High Court Kerala High Court

Azharaf Kunju vs State Of Kerala on 29 July, 2010

Kerala High Court
Azharaf Kunju vs State Of Kerala on 29 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23657 of 2010(F)


1. AZHARAF KUNJU, FORESTER,
                      ...  Petitioner
2. S.NIXON, FOREST GUARD,
3. C.BIJUKUMAR, FOREST GUARD,
4. J.JOY, FOREST GUARD,

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. PRINCIPAL CHIEF CONSERVATOR OF FOREST,

3. THE CHIEF CONSRVATOR OF FORESTS,

4. THE DIVIIONAL FOREST OFFICER,

                For Petitioner  :SRI.V.K.SATHYANATHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/07/2010

 O R D E R
                       ANTONY DOMINIC, J.
                      ================
                  W.P.(C) NO. 23657 OF 2010 (F)
                 =====================

              Dated this the 29th day of July, 2010

                         J U D G M E N T

Petitioners’ grievance is regarding Ext.P11 order placing

them under suspension. It is seen that the petitioners have

already invoked the appellate remedy under Rule 22 of the KCS

(CC&A) Rules by filing Ext.P12 series of appeals before the 1st

respondent. In this writ petition, their prayer is to direct

expeditious consideration of the appeals.

Having regard to the fact that the appeals are statutory in

nature, this writ petition is disposed of directing the 1st

respondent to consider Ext.P12 series of appeals filed by the

petitioners as expeditiously as possible, at any rate, within 8

weeks of production of a copy of this judgment along with a copy

of this writ petition.

ANTONY DOMINIC, JUDGE
Rp