IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 12860 of 1998(E)
1. U.M.RAJAN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.P.GOPALAKRISHNAN NAIR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :23/08/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
O.P. NO. 12860 OF 1998
---------------------------------------
Dated this the 23rd day of August, 2007.
J U D G M E N T
Petitioner approached this Court with certain grievances
regarding regularization of the suspension period. Though he
approached the Government as per Exhibit P6, apparently no
orders have been passed by the Government adverting to the
contentions taken by the petitioner and with an opportunity for
hearing to the petitioner. There is no counter affidavit.
2. There will be a direction to the first respondent to
consider Exhibit P6 with notice to the petitioner and pass
appropriate orders thereon in accordance with law, within a
period of four months from the date of production of a copy of
this judgment by the petitioner.
This original petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
O.P. NO. 12860 OF 1998
J U D G M E N T
23.08.2007