High Court Kerala High Court

V.T.Muhammed vs State Of Kerala on 21 October, 2010

Kerala High Court
V.T.Muhammed vs State Of Kerala on 21 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32324 of 2010(M)


1. V.T.MUHAMMED, MALAYIL HOUSE,
                      ...  Petitioner
2. ABDUL KHADER,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DISTRICT COLLECTOR,

3. THE COMMISSIONER,

                For Petitioner  :SMT.P.K.SANTHAMMA

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :21/10/2010

 O R D E R
                             S.SIRI JAGAN, J.

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

                       W.P.(C).No.32324 of 2010

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

                Dated this the 21st day of October, 2010

                             J U D G M E N T

In respect of the punishment of reduction of pension, the

petitioners have filed Exts.P15 and P16 review petitions before the

Government. The petitioners seek a direction to the 1st respondent to

consider and pass orders on the same expeditiously.

Having heard the learned Government Pleader also, I dispose of

this writ petition with a direction to the 1st respondent to consider and

pass orders on Exts.P15 and P16, as expeditiously as possible, at any

rate, within three months from the date of receipt of a certified copy of

this judgment, after affording an opportunity of being heard to the

petitioners.

Sd/-

sdk+                                               S.SIRI JAGAN, JUDGE

          ///True copy///




                               P.A. to Judge