IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27177 of 2010(V)
1. ROY FELIX, S/O. P.L.FELIX,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.P.V.JAYACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/09/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 27177 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 2nd day of September, 2010.
J U D G M E N T
The petitioner was imposed with the punishment of barring of
one increment with cumulative effect under the Kerala Civil Services
(Classification, Control and Appeal) Rules, which, according to the
petitioner, was despite the enquiry officer exonerating the petitioner.
The petitioner filed Ext. P2 review petition, which was later corrected
by Ext. P3 review petition. The petitioner now seeks a direction to the
respondent to consider and pass orders on Ext. P3 review petition
expeditiously.
2. I have heard the learned Government Pleader also.
Having heard both sides, I dispose of this writ petition with a
direction to the respondent to consider and pass orders on Ext. P3 as
expeditiously as possible, at any rate, within three months from the
date of receipt of a copy of this judgment, after affording an
opportunity of being heard to the petitioner.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.