High Court Kerala High Court

Sreeni Daniel John vs The High Court Of Kerala on 21 May, 2008

Kerala High Court
Sreeni Daniel John vs The High Court Of Kerala on 21 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14678 of 2008(R)


1. SREENI DANIEL JOHN,
                      ...  Petitioner

                        Vs



1. THE HIGH COURT OF KERALA,
                       ...       Respondent

2. THE CHIEF JUDICIAL MAGISTRATE,

3. JUDICIAL FIRST CLASS MASGISTRATE-II

                For Petitioner  :SRI.ANIL K.NARENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :21/05/2008

 O R D E R
                                     V.GIRI,J.
                               -------------------------
                          W.P ( C) No. 14678 of 2008
                              --------------------------
                       Dated this the 21st May, 2008

                                J U D G M E N T

Petitioner challenges Exhibit-P1 order of suspension which is one

pending enquiry. Several contentions have been taken up challenging the

order of suspension on merits.

2. Order of suspension is capable of review and could be revoked

by the same authorities under Rule 10 (6) of the Kerala Civil Services

(Classification, Control and Appeal) Rules, 1960.

3. It is open to the petitioner to file an application under Rule 10

(6) of the Kerala Civil Services (Classification, Control and Appeal) Rules,

1960 in the first instance pointing out the circumstances under which the

order of suspension could be revoked.

If the petitioner files such an application, within two weeks from

today, it shall be dealt with by the 2nd respondent, in accordance with law

and orders shall be passed thereon, within four weeks thereafter. Such

order shall be passed after affording an opportunity of being heard by the

petitioner.

The writ petition is disposed of as above.

(V.GIRI, JUDGE)
ma

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007

Common issues are raised for

consideration in all these writ

petitions. Reference is made to

the facts in Writ Petition

No.4562/2008 for the sake of

convenience.