IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23248 of 2010(E)
1. T.G.BABU,FORESXTER,MANNAMANGALAM FOREST
... Petitioner
2. K.D.JOY, FOREST GUARD,MANNAMANGALAM
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. CHIEF CONSERVATOR OF FOREST(ADMN.),
3. THE CENTRAL CIRCLE FOREST CONSERVATOR,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/07/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.23248 of 2010 (E)
---------------------------------
Dated, this the 26th day of July, 2010
J U D G M E N T
The petitioners submit that they were placed under
suspension by Ext.P1 order dated 30/06/2010. Seeking its
revocation, they have filed Exts.P2 & P4 representations before the
2nd respondent, and prayer sought for in the writ petition is for a
direction to the respondents for expeditious consideration of the
representations.
In view of the limited nature of the relief that is sought for,
without expressing anything on the merits of the contentions raised,
this writ petition is disposed of directing the 2nd respondent to
consider and pass orders on Exts.P2 & P4 representations. This
shall be done as expeditiously as possible, at any rate, within six
weeks of production of a copy of this judgment, along with a copy
of this writ petition.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg