Kerala High Court
P.Thulaseedharan vs Kerala State Road Transport … on 9 March, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7593 of 2010(Y)
1. P.THULASEEDHARAN,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION
... Respondent
2. EXECUTIVE DIRECTOR (VIGILANCE),
3. DISTRICT TRANSPORT OFFICER,
For Petitioner :SRI.R.ANILKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :09/03/2010
O R D E R
ANTONY DOMINIC, J
-------------------
W.P.(C).7593/2010
--------------------
Dated this the 9th day of March, 2010
JUDGMENT
The challenge in the writ petition is against Exts.P1 and P3
by which punishment of barring of increment for six months and
three months respectively has been imposed on the petitioner.
In my view, these orders are appealable and therefore, I see no
reason to entertain this writ petition. The writ petition is
accordingly dismissed without prejudice to the right of the
petitioner to avail of appellate statutory remedies.
ANTONY DOMINIC,
Judge
mrcs