IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 15053 of 2007(P)
1. M.S.RAJAPPAN, AGED 54 YEARS,
... Petitioner
Vs
1. THE DEPUTY COLLECTOR (GENERAL)
... Respondent
2. THE DISTRICT COLLECTOR, KOTTAYAM.
3. THE TAHSILDAR,
For Petitioner :SRI.B.PREMOD
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/05/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 15053 OF 2007
=================
Dated this the 15th day of May, 2007
J U D G M E N T
The writ petitioner, a Village Officer, placed under
suspension by Ext.P1 has filed this writ petition praying for a
direction to the respondents to consider and pass orders on
Ext.P2, an application filed by the petitioner to the 2nd respondent
praying for revokation of his suspension, contending inter alia that
he was innocent of the allegations and also that he is due for
retirement on 31/5/2007.
2. In the circumstances detailed in the writ petition, I see
no reason why Ext.P2 representation made by the petitioner, if
the same has been received and is pending with the 2nd
respondent, should not be directed to be disposed of as
expeditiously as possible.
3. In the circumstances, this writ petition is disposed of
directing the 2nd respondent to consider and pass orders on Ext.P2
representation made by the petitioner as expeditiously as
possible, provided the same has been received and is pending. I
also direct that the 2nd respondent shall take into account the fact
WPC 15053/2007
: 2 :
that the petitioner is due for retirement on 31/5/2007 and
therefore take expeditious steps for its disposal, if possible before
31/5/2007 itself.
4. Petitioner is directed to produce a copy of this
judgment before the 2nd respondent for compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE.
Rp