High Court Kerala High Court

P.Thulaseedharan vs Kerala State Road Transport … on 9 March, 2010

Kerala High Court
P.Thulaseedharan vs Kerala State Road Transport … on 9 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7593 of 2010(Y)


1. P.THULASEEDHARAN,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION
                       ...       Respondent

2. EXECUTIVE DIRECTOR (VIGILANCE),

3. DISTRICT TRANSPORT OFFICER,

                For Petitioner  :SRI.R.ANILKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :09/03/2010

 O R D E R
                        ANTONY DOMINIC, J
                       -------------------
                        W.P.(C).7593/2010
                       --------------------
              Dated this the 9th day of March, 2010

                             JUDGMENT

The challenge in the writ petition is against Exts.P1 and P3

by which punishment of barring of increment for six months and

three months respectively has been imposed on the petitioner.

In my view, these orders are appealable and therefore, I see no

reason to entertain this writ petition. The writ petition is

accordingly dismissed without prejudice to the right of the

petitioner to avail of appellate statutory remedies.

ANTONY DOMINIC,
Judge

mrcs