High Court Kerala High Court

No.841220377 Hc/Gd Jose.T vs The Additional D.I.G. on 22 February, 2008

Kerala High Court
No.841220377 Hc/Gd Jose.T vs The Additional D.I.G. on 22 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6281 of 2008(W)


1. NO.841220377 HC/GD JOSE.T
                      ...  Petitioner

                        Vs



1. THE ADDITIONAL D.I.G., C.R.P.F.,
                       ...       Respondent

2. THE COMMANDANT, 113 BN, C.R.P.F.,

3. THE DEPUTY INSPECTOR GENERAL OF POLICE,

4. THE INSPECTOR GENERAL OF POLICE,

                For Petitioner  :SRI.G.SASIDHARAN CHEMPAZHANTHIYIL

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

The Hon'ble MR. Justice V.GIRI

 Dated :22/02/2008

 O R D E R
                                  V.GIRI,J.

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

                     W.P ( C) No.  6281  of 2008

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

                Dated this the 22nd  February, 2008


                             J U D G M E N T

I heard the learned counsel for the petitioner Sri.Vishnu S.

Chempazhanthiyil and the learned standing counsel for the

respondents.

2. Aggrieved by Exhibit P2 order of punishment,

petitioner has preferred Exhibit P3 appeal before the 4th

respondent. He has supplemented his contentions in Exhibit P4.

In the facts and circumstances of the case, there will be a

direction to the 4th respondent to consider Exhibit P3 appeal

along with Exhibit P4 and pass orders thereon, at the earliest, at

any rate, within a period of two 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