High Court Kerala High Court

Reghu K.K. vs The Secretary on 6 February, 2007

Kerala High Court
Reghu K.K. vs The Secretary on 6 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3717 of 2007(P)


1. REGHU K.K., KATTARKUDIYIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, KERALA STATE HOUSING
                       ...       Respondent

2. THE CHAIRMAN, KERALA STATE HOUSING

                For Petitioner  :SRI.K.M.KURIAN

                For Respondent  :POOVAPPALLY M.RAMACHANDRAN NAIR,SC.KSHB

The Hon'ble MR. Justice K.K.DENESAN

 Dated :06/02/2007

 O R D E R
                               K.K. DENESAN, J.



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

                       W.P.(C) No. 3717 OF 2007 P

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



                 Dated this the 6th February, 2007



                               J U D G M E N T

Heard counsel for the petitioner and Standing

Counsel for the respondents.

2. The petitioner has been placed under suspension

as per Ext. P2 order dated 28-3-2005 passed by the 1st

respondent. Immediately thereafter, Ext. P5

representation was filed by the petitioner before the

2nd respondent requesting to revoke the order of

suspension and reinstate him in service. No order has

been passed on Ext. P5 representation dated 16-6-2005.

On 25-9-2006 the petitioner has filed Ext. P7

representation once again requesting to reinstate him

in service. The 2nd respondent has not taken any

decision on Ext. P7 also.

2. Counsel for the respondents submits that

appropriate orders will be passed on Exts. P5 and P7

without further delay.

3. In the circumstances, it is necessary that the

respondents shall be directed to take decision within a

time frame. The 2nd respondent is directed to consider

WPC No.3717 /2007 -2-

Exts. P5 and P7 with reference to relevant records and

on merits and to pass orders in accordance with law

within three weeks from the date of receipt of a copy

of the judgment.

The petitioner shall produce a copy of the

judgment before the 2nd respondent for information and

compliance.

K.K. DENESAN

JUDGE

jan/