High Court Kerala High Court

T.V.Raphel vs State Of Kerala on 22 September, 2010

Kerala High Court
T.V.Raphel vs State Of Kerala on 22 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28978 of 2010(V)


1. T.V.RAPHEL, AGED 48 YEARS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY ITS
                       ...       Respondent

2. DIRECTOR

                For Petitioner  :SRI.O.V.RADHAKRISHNAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :22/09/2010

 O R D E R
                       S. SIRI JAGAN, J.
               - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C)No.28978 of 2010
               - - - - - - - - - - - - - - - - - - - - - - -
        Dated this the 22nd day of September, 2010

                         J U D G M E N T

The petitioner was placed under suspension by Ext.P4

order dated 12.03.2010 pending a vigilance case registered

against him. The petitioner seeks reinstatement cancelling

the suspension. For review of the suspension, the petitioner

has filed Ext.P9 representation. Petitioner seeks a direction

to the 1st respondent to consider and pass orders on Ext.P9

as expeditiously as possible.

I have heard the learned Government Pleader also.

Having heard both sides, I dispose of this writ petition with

a direction to the 1st respondent to consider and pass orders

on Ext.P9 as expeditiously as possible, at any rate within a

period of one month from the date of receipt of a copy of

this judgment, after affording an opportunity of being

heard to the petitioner.

S. SIRI JAGAN
JUDGE
shg/