High Court Kerala High Court

V.N.Bhasi vs The State Of Kerala on 14 July, 2010

Kerala High Court
V.N.Bhasi vs The State Of Kerala on 14 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21889 of 2010(I)


1. V.N.BHASI, FORESTER,
                      ...  Petitioner

                        Vs



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

2. THE CHIEF CONSERVATOR OF FORESTS,

3. THE PRINCIPAL CHIEF CONSERVATOR

4. THE CONSERVATOR OF FORESTS,

5. THE DIVISIONAL FOREST OFFICER,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/07/2010

 O R D E R
                          ANTONY DOMINIC, J.
                           ---------------------------
                       W.P.(C) No. 21889 OF 2010
                           --------------------------
                   Dated this the 14th day of July, 2010

                             J U D G M E N T

Ext.P3 is an order imposing punishment of barring of

increment for one year and ordering recovery of the loss allegedly

caused by the petitioner. Aggrieved by Ext.P3, the petitioner has

filed Ext.P4 appeal before the first respondent. What is sought for

in this writ petition is a direction to the first respondent to expedite

the disposal of the Ext.P4 appeal.

Having regard to the pendency of Ext.P4 appeal, without

expressing anything on the merits of the contentions raised, I

dispose of this writ petitions with a direction to the first respondent to

consider and pass orders on Ext.P4 as expeditiously as possible, at

any rate, within a period of three months from the date of production

of a copy of this judgment along with a copy of this writ petition.

ANTONY DOMINIC
(JUDGE)
vps

WPC No.
2

WPC No.
3