IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 369 of 2009()
1. M.S.CHANDRAVALLY, AGED 54 YEARS,
... Petitioner
Vs
1. DEPUTY SECRETARY, LOCAL SELF GOVERNMENT,
... Respondent
2. DIRECTOR, DIRECTORATE OF PANCHAYATH,
3. DEPUTY DIRECTOR, OFFICE OF THE
4. SECRETARY, PULINKUNNU GRAMA PANCHAYATH,
5. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.MATHEW JAMES
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :17/02/2009
O R D E R
KURIAN JOSEPH & S.S.SATHEESACHANDRAN, JJ.
----------------------------------------------
W.A. No.369 of 2009
----------------------------------------------
Dated 17th February, 2009.
J U D G M E N T
Kurian Joseph, J.
Appellant is the writ petitioner. The writ petition was
filed challenging Ext.P1 order of suspension. According to the
petitioner, the suspension is totally without any justification.
Some of the relevant materials to substantiate her contentions
are produced in the writ petition as well as in the writ appeal.
Once the order of suspension is issued, Rule 10(6) of the Kerala
Civil Services (Classification, Control and Appeal) Rules provides
for an opportunity to the incumbent concerned to seek a review
of the order, and apparently as per Ext.P5, the petitioner has
resorted to such remedy. There was also a prayer in the writ
petition to consider Ext.P5. Learned Single Judge disposed of the
writ petition with a direction to pass orders on Ext.P5 within two
months. The petitioner submits that this court should have
WA NO.369/09 2
interfered with the suspension since there is no material available
for the additional 5th respondent to place the petitioner under
suspension. So long as the rules provide for an opportunity for
the incumbent concerned to approach the authority which placed
him under suspension, to bring such materials before the said
authority so as to revoke the suspension, the court is fully
justified in issuing such a direction to pass orders on the review
petition. All the materials produced by the petitioner are to be
produced by him before the additional 5th respondent, the
authority who placed him under suspension. Learned
Government Pleader submits that in case those materials are
produced by the petitioner before the additional 5th respondent
and in case he appears before the additional 5th respondent,
orders can be passed expeditiously, after hearing the petitioner.
In the above circumstances, the writ appeal is disposed of as
follows :-
The petitioner may present herself before the
additional 5th respondent with all the relevant materials, on
27.2.2009. The additional 5th respondent shall afford an
WA NO.369/09 3
opportunity for hearing to the petitioner and thereafter pass
orders on Ext.P5 within another three weeks.
KURIAN JOSEPH, JUDGE.
S.S.SATHEESACHANDRAN, JUDGE.
tgs
KURIAN JOSEPH &
S.S.SATHEESACHANDRAN, JJ
———————————————-
W.A. No.369 of 2009
———————————————-
J U D G M E N T
Dated 17th February, 2009.