IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16837 of 2010(D)
1. UNNIKRISHNAN C.P., AGED 38 YEARS
... Petitioner
Vs
1. PUNNAYOORKULAM GRAMA PANCHAYATH
... Respondent
2. C.T.SOMARAJAN
3. DY. DIRECTOR, PACHAYATHS
4. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.C.D.DILEEP
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/06/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.16837 OF 2010 (D)
--------------------------------------------------
Dated this the Ist day of June, 2010
J U D G M E N T
Petitioner is working as a Peon in the first respondent
Panchayat. Pursuant to the disciplinary proceedings, he was
placed under suspension by Ext.P6. Aggrieved by Ext.P6 he has
filed Ext.P7 appeal to the 3rd respondent. It is stated that the
appeal is pending.
2. In this writ petition although the petitioner is challenging
Ext.P6 itself, having regard to the pendency of the appeal I do not
think that it is necessary for this court to consider the contentions
on the merit.
In the circumstances I dispose of this writ petition directing
the 3rd respondent to consider Ext.P7 appeal and pass orders
thereon, if the same has been received and is still pending. This
shall be done as expeditiously as possible and at any rate within 6
weeks from the date of production of a copy of the judgment.
(ANTONY DOMINIC)
JUDGE
vi/
WPC.No. /09
:2 :