pleader also.
3. The first respondent may consider the petitioner’s claim for
revocation of the suspension and look into Exts.P16 and P17 and take
appropriate decision in this regard within six weeks from the date of receipt
of a copy of this judgment. Petitioners shall be heard before a decision is
taken.
V.GIRI, JUDGE
css
/
: :
: :