IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26986 of 2007(K)
1. K.ANILKUMAR, DEPOT OFFICER
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE CHIEF CONSERVATOR OF FORESTS
3. THE CHIEF CONSERVATOR OF FORESTS
For Petitioner :SRI.S.P.ARAVINDAKSHAN PILLAY
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :05/11/2007
O R D E R
V.GIRI, J
-------------------
W.P.(C). 26986/2007
--------------------
Dated this the 5th day of November, 2007
JUDGMENT
Petitioner challenged the order of suspension
pending disciplinary action. During the pendency of the
wit petition, petitioner’s request for revocation of the
order of suspension was accepted by the review
committee. Learned counsel for the petitioner submits
that nevertheless posting orders have not been issued.
2. After hearing both sides, this writ petition is
disposed of directing the second respondent to issue
appropriate posting orders to the petitioner in
consequence of the order revoking petitioner’s suspension,
as early as possible, at any rate within a period of ten days
from the date of receipt of a copy of this judgment.
V.GIRI
Judge
mrcs