IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17155 of 2008(M)
1. T.B.CHINNAN, AGED 54,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE PRINCIPAL
... Respondent
2. THE PRINCIPAL SECRETARY TO THE
3. THE CHIEF ENGINEER (IRRIGATION &
For Petitioner :SRI.B.RAMAN PILLAI
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :10/06/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).17155/2008
--------------------
Dated this the 10th day of June, 2008
JUDGMENT
Aggrieved by Ext.P1 order of suspension, petitioner
has sought for revocation of the same, as evidenced by
Ext.P5. The disciplinary proceedings are under way.
Since the petitioner has sought for revocation of
suspension effected under Ext.P1, Government is to
consider the application for revocation, especially taking
note of the fact that the petitioner is due to retire in
November, 2008.
2. I heard learned counsel for the petitioner and the
learned Government Pleader.
3. In the result, writ petition is disposed of directing
the first respondent to consider and pass orders on
Exts.P2 and P5, within a period of four weeks from the
date of receipt of a copy of this judgment. Petitioner shall
produce a copy of the writ petition also along with the
copy of the judgment.
V.GIRI,
Judge
mrcs