High Court Kerala High Court

P.G. Suresh vs State Of Kerala on 21 July, 2008

Kerala High Court
P.G. Suresh vs State Of Kerala on 21 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21847 of 2008(A)


1. P.G. SURESH, DIRECTOR, INVESTIGATION &
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. SECRETARY TO GOVERNMENT,HOME AND

3. DIRECTOR, VIGILANCE AND ANTI-CORRUPTION

                For Petitioner  :SRI.K.S.MOHAMED HASHIM

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :21/07/2008

 O R D E R
                           V.GIRI, J
                         -------------------
                      W.P.(C).21847/2008
                         --------------------
              Dated this the 21st day of July, 2008

                         JUDGMENT

Petitioner, while functioning as Director of Investigation

& Quality Control in the office of the Chief Engineer

(Operation), in the Public Works Department, was placed

under suspension as per Ext.P1 order, pending Vigilance

enquiry. It is now more than six months since suspension is

effected. Petitioner has sought for a revocation of suspension

under Ext.P4. The question of continuance of suspension is

liable to be considered every six months. This is indicated in

Exts.P2 and P3 general orders issued by the Government in

that regard.

2. In the circumstances, writ petition is disposed of

directing the first respondent to consider and pass orders on

Ext.P4 within a period of four weeks from the date of receipt

of a copy of this judgment. Petitioner shall be heard before

orders are passed. Copy of the writ petition shall also be

produced along with the copy of the judgment, before the first

respondent.

V.GIRI,
Judge
mrcs