IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23657 of 2010(F)
1. AZHARAF KUNJU, FORESTER,
... Petitioner
2. S.NIXON, FOREST GUARD,
3. C.BIJUKUMAR, FOREST GUARD,
4. J.JOY, FOREST GUARD,
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. PRINCIPAL CHIEF CONSERVATOR OF FOREST,
3. THE CHIEF CONSRVATOR OF FORESTS,
4. THE DIVIIONAL FOREST OFFICER,
For Petitioner :SRI.V.K.SATHYANATHAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :29/07/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 23657 OF 2010 (F)
=====================
Dated this the 29th day of July, 2010
J U D G M E N T
Petitioners’ grievance is regarding Ext.P11 order placing
them under suspension. It is seen that the petitioners have
already invoked the appellate remedy under Rule 22 of the KCS
(CC&A) Rules by filing Ext.P12 series of appeals before the 1st
respondent. In this writ petition, their prayer is to direct
expeditious consideration of the appeals.
Having regard to the fact that the appeals are statutory in
nature, this writ petition is disposed of directing the 1st
respondent to consider Ext.P12 series of appeals filed by the
petitioners as expeditiously as possible, at any rate, within 8
weeks of production of a copy of this judgment along with a copy
of this writ petition.
ANTONY DOMINIC, JUDGE
Rp