IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33320 of 2009(H)
1. MRS. M. RADHA, AGED 55 YEARS,
... Petitioner
Vs
1. CORPORATION OF THIRUVANANTHAPURAM,
... Respondent
2. ADDITIONAL SECRETARY,
For Petitioner :SRI.S.SACHITHANANDA PAI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/12/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 33320 OF 2009 (H)
=====================
Dated this the 7th day of December, 2009
J U D G M E N T
The challenge in this writ petition is against Exts.P1 and P4.
By Ext.P1, petitioner, a Building Inspector under the 1st
respondent has been placed under suspension on account of the
allegations mentioned therein. She applied for revocation of the
suspension and that was rejected by Ext.P4. Although it is the
case of the petitioner that a similarly situated person who was
also placed under suspension on the same day of her suspension,
has been revoked and therefore the petitioner is also entitled for
similar treatment, having regard to the fact that it is open to the
petitioner to pursue the appellate remedy against the order of
suspension, I am not inclined to consider the said plea.
2. Therefore, I dispose of this writ petition directing that if
the petitioner files an appeal before the Director of Urban Affairs
within one week from today, the said authority shall consider the
appeal with notice to her and the Corporation, as expeditiously as
possible, at any rate within 6 weeks thereof.
WPC 33320/09
:2 :
Petitioner shall produce a copy of this judgment also along
with the appeal before the appellate authority.
ANTONY DOMINIC, JUDGE
Rp