IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 6932 of 2002(A)
1. A.P. SIVADASAN, BLOCK DEVELOPMENT
... Petitioner
Vs
1. THE COMMISSIONER FOR RURAL
... Respondent
2. STATE OF KERALA REP. BY ITS
For Petitioner :SRI.M.P.ASHOK KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :25/01/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
O.P. No. 6932 OF 2002
---------------------------------------
Dated this the 25th day of January, 2008.
J U D G M E N T
Petitioner is aggrieved by Exhibit P3 order passed by the
Commissioner for Rural Development, Thiruvananthapuram
whereby one increment was barred. Since the petitioner is free
to move the Government, this original petition is disposed of as
follows:
2. In the event of the petitioner moving the Government
within a period of two months from today, the matter will be duly
considered by the Secretary to Government and concerned
administrative department with notice to the petitioner and
appropriate orders in accordance with law will be passed within a
period of another two months.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
O.P. No. 6932 OF 2002
J U D G M E N T
25.01.2008