IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 941 of 2007(K)
1. R.BHAGYODAYAN, STORE KEEPER
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
For Petitioner :SRI.K.JAJU BABU
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :09/01/2007
O R D E R
K.K. DENESAN, J.
= = = = = = = = = = = = = = =
W.P.(C) No. 941 OF 2007 K
= = = = = = = = = = = = = = =
Dated this the 9th January, 2007
J U D G M E N T
The petitioner was placed under suspension while
working as Upper Division Clerk in the office of the
Deputy Director of Education, Malappuram. He was given
additional charge of Store Keeper in the Government
Text Book Depot, Malappuram. Ext. P3 application
requesting to revoke the order of suspension, filed by
the petitioner, is pending with the 2nd respondent. It
is contended that, having regard to the facts
subsequently disclosed based on enquiry conducted
during the period between the order of suspension and
the date of Ext. P3, the authorities have got a duty to
review the order of suspension, because, they will be
convinced that the allegations against the petitioner
are not that serious as was initially thought of. It
is, therefore, submitted that it is high time that
appropriate action is taken to review the order of
suspension and reinstate the petitioner in service.
2. Ext. P3 representation was filed by the
petitioner on 3-7-2006. There is considerable delay on
WPC No.941 /2007 -2-
the part of the 2nd respondent in passing orders on Ext.
P3 filed by an employee of the department placed under
suspension in November, 2004.
3. In the circumstances, the 2nd respondent is
directed to consider Ext. P3 on merits with reference
to all relevant aspects and pass appropriate orders
within one month from the date of receipt of a copy of
the judgment.
The petitioner shall produce a copy of the
judgment along with a copy of the writ petition before
the 2nd respondent for compliance.
K.K. DENESAN
JUDGE
jan/