High Court Kerala High Court

Gopakumar.P.G vs The Government Of Kerala on 7 September, 2010

Kerala High Court
Gopakumar.P.G vs The Government Of Kerala on 7 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25355 of 2010(T)


1. GOPAKUMAR.P.G,AGED 31 YEARS,
                      ...  Petitioner
2. AIJU.A.P,AGED 35 YEARS,S/O.PARAMESWARAN,
3. SHIBU CYRIAC,AGED 35 YEARS,

                        Vs



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

2. ATTAPPADY HILLS AREA DEVELOPMENT SOCIETY

                For Petitioner  :SRI.A.JAYASANKAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/09/2010

 O R D E R
                                 S.SIRI JAGAN, J.
                          ==================
                     W.P.(C).Nos.25355 & 27551 of 2010
                          ==================
                  Dated this the 7th day of September, 2010
                                 J U D G M E N T

The petitioners in these two writ petitions are the employees of the 2nd

respondent co-operative society. Against some alleged illegalities committed

by the management, the petitioners and others conducted a token strike, on

the basis of which, disciplinary proceedings were initiated against the

petitioners and others and they were suspended. However, later on, the

scheduled tribe employees among those who participated in the strike were

ordered to be reinstated. The petitioners submit that in the matter of

suspension, the respondents cannot take different yardsticks and, on the

basis that some of them are scheduled tribe employees, a different treatment

cannot be meted out to them. However, the petitioners now seek a direction

to the respondents to complete the proceedings initiated by their suspension

expeditiously.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose of these

writ petitions with a direction to the respondents to complete the proceedings

initiated by suspension of the petitioners, as expeditiously as possible, at any

rate, within three months from the date of receipt of a certified copy of this

judgment.

Sd/-

sdk+                                                  S.SIRI JAGAN, JUDGE

           ///True copy///




                                  P.A. to Judge

2