High Court Kerala High Court

P.Sujathan vs State Of Kerala on 1 October, 2010

Kerala High Court
P.Sujathan vs State Of Kerala on 1 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30261 of 2010(G)


1. P.SUJATHAN, SENIOR SUPERINTENDENT
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF PUBLIC INSTRUCTIONS,

3. ADDITIONAL DIRECTOR OF PUBLIC

4. DEPUTY DIRECTOR OF EDUCATION,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :01/10/2010

 O R D E R
                             S.SIRI JAGAN, J.

                       ==================

                        W.P.(C).No.30261 of 2010

                       ==================

                 Dated this the 1st day of October, 2010

                             J U D G M E N T

The petitioner is a Senior Superintendent in the office of the

Assistant Education Officer, Chakkarakkallu, Kannur South. On

allegations of certain misconducts, disciplinary action has been

initiated against the petitioner and the petitioner has been suspended

from service. Against the suspension, the petitioner has filed Ext.P9

petition before the 1st respondent. The petitioner seeks a direction to

the 1st respondent to consider and pass orders on Ext.P9 expeditiously.

2. I have heard the learned Government Pleader also.

3. Having heard both sides, I dispose of this writ petition with

a direction to the 1st respondent to consider and pass orders on Ext.P9,

as expeditiously as possible, at any rate, within one month from the

date of receipt of a certified copy of this judgment, after affording an

opportunity of being heard to the petitioner.

Sd/-

sdk+                                             S.SIRI JAGAN, JUDGE

          ///True copy///




                              P.A. to Judge

2