High Court Kerala High Court

Roy Felix vs The State Of Kerala on 2 September, 2010

Kerala High Court
Roy Felix vs The State Of Kerala on 2 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27177 of 2010(V)


1. ROY FELIX, S/O. P.L.FELIX,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.V.JAYACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :02/09/2010

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W.P(C) No. 27177 of 2010
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
             Dated this, the 2nd day of September, 2010.

                            J U D G M E N T

The petitioner was imposed with the punishment of barring of

one increment with cumulative effect under the Kerala Civil Services

(Classification, Control and Appeal) Rules, which, according to the

petitioner, was despite the enquiry officer exonerating the petitioner.

The petitioner filed Ext. P2 review petition, which was later corrected

by Ext. P3 review petition. The petitioner now seeks a direction to the

respondent to consider and pass orders on Ext. P3 review petition

expeditiously.

2. I have heard the learned Government Pleader also.

Having heard both sides, I dispose of this writ petition with a

direction to the respondent to consider and pass orders on Ext. P3 as

expeditiously as possible, at any rate, within three months from the

date of receipt of a copy of this judgment, after affording an

opportunity of being heard to the petitioner.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.