IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21889 of 2010(I)
1. V.N.BHASI, FORESTER,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE CHIEF CONSERVATOR OF FORESTS,
3. THE PRINCIPAL CHIEF CONSERVATOR
4. THE CONSERVATOR OF FORESTS,
5. THE DIVISIONAL FOREST OFFICER,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/07/2010
O R D E R
ANTONY DOMINIC, J.
---------------------------
W.P.(C) No. 21889 OF 2010
--------------------------
Dated this the 14th day of July, 2010
J U D G M E N T
Ext.P3 is an order imposing punishment of barring of
increment for one year and ordering recovery of the loss allegedly
caused by the petitioner. Aggrieved by Ext.P3, the petitioner has
filed Ext.P4 appeal before the first respondent. What is sought for
in this writ petition is a direction to the first respondent to expedite
the disposal of the Ext.P4 appeal.
Having regard to the pendency of Ext.P4 appeal, without
expressing anything on the merits of the contentions raised, I
dispose of this writ petitions with a direction to the first respondent to
consider and pass orders on Ext.P4 as expeditiously as possible, at
any rate, within a period of three months from the date of production
of a copy of this judgment along with a copy of this writ petition.
ANTONY DOMINIC
(JUDGE)
vps
WPC No.
2
WPC No.
3