IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7515 of 2005(T)
1. O.P.BALACHANDRA KAIMAL, AGED 53 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE LAND REVENUE COMMISSIONER,
3. THE DEPUTY LAND REVENUE COMMISSIONER,
4. THE DISTRICT COLLECTOR, KASARAGOD.
For Petitioner :SRI.K.P.DANDAPANI (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :18/07/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No. 7515 of 2005
----------------------------------------------
Dated 18th July, 2008.
J U D G M E N T
Ext.P3 is under challenge. The issue pertains to the
question whether the petitioner was liable to be terminated based
on C.C.13/2000 pending before the Enquiry Commissioner and
Special Judge, Kozhikode. It is seen that the petitioner has
otherwise crossed the age of superannuation. Therefore, it is for
the petitioner to approach the Government. In the event of the
petitioner approaching the first respondent within a period of two
months from today, the matter will be duly considered by the said
authority and appropriate orders in accordance with law will be
passed, within another four months.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.7515 of 2005
———————————————-
J U D G M E N T
Dated 18th July, 2008.