IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26435 of 2009(Y)
1. STANLEY E.SUDARSAN VAZ,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF HEALTH SERVICES,
3. SUPERINTENDENT,
For Petitioner :SRI.C.S.ABDUL SAMMAD
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/06/2010
O R D E R
ANTONY DOMINIC, J
-------------------
W.P.(C).26435/2009
--------------------
Dated this the 8th day of June, 2010
JUDGMENT
Ext.P3 order of suspension is under challenge in this writ
petition. Petitioner seeks an opportunity to file an appeal against
Ext.P3 and seeks a direction for its early disposal.
2. Heard the learned Government Pleader also. Having regard
to the submissions made, it is directed that it will be open to the
petitioner to seek his appellate remedy against Ext.P3 before the
1st respondent. It is also directed that if an appeal is filed as above
within four weeks from today, same shall be entertained and
orders thereon be passed two weeks thereafter.
Writ petition is disposed of as above.
ANTONY DOMINIC,
Judge
mrcs