IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED:14.02.2011
CORAM
THE HONOURABLE MR. JUSTICE R.SUDHAKAR
Writ Petition No.25985 of 2008
K.Sundaramurthy ... Petitioner
vs
1. The Deputy Director of Fire and Rescue Services
Central Division, Trichy.
2. The Director of Fire and Rescue Services,
Egmore, Chennai-600 008. .. Respondents
The Writ Petition is filed under Article 226 of the Constitution of India praying to issue a Writ of Certiorari calling for the records of the first respondent in connection with the impugned order passed in Na.Ka.No.1436/B1/2008 DO No.126/2008 dated 02.05.2008 and quash the same.
For Petitioner : Mr. T.Ayngaraprabhu
For Respondents : Mr. LSM.Hasan Fizal
Government Advocate
-----
O R D E R
This writ petition is filed praying to issue a writ of certiorari calling for the records of the first respondent in connection with the impugned order passed in Na.Ka.No.1436/B1/2008 DO No.126/2008 dated 02.05.2008 and quash the same.
2. The petitioner suffered with the punishment for disciplinary charges in and by the proceedings which has impugned in the writ petition. He has also filed an appeal to the second respondent on 24.07.2008 which was forwarded through the Divisional Fire Officer, Villupuram on 05.08.2008. The petitioner furnished proof of services on such appeal. The writ petition has been filed challenging the order of the first respondent.
3. In view of the pendency of the appeal which is not in dispute, this Court is of the view that interest of justice would be served if the second respondent is directed to dispose of the appeal on merits if not already disposed of, within a period of four weeks from the date of receipt of a copy of this order. This writ petition is disposed of accordingly. No costs.
To
1. The Deputy Director of Fire and Rescue Services
Central Division, Trichy.
2. The Director of Fire and Rescue Services,
Egmore,
Chennai 600 008