IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12297 of 2010(J)
1. T.JOHN, S/O.S.THAMPY,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF PANCHAYAT,
3. DEPUTY DIRECTOR OF PANCHAYAT,
4. THE PORUVAZHY GRAMA PANCHAYAT,
For Petitioner :SRI.M.V.THAMBAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :07/04/2010
O R D E R
C.T.RAVIKUMAR, J.
```````````````````````````````````````````````````````
W.P.(C) No. 12297 of 2010 J
```````````````````````````````````````````````````````
Dated this the 7th day of April, 2010
J U D G M E N T
The petitioner is a Junior Superintendent. He was
placed under suspension on 18-09-2003 and was subsequently
reinstated on 28-11-2003. The grievance of the petitioner is that
the period spent on suspension has not so far been regularised
and on account of the same, he is not getting his increments and
other service benefits. It is also submitted that so far no
disciplinary proceedings have been initiated against the petitioner.
In the circumstances, the 1st respondent is directed to consider
Ext.P6 representation for regularisation of the suspension period
and pass orders thereon expeditiously, at any rate, within a period
of one month from the date of receipt of a copy of this judgment.
The writ petition is disposed of as above.
Sd/-
(C.T.RAVIKUMAR, JUDGE)
aks
// True Copy //
P.A. To Judge