High Court Kerala High Court

P.K.Shaji vs State Of Kerala on 6 March, 2009

Kerala High Court
P.K.Shaji vs State Of Kerala on 6 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6362 of 2009(M)


1. P.K.SHAJI, PATHIKALAYIL HOUSE
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. LAND REVENUE COMMISSIONER,

3. DISTRICT COLLECTOR, IDUKKI.

4. SRI.ASOK KUMAR SINGH, IAS

                For Petitioner  :SRI.A.JAYASANKAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :06/03/2009

 O R D E R
                T.R.RAMACHANDRAN NAIR,J.
                       -------------------------
                  W.P ( C) No.6362 of 2009
                      --------------------------
               Dated this the 6th March,2009

                        J U D G M E N T

The petitioner was suspended from service by the

District Collector as per Exhibit-P4 order. The main

contention raised in the writ petition is that the District

Collector is not the competent authority and therefore

the order of suspension is passed without jurisdiction.

2. On instructions, learned Government Pleader

submitted that under Rule 10 of the Kerala Civil Services

(Classification, Control and Appeal ) Rules 1960 and as

per the notification issued in the year 2006, the District

Collector has been conferred with power to pass orders of

suspension in respect of Tahasildars.

3. Learned counsel for the petitioner therefore

sought permission to challenge Exhibit-P4 in an appeal

before the Government under Rule 22 of the Kerala Civil

Services (Classification, Control and Appeal ) Rules 1960.

If the petitioner files such an appeal within a period of

W.P ( C) No.6362 of 2009
2

two weeks from the date of receipt of a copy of this

judgment, the same shall be considered by the 1st

respondent and appropriate orders shall be passed within a

further period of three weeks thereafter.

The writ petition is disposed of as above.

(T.R.RAMACHANDRAN NAIR,
JUDGE)
ma

W.P ( C) No.6362 of 2009
3

W.P ( C) No.6362 of 2009
4