IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33530 of 2010(M)
1. P.S.ISMAIL, AWD NO.15,
... Petitioner
Vs
1. DISTRICT COLLECTOR, ERNAKULAM.
... Respondent
2. DISTRICT SUPPLY OFFICER, ERNAKULAM.
3. TALUK SUPPLY OFFICER, NORTH PARAVUR.
4. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.V.V.ASOKAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :09/11/2010
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 33530 of 2010 M
```````````````````````````````````````````````````````
Dated this the 9th day of November, 2010
J U D G M E N T
Petitioner is appointed as AWD No.15 at North
Paravur. This writ petition was filed by the petitioner
apprehending that he is likely to be placed under suspension.
It is now submitted by the counsel for the petitioner that
subsequent to the filing of the writ petition, by order dated 03-
11-2010 issued by the third respondent, the distributorship
was suspended and that the same was implemented with
effect from 06-11-2010. Petitioner states that aggrieved by
the order of suspension, he has filed an appeal before the first
respondent. In this writ petition, now the petitioner confines
his prayer for an expeditious disposal of the appeal.
2. In the light of the facts as noticed above, without
expressing anything on the merits of the contentions raised, I
dispose of the writ petition, directing the first respondent to
consider and pass orders on the appeal filed by the petitioner,
W.P.(C) No.33530/10
: 2 :
as expeditiously as possible, at any rate, within three weeks
from the date of production of a copy of this judgment.
Petitioner to produce a copy of this judgment and writ
petition before the first respondent for compliance.
Sd/-
(ANTONY DOMINIC, JUDGE)
aks
// True Copy //
P.A. To Judge