High Court Kerala High Court

Jeeva Kumar.S vs The District Collector on 17 July, 2009

Kerala High Court
Jeeva Kumar.S vs The District Collector on 17 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20082 of 2009(E)


1. JEEVA KUMAR.S,KANDATHIL VEEDU,THEKKEMURI
                      ...  Petitioner
2. S.RAJEEV,KIZHAKKE PUTHENVEEDU,AITHOTTUVA

                        Vs



1. THE DISTRICT COLLECTOR,KOLLAM.
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,KIZHAKKE

                For Petitioner  :SRI.P.N.MOHANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/07/2009

 O R D E R
                        ANTONY DOMINIC, J.
                  -------------------------
                     W.P.(C.) No.20082 of 2009
             ---------------------------------
              Dated, this the 17th day of July, 2009

                           J U D G M E N T

The petitioner was a Peon under the Ambalappara Service Co-

operative Bank. He was issued Ext.P1 charge memo and his

explanation was rejected. An enquiry was conducted resulting in

Ext.P2 report. On the basis of Ext.P4, he was dismissed from the

service. It is stated that he has filed Ext.P5 appeal before the

respondent, which is stated to have been heard on 26/03/2009.

The complaint in the writ petition is that despite all these, final

order has not been passed by the respondent, the appellate

authority. On this basis, seeking an order for an expeditious

disposal of the appeal, this writ petition is filed.

2. Having regard to the fact that Ext.P5 appeal has already

been heard, this writ petition is disposed of directing the

respondent to pass final orders on the appeal as expeditiously as

possible, at any rate, within four weeks of production of a copy of

this judgment, along with a copy of this writ petition.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg