Kerala High Court
M.A. Rahman (Constable) vs Officer In Charge on 25 May, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15924 of 2010(M)
1. M.A. RAHMAN (CONSTABLE),
... Petitioner
Vs
1. OFFICER IN CHARGE, OFFICE OF THE
... Respondent
2. DIRECTOR GENERAL, C.I.S.F FORCE HEAD
3. INSPECTOR GENERAL SOUTH SECTOR,
4. UNION OF INDIA, MINISTRY OF HOME
For Petitioner :SRI.T.O.XAVIER
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/05/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 15924 OF 2010 (M)
=====================
Dated this the 25th day of May, 2010
J U D G M E N T
Ext.P5 order of dismissal is under challenge. A reading of
Ext.P5 itself show that the order of dismissal is appealable to the
Appellate Authority viz., Deputy Inspector General. Counsel for
the petitioner also submits that an appeal has been filed.
2. Therefore, having regard to the alternate remedy
available, which has already been invoked by the petitioner, this
writ petition is only to be rejected and I do so.
Writ petition is dismissed.
ANTONY DOMINIC, JUDGE
Rp