Kerala High Court
R.Reena Gopal vs State Of Kerala on 25 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34684 of 2008(D)
1. R.REENA GOPAL, ASSITANT CONTROLLER
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE PRINCIPAL SECRETARY,
3. SHAJI K. ABRAHAM, M/S.GARLAND WEIGHIG
For Petitioner :SRI.N.N.SUGUNAPALAN (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :25/11/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).34684/2008
--------------------
Dated this the 25th day of November, 2008
JUDGMENT
Aggrieved by Ext.P2 order of suspension,
petitioner has sought for revocation of the same as per
Ext.P3 before the Secretary of the Revenue
Department.
2. Having heard learned Government Pleader also,
writ petition is disposed of directing the second
respondent to consider Ext.P3 application for
revocation of suspension effected under Ext.P2 and
pass orders thereon, within a period of six weeks from
the date of receipt of a copy of this judgment, after
hearing the petitioner.
Copy of the writ petition along with the copy of
the judgment shall be produced by the petitioner
before the second respondent for compliance.
V.GIRI,
Judge
mrcs