High Court Kerala High Court

P.S.Ismail vs District Collector on 9 November, 2010

Kerala High Court
P.S.Ismail vs District Collector on 9 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33530 of 2010(M)


1. P.S.ISMAIL, AWD NO.15,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR, ERNAKULAM.
                       ...       Respondent

2. DISTRICT SUPPLY OFFICER, ERNAKULAM.

3. TALUK SUPPLY OFFICER, NORTH PARAVUR.

4. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.V.V.ASOKAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :09/11/2010

 O R D E R
                      ANTONY DOMINIC, J.

            ```````````````````````````````````````````````````````
                W.P.(C) No. 33530 of 2010 M
            ```````````````````````````````````````````````````````
         Dated this the 9th day of November, 2010

                           J U D G M E N T

Petitioner is appointed as AWD No.15 at North

Paravur. This writ petition was filed by the petitioner

apprehending that he is likely to be placed under suspension.

It is now submitted by the counsel for the petitioner that

subsequent to the filing of the writ petition, by order dated 03-

11-2010 issued by the third respondent, the distributorship

was suspended and that the same was implemented with

effect from 06-11-2010. Petitioner states that aggrieved by

the order of suspension, he has filed an appeal before the first

respondent. In this writ petition, now the petitioner confines

his prayer for an expeditious disposal of the appeal.

2. In the light of the facts as noticed above, without

expressing anything on the merits of the contentions raised, I

dispose of the writ petition, directing the first respondent to

consider and pass orders on the appeal filed by the petitioner,

W.P.(C) No.33530/10
: 2 :

as expeditiously as possible, at any rate, within three weeks

from the date of production of a copy of this judgment.

Petitioner to produce a copy of this judgment and writ

petition before the first respondent for compliance.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks

// True Copy //

P.A. To Judge