High Court Kerala High Court

K.Viswanathan vs State Of Kerala on 4 August, 2008

Kerala High Court
K.Viswanathan vs State Of Kerala on 4 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23357 of 2008(E)


1. K.VISWANATHAN, DEPUTY CONSERVATOR OF
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY ITS SECRETARY
                       ...       Respondent

2. THE CHIEF CONSERVATOR OF FOREST

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :04/08/2008

 O R D E R
                                 K.M.JOSEPH, J.
                      - - - - - - - - - - - - - - - - - - - - - - - - -
                          WP.(C) No.23357 of 2008
                      - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 4th day of August, 2008

                                    JUDGMENT

Complaint of the petitioner is that though he was suspended, he

was not paid subsistence allowance. Petitioner has filed Exts.P4 and P5

representations. Ext.P5 is dated 5.4.2008.

The writ petition is disposed of directing the first respondent to

consider and take a decision on Ext.P5 in accordance with law within two

weeks from the date of receipt of a copy of this judgment.

(K.M. JOSEPH, JUDGE)

sb