High Court Kerala High Court

K.E.Muhammed Ali vs The Inspector General Of … on 25 January, 2008

Kerala High Court
K.E.Muhammed Ali vs The Inspector General Of … on 25 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3110 of 2008(T)


1. K.E.MUHAMMED ALI,
                      ...  Petitioner

                        Vs



1. THE INSPECTOR GENERAL OF REGISTRATION,
                       ...       Respondent

2. THE DEPUTY INSPECTOR GENERAL OF

3. THE SUB REGISTRAR,

4. PRINCIPAL SECRETARY(TAXES),

5. THE DISTRICT REGISTRAR(GENERAL),

                For Petitioner  :SRI.K.A.JALEEL

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :25/01/2008

 O R D E R
                                    V.GIRI,J.

                             -------------------------

                      W.P ( C) No. 3110   of 2008

                            --------------------------

                  Dated this the 25th  January, 2008


                              J U D G M E N T

Petitioner challenges Exhibit P1 order passed by the

Inspector General of Registration imposing a major punishment

of reversion of the petitioner from the post of Head Clerk to that

of U.D.Clerk till 31.7.2010. The reversion has entailed the

transfer as such. Petitioner has filed Exhibit P7 before the 4th

respondent . The same should be treated as statutory appeal.

After having heard the learned Government Pleader, this

writ petition is disposed of directing the 4th respondent to treat

Exhibit P7 as a statutory appeal and dispose of the same, in

accordance with law, within four months from the date of receipt

of a copy of this judgment.

(V.GIRI, JUDGE)

ma

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007