IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15786 of 2010(W)
1. V.JOOHN VARGHESE, VILLAGE ASSISTANT
... Petitioner
Vs
1. STATE OF KERALA, REPRESNTED BY THE
... Respondent
For Petitioner :SRI.S.RAMESH BABU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/05/2010
O R D E R
ANTONY DOMINIC, J
-------------------
W.P.(C).15786/2010
--------------------
Dated this the 24th day of May, 2010
JUDGMENT
Ext.P1 is an order issued by the Deputy Land Revenue
Commissioner imposing punishment of barring of two
increments without cumulative effect from the petitioner.
Aggrieved by Ext.P1, petitioner has filed Ext.P3 appeal together
with Ext.P4 seeking condonation of delay. According to the
petitioner, the appeal and the petition for condonation of delay
have not been considered and therefore, he is seeking orders
for the expeditious disposal of Exts.P3 and P4. It is on this
basis, the writ petition has been filed.
2. If the appeal and the petition for condonation of delay have
been received and are pending, necessarily the 1st respondent is
bound to consider the same.
Having regard to the case of the petitioner regarding the
pendency of Exts.P3 and P4, the writ petition is disposed of
W.P.(C).15786/10
2
directing the 1st respondent to consider Exts.P3 and P4 as
expeditiously as possible, at any rate, within three months of
production of a copy of this judgment along with the copy of the
writ petition.
ANTONY DOMINIC,
Judge
mrcs