Kerala High Court
K.Viswanathan vs State Of Kerala on 4 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23357 of 2008(E)
1. K.VISWANATHAN, DEPUTY CONSERVATOR OF
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS SECRETARY
... Respondent
2. THE CHIEF CONSERVATOR OF FOREST
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :04/08/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.23357 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 4th day of August, 2008
JUDGMENT
Complaint of the petitioner is that though he was suspended, he
was not paid subsistence allowance. Petitioner has filed Exts.P4 and P5
representations. Ext.P5 is dated 5.4.2008.
The writ petition is disposed of directing the first respondent to
consider and take a decision on Ext.P5 in accordance with law within two
weeks from the date of receipt of a copy of this judgment.
(K.M. JOSEPH, JUDGE)
sb