IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11088 of 2009(E)
1. M.V.CHITHARANJA DAS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. CHIEF CHEMICAL EXAMINER TO GOVT.,
For Petitioner :SRI.B.RAGUNATHAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :03/04/2009
O R D E R
T.R.RAMACHANDRAN NAIR, J
--------------------------------------------------
W.P.(C) No. 11088 of 2009
---------------------------------------------------
Dated this the 3rd day of April, 2009
JUDGMENT
The petitioner who has been working as Joint Chemical
Examiner in the Regional Chemical Examiner’s Laboratory,
Ernakulam is aggrieved by the Ext.P1 order of suspension. The
order of suspension is issued pending further departmental and
police enquiry in the matter.
2. It is submitted by the learned counsel for the petitioner
that there are no substance in the allegations raised against
him. It is also pointed out that the action initiated is vitiated by
mala fidies on the part of the second respondent.
3. The petitioner has approached the Government by filing
Ext.P5 seeking to revoke the order of suspension. The
petitioner has stated in detail various grounds to show that the
order has been passed without any justification.
4. Heard the learned Government Pleader appearing for
the respondents.
5. In the light of the fact that the petitioner has already
moved the Government to revoke the order of suspension, it is
only proper that the Government is directed to consider and
pass orders on Ext.P5 after hearing the petitioner.
wpc/11088 of 2009
2
Therefore, there will be a direction to the first respondent to
consider and pass orders on Ext.P5 within a period two months from
the date of receipt of a copy of this judgment, after hearing the
petitioner.
T.R.RAMACHANDRAN NAIR,
JUDGE
bps