High Court Kerala High Court

Joy C.A. vs The Deputy … on 21 May, 2009

Kerala High Court
Joy C.A. vs The Deputy … on 21 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 934 of 2009()


1. JOY C.A., S/O.ANTONY,
                      ...  Petitioner

                        Vs



1. THE DEPUTY COMMISSIONER(APPEALS),
                       ...       Respondent

2. INSPECTING ASSISTANT COMMISSIONER,

                For Petitioner  :SRI.M.K.DILEEP KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :21/05/2009

 O R D E R
                    C.N.RAMACHANDRAN NAIR &
                            C.K.ABDUL REHIM, JJ.
               ....................................................................
                         Writ Appeal No.934 of 2009
               ....................................................................
                  Dated this the 21st day of May, 2009.

                                      JUDGMENT

Ramachandran Nair, J.

Writ Appeal is filed against judgment of the learned Single Judge

directing to dispose of an early posting petition filed before the

appellate authority within ten days from the date of receipt of copy of

the judgment. In our view, appellant cannot have a grievance against

the judgment of the learned Single Judge. We make it clear that a

conditional stay order cannot be got over by getting early posting and

disposal of the appeal through court orders. We, therefore, dismiss the

Writ Appeal.

C.N.RAMACHANDRAN NAIR
Judge

C.K.ABDUL REHIM
Judge
pms