IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5562 of 2009(M)
1. C.L.VAREED, AGED 49, S/O.CHALAKAL LONA,
... Petitioner
Vs
1. THE CONSERVATOR OF FOREST, CENTRAL
... Respondent
2. THE DIVISIONAL FOREST OFFICER,
3. THE ASSISTANT CONSERVATOR OF FOREST,
4. THE STATE OF KERALA, REP. BY THE
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :19/02/2009
O R D E R
T.R.RAMACHANDRAN NAIR,J.
-------------------------
W.P ( C) No.5562 of 2009
--------------------------
Dated this the 13th February,2009
J U D G M E N T
This writ petition is seeking for a direction to the
Government to consider and pass orders on Exhibit-P12
review petition filed under Rule 34 of the Kerala Civil
Services (Classification, Control and Appeal) Rules, 1960.
The petitioner has challenged Exhibit-P11 in the said
review petition.
2. Pursuant to disciplinary action taken against
him by Exhibit-P9 order the Divisional Forest Officer,
Chalakudy imposed punishment of recovery from DCRG
of an amount of Rs.18000/- and barring of two annual
increments with cumulative effect. The allegation leading
to the proceedings against him is regarding the
unauthorised cutting of two rose wood trees from the
Palapilly Range of Varandarpilly Section.
3. In Exhibit-P12, the petitioner has raised
various grounds to challenge the punishment. In view
W.P ( C) No.5562 of 2009
2
of the fact that he has availed of a statutory remedy as per
Exhibit-P12, there will be a direction to the 4th respondent
to hear and dispose of Exhibit-P12 which is dated
28.7.2008, within a period of four months from the date of
receipt of a copy of this judgment. Proceedings for
recovery pending against them will be kept in abeyance till
the review petition is disposed of.
The writ petition is disposed of as above.
(T.R.RAMACHANDRAN NAIR,
JUDGE)
ma
W.P ( C) No.5562 of 2009
3
W.P ( C) No.5562 of 2009
4