High Court Kerala High Court

T.P.Saraswathi vs State Of Kerala on 22 September, 2009

Kerala High Court
T.P.Saraswathi vs State Of Kerala on 22 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26491 of 2009(F)


1. T.P.SARASWATHI, SECRETARY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY
                       ...       Respondent

2. DIRECTOR OF PANCHAYATH,

                For Petitioner  :SRI.S.MOHAMMED AL RAFI

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :22/09/2009

 O R D E R
                           V.GIRI, J
                         -------------------
                    W.P.(C).26491/2009
                        --------------------
         Dated this the 22nd day of September, 2009

                        JUDGMENT

Petitioner a Panchayat Secretary has been placed

under suspension as per Ext.P1 order on account of an

alleged failure on her part to take appropriate steps in

relation to an alleged unauthorised construction of a multi

storied building and the steps which she had taken to assign

number to the building without apparently verifying whether

the construction has been effected in accordance with the

Kerala Municipal Building Rules.

2. Learned counsel for the petitioner submits that

construction in question had been commenced before the

enforcement of KMBR to the Panchayat in question. I am not

inclined to consider all contentions on merits since the

petitioner has sought for a revocation of suspension under

Ext.P5.

3. I heard learned Government Pleader also in this regard.

1st respondent shall take a decision on Ext.P5 after

W.P.(C).26491/2009
2

hearing the petitioner, within six weeks from the date of

receipt of a copy of this judgment.

Writ petition is disposed of as above.

V.GIRI,
Judge

mrcs