IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 36817 of 2007(G)
1. K.O.VARKEY, AGED 72 YEARS,
... Petitioner
Vs
1. THE GOVERNMENT OF KERALA, REP. BY
... Respondent
2. THE CHIEF CONSERVATOR OF FORESTS
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :13/12/2007
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 36817 of 2007
--------------------------
Dated this the 13th December, 2007
J U D G M E N T
The petitioner is aggrieved by Exhibit-P6 order passed by
the Chief Conservator of Forests deciding to impose a penalty of
withholding of 1/3rd of the pension of the petitioner for a period
of two years from the date of his retirement. There is also a
direction that the suspension period from 9.10.1982 to
31.5.1990 shall be treated as duty for all purposes except for the
purpose of calculation of earned leave. The salary for the said
period was limited to subsistence allowance, as already decided
earlier.
In my view, the petitioner has an efficacious remedy before
the Government as against Exhibit-P6. If the petitioner files an
appeal/revision against Exhibit-P6 before the 1st respondent,
within two weeks from today, the same shall be treated as
within time and appropriate decision, in accordance with law,
shall be taken, after hearing the petitioner, within a period of
three months thereafter.
(V.GIRI, JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007