High Court Kerala High Court

Daniel Devaraj vs The Commandant General on 27 June, 2008

Kerala High Court
Daniel Devaraj vs The Commandant General on 27 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30536 of 2006(I)


1. DANIEL DEVARAJ, S/O. MUTHU,
                      ...  Petitioner

                        Vs



1. THE COMMANDANT GENERAL,
                       ...       Respondent

2. THE DIVISIONAL OFFICER,

3. ASSISTANT DIVISIONAL OFFICER,

4. ABDUL SALAM,

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :27/06/2008

 O R D E R
                        KURIAN JOSEPH, J.
               ---------------------------------------
                  W.P.(C) No. 30536 OF 2006
               ---------------------------------------
            Dated this the 27th day of June, 2008.


                          J U D G M E N T

In the matter of disciplinary proceedings, it is submitted

that the appeal is pending before the Government. Petitioner

may produce a copy of this judgment before the Government, in

which case, Government shall dispose of the appeal with notice to

the petitioner within another two months.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 30536 OF 2006

J U D G M E N T

27.06.2008