IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 7183 of 2007(E)
1. P.S.GANAPATHY, AGED 53 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DEPUTY INSPECTOR GENERAL,
For Petitioner :SRI.RAJA VIJAYARAGHAVAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :04/04/2007
O R D E R
S.SIRI JAGAN, J
-----------------------------------------
W.P.(C)NO.7183 of 2007
-----------------------------------------
Dated this the 4th day of April, 2007
JUDGMENT
The petitioner challenges cancellation of his scribe’s license
although a vigilance case and investigation thereon has not
revealed anything against him. In the above circumstances, the
petitioner has filed Ext.P10 representation before the first
respondent and the petitioner seeks a direction to the first
respondent to consider and pass appropriate orders on Ext.P10
representation filed by the petitioner.
2. I have heard the learned counsel for the petitioner as
also the learned Government Pleader.
3. In the facts and circumstances of the case, there will be a
direction to the first respondent to consider and pass appropriate
orders on Ext.P10, as expeditiously as possible, at any rate,
within two months from the date of receipt of a copy of this
judgment after affording an opportunity of being heard to the
petitioner. The petitioner would be free to produce Ext.P7 or any
W.P.(C)No.7183/2007 :2:
other evidence in support of his contentions which the first
respondent shall consider before passing final orders.
The writ petition is disposed of as above.
S.SIRI JAGAN, JUDGE
css
/
s
W.P.(C)No.7183/2007 :3: