High Court Kerala High Court

T.G.Babu vs State Of Kerala on 26 July, 2010

Kerala High Court
T.G.Babu vs State Of Kerala on 26 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23248 of 2010(E)


1. T.G.BABU,FORESXTER,MANNAMANGALAM FOREST
                      ...  Petitioner
2. K.D.JOY, FOREST GUARD,MANNAMANGALAM

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. CHIEF CONSERVATOR OF FOREST(ADMN.),

3. THE CENTRAL CIRCLE FOREST CONSERVATOR,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/07/2010

 O R D E R
                        ANTONY DOMINIC, J.
                    -------------------------
                    W.P.(C.) No.23248 of 2010 (E)
             ---------------------------------
               Dated, this the 26th day of July, 2010

                            J U D G M E N T

The petitioners submit that they were placed under

suspension by Ext.P1 order dated 30/06/2010. Seeking its

revocation, they have filed Exts.P2 & P4 representations before the

2nd respondent, and prayer sought for in the writ petition is for a

direction to the respondents for expeditious consideration of the

representations.

In view of the limited nature of the relief that is sought for,

without expressing anything on the merits of the contentions raised,

this writ petition is disposed of directing the 2nd respondent to

consider and pass orders on Exts.P2 & P4 representations. This

shall be done as expeditiously as possible, at any rate, within six

weeks of production of a copy of this judgment, along with a copy

of this writ petition.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg