High Court Kerala High Court

Muhammed Rafi Melepurath vs Faseela Vattamkandathi on 17 September, 2010

Kerala High Court
Muhammed Rafi Melepurath vs Faseela Vattamkandathi on 17 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RPFC.No. 353 of 2008()


1. MUHAMMED RAFI MELEPURATH, AGED 38 YEARS,
                      ...  Petitioner

                        Vs



1. FASEELA VATTAMKANDATHI, AGED 30 YEARS,
                       ...       Respondent

2. SHIBILA SHERIN, AGED 15 YEARS,

3. MOHAMMED FAYIS, AGED 9 YEARS,

                For Petitioner  :SRI.P.SAMSUDIN

                For Respondent  :SRI.B.PREMNATH (E)

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :17/09/2010

 O R D E R

? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+WP(C).No. 27883 of 2010(I)


#1. MOHANAN C.V., AGED 53 YEARS,
                      ...  Petitioner

                        Vs



$1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR,

3. DEPUTY DIRECTOR,

4. THE ASSISTANT DIRECTOR OF RE-SURVEY,

!                For Petitioner  :SRI.R.SUDHISH

^                For Respondent  : No Appearance

*Coram
 The Hon'ble MR. Justice S.SIRI JAGAN

% Dated :16/09/2010

: O R D E R

S.SIRI JAGAN, J.

==================

W.P.(C).No. 27883 of 2010

==================

Dated this the 16th day of September, 2010

J U D G M E N T

While working as a Head Surveyor, the petitioner has been

arrested in a criminal case. Pursuant to the same, the petitioner has

been suspended from service. Against the suspension, the petitioner

has filed Ext.P5 review petition. The petitioner seeks a direction to the

2nd respondent to consider and pass orders on Ext.P5 expeditiously.

2. I have heard the learned Government Pleader also.

3. Having heard both sides, I dispose of this writ petition with

a direction to the 2nd respondent to consider and pass orders on

Ext.P5, after affording an opportunity of being heard to the petitioner,

as expeditiously as possible, at any rate, within one month from the

date of receipt of a certified copy of this judgment.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE

          ///True copy///




                               P.A. to Judge