High Court Kerala High Court

U.S. Sajeev vs State Of Kerala on 24 November, 2006

Kerala High Court
U.S. Sajeev vs State Of Kerala on 24 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31177 of 2006(J)


1. U.S. SAJEEV,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF FISHERIES,

                For Petitioner  :SRI.N.RADHAKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :24/11/2006

 O R D E R
                          K.K. DENESAN, J.



                  = = = = = = = = = = = = = = =

                  W.P.(C) No. 31177  OF 2006 J

                  = = = = = = = = = = = = = = =



              Dated this the  24th November, 2006



                          J U D G M E N T

The petitioner is working as Project Co-Ordinator

which is in the cadre of Deputy Director of Fisheries.

His grievance is against Ext. P5 order dated 22-8-2006

passed by the Government directing to recover

Rs.52,750/- from his emoluments. It appears that Ext.

P6 review petition filed by the petitioner seeking to

set aside Ext. P5 order is pending with the Government.

Counsel for the petitioner submits that early decision

is necessary on Ext. P6 since the subordinate officers

are taking expeditious steps to implement Ext. P5.

2. Having heard the Govt. Pleader also, I am

inclined to dispose of the writ petition directing the

Government to consider and pass orders on Ext. P6.

Ordered accordingly. Ext. P6 shall be disposed of

within two months on the petitioner producing a copy of

the judgment. Before passing orders on Ext. P6 the

petitioner shall be afforded an opportunity of being

heard.

K.K. DENESAN

JUDGE

jan/