Kerala High Court
Daniel Devaraj vs The Commandant General on 27 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30536 of 2006(I)
1. DANIEL DEVARAJ, S/O. MUTHU,
... Petitioner
Vs
1. THE COMMANDANT GENERAL,
... Respondent
2. THE DIVISIONAL OFFICER,
3. ASSISTANT DIVISIONAL OFFICER,
4. ABDUL SALAM,
For Petitioner :SRI.JACOB SEBASTIAN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :27/06/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No. 30536 OF 2006
---------------------------------------
Dated this the 27th day of June, 2008.
J U D G M E N T
In the matter of disciplinary proceedings, it is submitted
that the appeal is pending before the Government. Petitioner
may produce a copy of this judgment before the Government, in
which case, Government shall dispose of the appeal with notice to
the petitioner within another two months.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 30536 OF 2006
J U D G M E N T
27.06.2008