IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17085 of 2008(H)
1. P.A.JOSEPH, SPECIAL GRADE SECRETARY
... Petitioner
Vs
1. THE STATE OF KERALA-REPRESENTED BY
... Respondent
2. THE DIRECTOR OF PANCHAYATS, PANCHAYAT
For Petitioner :SRI.P.K.VIJAYAMOHANAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :10/06/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).17085/2008
--------------------
Dated this the 10th day of June, 2008
JUDGMENT
Aggrieved by Ext.P1 order of suspension dated
29.6.2007, petitioner has sought for revocation of the
same, as evidenced by Exts.P2 and P4. Latest application
filed by the petitioner in this behalf is Ext.P5 dated
19.5.2008. Application for revocation of suspension,
under Rule 10(6) of Kerala Civil Services (Classification,
Control and Appeals) Rules, is to be considered without
delay.
In the result, writ petition is disposed of directing
the first respondent to consider and pass orders on the
petitioner’s plea for revocation of suspension as contained
in Ext.P5, as early as possible, at any rate within a period
of four weeks from the date of receipt of a copy of this
judgment. Petitioner shall produce a copy of the writ
petition also along with the copy of the judgment, before
the first respondent.
V.GIRI,
Judge
mrcs