IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6281 of 2008(W)
1. NO.841220377 HC/GD JOSE.T
... Petitioner
Vs
1. THE ADDITIONAL D.I.G., C.R.P.F.,
... Respondent
2. THE COMMANDANT, 113 BN, C.R.P.F.,
3. THE DEPUTY INSPECTOR GENERAL OF POLICE,
4. THE INSPECTOR GENERAL OF POLICE,
For Petitioner :SRI.G.SASIDHARAN CHEMPAZHANTHIYIL
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice V.GIRI
Dated :22/02/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 6281 of 2008
--------------------------
Dated this the 22nd February, 2008
J U D G M E N T
I heard the learned counsel for the petitioner Sri.Vishnu S.
Chempazhanthiyil and the learned standing counsel for the
respondents.
2. Aggrieved by Exhibit P2 order of punishment,
petitioner has preferred Exhibit P3 appeal before the 4th
respondent. He has supplemented his contentions in Exhibit P4.
In the facts and circumstances of the case, there will be a
direction to the 4th respondent to consider Exhibit P3 appeal
along with Exhibit P4 and pass orders thereon, at the earliest, at
any rate, within a period of two months from the date of receipt
of a copy of this judgment.
(V.GIRI, JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007