High Court Kerala High Court

C.L.Vareed vs The Conservator Of Forest on 19 February, 2009

Kerala High Court
C.L.Vareed vs The Conservator Of Forest on 19 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5562 of 2009(M)


1. C.L.VAREED, AGED 49, S/O.CHALAKAL LONA,
                      ...  Petitioner

                        Vs



1. THE CONSERVATOR OF FOREST, CENTRAL
                       ...       Respondent

2. THE DIVISIONAL FOREST OFFICER,

3. THE ASSISTANT CONSERVATOR OF FOREST,

4. THE STATE OF KERALA, REP. BY THE

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :19/02/2009

 O R D E R
               T.R.RAMACHANDRAN NAIR,J.
                      -------------------------
                  W.P ( C) No.5562 of 2009
                     --------------------------
             Dated this the 13th February,2009

                       J U D G M E N T

This writ petition is seeking for a direction to the

Government to consider and pass orders on Exhibit-P12

review petition filed under Rule 34 of the Kerala Civil

Services (Classification, Control and Appeal) Rules, 1960.

The petitioner has challenged Exhibit-P11 in the said

review petition.

2. Pursuant to disciplinary action taken against

him by Exhibit-P9 order the Divisional Forest Officer,

Chalakudy imposed punishment of recovery from DCRG

of an amount of Rs.18000/- and barring of two annual

increments with cumulative effect. The allegation leading

to the proceedings against him is regarding the

unauthorised cutting of two rose wood trees from the

Palapilly Range of Varandarpilly Section.

3. In Exhibit-P12, the petitioner has raised

various grounds to challenge the punishment. In view

W.P ( C) No.5562 of 2009
2

of the fact that he has availed of a statutory remedy as per

Exhibit-P12, there will be a direction to the 4th respondent

to hear and dispose of Exhibit-P12 which is dated

28.7.2008, within a period of four months from the date of

receipt of a copy of this judgment. Proceedings for

recovery pending against them will be kept in abeyance till

the review petition is disposed of.

The writ petition is disposed of as above.

(T.R.RAMACHANDRAN NAIR,
JUDGE)
ma

W.P ( C) No.5562 of 2009
3

W.P ( C) No.5562 of 2009
4