High Court Kerala High Court

P. Sreekumar vs State Of Kerala on 2 March, 2007

Kerala High Court
P. Sreekumar vs State Of Kerala on 2 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6468 of 2007(T)


1. P. SREEKUMAR, S/O.KUNHIRAMAN NAIR,
                      ...  Petitioner
2. O. VIJAYAN, LABHAM MARKET,
3. P. RADHAKRISHNAN, MAVELI STORE,
4. M. MANOHARAN, MAVELI STORE,
5. K. VENUNATH, MAVELI STORE,
6. V. MURALEEDHARAN, DISTRICT DEPOT,
7. K.K. HAMEED, S/O.KUNHIKOYA,
8. DEVI. P., MAVELI STORE,
9. SHYAMALA DEVI. P., MAVELI STORE,
10. K.K. PEETHAMBARAN, LABHAM MARKET,
11. CHANDRA SEKHARAN. P.P.,
12. BASHEER. P., MAVELI STORE,
13. SIVADASAN. K., LABHAM MARKET,

                        Vs



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

2. KERALA STATE CIVIL SUPPLIES

3. THE REGIONAL MANAGER, SUPPLYCO,

4. THE DEPOT MANAGER,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :02/03/2007

 O R D E R
                                     K.K.DENESAN, J.

                        -----------------------------

                               WP(C)No. 6468 OF 2007

                        -----------------------------

                       Dated this the 2nd March, 2007.



                                            JUDGMENT

The petitioners are working as Assistant Salesmen in

the Kerala State Civil Supplies Corporation, Kozhikode. As

per proceedings dated 17.10.2001 memo of charges was issued

to one Venunath stating that during 1996-97 certain

irregularities were noticed. Initially a memo was issued

to him to offer his explanation. Identical charges were

levelled against the petitioners also. The petitioners

denied the charges and submitted explanation. As

directed, they appeared for a personal hearing before the

concerned authorities. Thereafter the disciplinary

proceedings were finalised fixing a liability of

Rs.1,62,241/- and ordering that the share of the

petitioners would be Rs. 64,896.50 vide Ext.P6 order dated

19.12.2006 passed by the Regional Manager of the

respondent-Corporation. Challenging Ext.P6 order this writ

petition has been filed.

2. It appears that Ext.P6 has been passed by way of

penalty. The petitioners have got a remedy to assail

Ext.P6 before the Managing Director of the Corporation.

The petitioners will have to avail that remedy and

thereafter only they will be justified in approaching this

WPC 6468/2007 2

Court. Hence, without prejudice to the right of the

petitioners to file appropriate representations or appeals,

as the case may be, before the Managing Director of the

respondent-Corporation, this writ petition is disposed of.

K.K.DENESAN

Judge

jj