IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20082 of 2009(E)
1. JEEVA KUMAR.S,KANDATHIL VEEDU,THEKKEMURI
... Petitioner
2. S.RAJEEV,KIZHAKKE PUTHENVEEDU,AITHOTTUVA
Vs
1. THE DISTRICT COLLECTOR,KOLLAM.
... Respondent
2. THE SUB INSPECTOR OF POLICE,KIZHAKKE
For Petitioner :SRI.P.N.MOHANAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/07/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.20082 of 2009
---------------------------------
Dated, this the 17th day of July, 2009
J U D G M E N T
The petitioner was a Peon under the Ambalappara Service Co-
operative Bank. He was issued Ext.P1 charge memo and his
explanation was rejected. An enquiry was conducted resulting in
Ext.P2 report. On the basis of Ext.P4, he was dismissed from the
service. It is stated that he has filed Ext.P5 appeal before the
respondent, which is stated to have been heard on 26/03/2009.
The complaint in the writ petition is that despite all these, final
order has not been passed by the respondent, the appellate
authority. On this basis, seeking an order for an expeditious
disposal of the appeal, this writ petition is filed.
2. Having regard to the fact that Ext.P5 appeal has already
been heard, this writ petition is disposed of directing the
respondent to pass final orders on the appeal as expeditiously as
possible, at any rate, within four weeks of production of a copy of
this judgment, along with a copy of this writ petition.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg