Kerala High Court
A.Lakshmi vs State Of Kerala on 13 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31393 of 2010(Y)
1. A.LAKSHMI, PEON,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE LAND REVENUE COMMISSIONER,
3. THE DISTRICT COLLECTOR,
4. THE SUPERINTENDENT OF SURVEY &
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :13/10/2010
O R D E R
S. SIRI JAGAN, J.
------------------------------
W.P.(C) No.31393 OF 2010
-------------------------------
Dated this the 13th day of October, 2010
J U D G M E N T
Against orders of punishment imposed on the petitioner
pursuant to disciplinary proceedings, the petitioner has filed
Ext.P13 appeal before the second respondent. The petitioner
seeks a direction to the second respondent to consider and pass
orders on Ext.P13 expeditiously.
2. I have heard the learned Government Pleader also.
Having heard both sides, I dispose of this writ petition with
a direction to the second respondent to consider and pass orders
on Ext.P13 as expeditiously as possible, at any rate, within two
months from the date of receipt of a copy of this judgment, after
affording an opportunity of being heard to the petitioner.
S. SIRI JAGAN, JUDGE
acd