High Court Kerala High Court

O.P.Balachandra Kaimal vs State Of Kerala on 18 July, 2008

Kerala High Court
O.P.Balachandra Kaimal vs State Of Kerala on 18 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7515 of 2005(T)


1. O.P.BALACHANDRA KAIMAL, AGED 53 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE LAND REVENUE COMMISSIONER,

3. THE DEPUTY LAND REVENUE COMMISSIONER,

4. THE DISTRICT COLLECTOR, KASARAGOD.

                For Petitioner  :SRI.K.P.DANDAPANI (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :18/07/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ----------------------------------------------
                   W.P.(C) No. 7515 of 2005
              ----------------------------------------------
                     Dated 18th July, 2008.

                          J U D G M E N T

Ext.P3 is under challenge. The issue pertains to the

question whether the petitioner was liable to be terminated based

on C.C.13/2000 pending before the Enquiry Commissioner and

Special Judge, Kozhikode. It is seen that the petitioner has

otherwise crossed the age of superannuation. Therefore, it is for

the petitioner to approach the Government. In the event of the

petitioner approaching the first respondent within a period of two

months from today, the matter will be duly considered by the said

authority and appropriate orders in accordance with law will be

passed, within another four months.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.7515 of 2005

———————————————-

J U D G M E N T

Dated 18th July, 2008.