High Court Kerala High Court

K.V.Vasanthy vs State Of Kerala on 12 December, 2008

Kerala High Court
K.V.Vasanthy vs State Of Kerala on 12 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34986 of 2008(M)


1. K.V.VASANTHY, ASSISTANT TREASURY OFFICER
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR, DIRECTORATE OF

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :12/12/2008

 O R D E R
                          P.N.RAVINDRAN, J.
         ======================================
                     W.P.(C)No. 34986 of 2008
         ======================================
            Dated this the 12th day of December 2008

                             JUDGMENT

Heard Sri.Dr.K.P.Satheesan, the learned counsel appearing

for the petitioner and Smt.Anu Sivaraman, the learned Special

Government Pleader appearing for the respondents.

2. The petitioner is presently working as Assistant Treasury

Officer in the District Treasury Office at Kozhikode. While she was

working as Junior Superintendent in the Additional Sub Treasury

at Kozhikode, she was placed under suspension by Ext.P4 order

dated 21.3.2005 passed by the Director of Treasuries. Later

Ext.P7 memo of charges was issued and served on the petitioner.

The petitioner submits that though she submitted Ext.P8 reply to

the memo of charges, as early as on 20.12.2005, no enquiry was

conducted thereafter and that as a matter of fact no steps have

been taken to proceed with and complete the disciplinary

proceedings. The petitioner further submits that she was

reinstated in service by order passed on 2.5.2007 and thereafter

by Ext.P9 order dated 16.7.2008, the Director of Treasuries

promoted her to the category of Assistant Treasury Officer. The

grievance voiced by the petitioner in this Writ Petition is that till

date orders have not been passed regualrising the period of

suspension. The petitioner has in Ext.P10 representation dated

23.9.2008 moved the Director of Treasuries requesting him to

W.P.9C)No.34986/2008 2

pass orders regularising the period of suspension. In this Writ

Petition, the petitioner inter alia prays for a direction to the

Director of Treasuries, the second respondent herein, to consider

and pass orders on Ext.P10 representation.

3. The pleadings disclose that the petitioner was placed under

suspension by Ext.P4 order dated 21.3.2005 and later reinstated

in service on 2.5.2007. In the meanwhile though Ext.P7 memo of

charges was issued on 4.11.2005 and the petitioner submitted

Ext.P8 reply on 20.12.2005, no follow up action was taken. For

the past nearly three years, no progress has been made in the

disciplinary action initiated against the petitioner. In these

circumstances, the request made by the petitioner in Ext.P10

deserves to be considered on the merits and a decision taken

thereon. In these circumstances, I dispose of this Writ Petition

with a direction to the second respondent to consider the request

made by the petitioner in Ext.P10 and pass orders thereon, after

affording the petitioner an opportunity of being heard. This shall

be done within a period of two months from the date on which

the petitioner produces a certified copy of this judgment.

P.N.RAVINDRAN, JUDGE

css/