IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6705 of 2007(W)
1. M.M.VAHAB, S/O.MUHAMMED,
... Petitioner
Vs
1. THE PRINCIPAL SECRETARY TO GOVERNMENT,
... Respondent
2. THE DIRECTOR OF MINING & GEOLOGY,
3. THE DIRECTOR OF VIGILANCE & ANTI
For Petitioner :SRI.V.R.KESAVA KAIMAL
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :15/03/2007
O R D E R
K.K.DENESAN, J
-----------------------------------------
W.P.(C)NO. 6705 of 2007
-----------------------------------------
Dated this the 15th day of March, 2007
JUDGMENT
Counsel for the petitioner submits that orders have since
been passed reinstating the petitioner in service. In view of the
above submission, relief No.1 has become infructuous. The next
prayer is for a direction to the respondents to complete the
investigation, as early as possible.
2. Having regard to relevant facts and circumstances, there
shall be an order directing the third respondent to expedite the
investigation, complete the same in accordance with law, as early
as possible, in any event, within six months from the date of
receipt of a copy of the judgment.
K.K.DENESAN, JUDGE
css
/
W.P.(C)No. :2:
s
W.P.(C)No. :3: