IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18043 of 2008(W)
1. P.K.NAFEESA
... Petitioner
Vs
1. DISTRICT COLLECTOR, KOZHIKODE & OTHERS
... Respondent
For Petitioner :SRI.SIVAN MADATHIL
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :17/06/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 18043 of 2008
--------------------------
Dated this the 17th June, 2008
J U D G M E N T
Aggrieved by Exhibit-P3 order of suspension,
petitioner has sought for revocation of the same under
Exhibit-P4. Exhibit-P4 is pending before the 1st
respondent. Petitioner is entitled to invoke the power
under Rule 10 (6) of the Kerala Civil Services
(Classification, Control and Appeal) Rules, 1960.
Having heard the learned counsel for the petitioner
and learned Government Pleader, the writ petition is
disposed of directing the 1st respondent to consider and
pass orders on Exhibit-P4, within a period of one month
from the date of receipt of a copy of this judgment.
Petitioner shall be heard before orders are passed by the
1st respondent on Exhibit-P4.
(V.GIRI, JUDGE)
ma