IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9747 of 2009(K)
1. P.K.PRADEEP KUMAR, S/O.K.D.KUMARAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR, DEPARTMENT FOR
3. THE DEPUTY DIRECTOR OF PANCHAYATH,
4. THE DEPUTY DIRECTOR OF PANCHAYATH,
For Petitioner :SRI.SAJITH KUMAR V.
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :26/03/2009
O R D E R
T.R.RAMACHANDRAN NAIR,J.
-------------------------
W.P ( C) No.9747 of 2009
--------------------------
Dated this the 26th March,2009
J U D G M E N T
Petitioner was the Secretary of the Kodiyathoor Grama
Panchayat. While so, he was placed under suspension as per
Exhibit-P1 on certain allegations. Petitioner submits that
there are no substance in the allegations against him. In
these circumstances, he has filed Exhibit-P6 representation
before the Director of Panchayats seeking for revocation of
suspension. It is pointed out that so far no action has been
taken in the proposed disciplinary action. It is also pointed
out that the initial period of six months is over and therefore
the circumstances require a reconsideration of the
continued suspension of the petitioner in accordance with
rules.
There will be a direction to the 2nd respondent to take a
decision on Exhibit-P6 within a period of two months from
the date of receipt of a copy of this judgment.
The writ petition is disposed of as above.
(T.R.RAMACHANDRAN NAIR,
JUDGE)
ma
2
3