IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4538 of 2011(N)
1. SUNIL JOSEPH FERNANDEZ,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. ADDITIONAL CHIEF SECRETARY,
3. DIRECTOR OF SURVEY,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :11/02/2011
O R D E R
S.SIRI JAGAN, J.
----------------------------------------------
W.P(C).No. 4538 of 2011
----------------------------------------------
Dated this the 11th day of February, 2011
JUDGMENT
Petitioner is a Survey Superintendent working in the Survey
Department, Government of Kerala at Sreekandapuram in Kannur
district. By Exhibit P1 order dated 4.1.2011 he has been suspended on
allegations of certain misconducts involving acquisition of wealth
disproportionate to his known sources of income. Against the
suspension he has submitted Exhibit P8 representation before the first
respondent. The petitioner seeks a direction to the second respondent
to consider and pass orders on Exhibit P8 representation expeditiously.
Having heard the learned Government Pleader also, I dispose of
this Writ Petition with a direction to the first respondent to consider
and pass orders on Exhibit P8 after affording an opportunity of being
heard to the petitioner as expeditiously as possible, at any rate, within
six weeks from the date of receipt of a copy of this judgment.
S.SIRI JAGAN, JUDGE
vgs