High Court Kerala High Court

V.Joohn Varghese vs State Of Kerala on 24 May, 2010

Kerala High Court
V.Joohn Varghese vs State Of Kerala on 24 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15786 of 2010(W)


1. V.JOOHN VARGHESE, VILLAGE ASSISTANT
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESNTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.S.RAMESH BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/05/2010

 O R D E R
                        ANTONY DOMINIC, J
                       -------------------
                        W.P.(C).15786/2010
                      --------------------
               Dated this the 24th day of May, 2010

                             JUDGMENT

Ext.P1 is an order issued by the Deputy Land Revenue

Commissioner imposing punishment of barring of two

increments without cumulative effect from the petitioner.

Aggrieved by Ext.P1, petitioner has filed Ext.P3 appeal together

with Ext.P4 seeking condonation of delay. According to the

petitioner, the appeal and the petition for condonation of delay

have not been considered and therefore, he is seeking orders

for the expeditious disposal of Exts.P3 and P4. It is on this

basis, the writ petition has been filed.

2. If the appeal and the petition for condonation of delay have

been received and are pending, necessarily the 1st respondent is

bound to consider the same.

Having regard to the case of the petitioner regarding the

pendency of Exts.P3 and P4, the writ petition is disposed of

W.P.(C).15786/10
2

directing the 1st respondent to consider Exts.P3 and P4 as

expeditiously as possible, at any rate, within three months of

production of a copy of this judgment along with the copy of the

writ petition.

ANTONY DOMINIC,
Judge

mrcs