IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25050 of 2010(E)
1. DR.N.C.RAJAN, S/O. CHENNANKUTTY,
... Petitioner
Vs
1. THE SUB TREASURY OFFICER, SUB TREASUREY
... Respondent
2. THE DISTRICT TREASURY OFFICER,
3. THE DIRECTOR OF TREASUREIES,
4. STATE OF KERALA, REPRESENTED BY CHIEF
For Petitioner :SRI.N.N.SUGUNAPALAN (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/08/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.25050 OF 2010(E)
--------------------------------------------------
Dated this the 18th day of August, 2010
J U D G M E N T
Petitioner is a Junior Superintendent in the Treasury
Department. He was placed under suspension from 20th March,
2009. Thereafter the suspension was revoked on 15.10.2009 and
was posted at Chalakkudy. Thereupon according to the petitioner he
submitted a representation requesting for a posting at Cherpu or
Thrissur. However, no orders have been passed. In this writ
Petition, petitioner seeks a direction to post him to either of the
requested stations, to finalise the enquiry pursuant to the order of
suspension that was issued and also to pay subsistence allowance
for the period he was placed under suspension.
2. Learned Government Pleader who has obtained instruction
in the matter submits that monetary benefits due to the petitioner
have since been paid. The submission is recorded. In so far as the
request of the petitioner for posting him at Cherpu is concerned,
learned Government Pleader submits that as at present there is no
vacancy in either of the stations and that it will be open to the
WPC.No. 25050/2010
:2 :
petitioner to make a representation to the Joint Director(Treasury),
in which event the same will be dealt with in accordance with law.
In my view, this offer made by the Government Pleader should
satisfy the petitioner and therefore I leave it open to the petitioner
to submit a representation as suggested.
3. In so far as the request for expeditious finalization of the
enquiry is concerned, Govt. Pleader submits that already the enquiry
report was received and that the same was unsatisfactory and
therefore a fresh enquiry is being conducted. Since fresh enquiry is
ordered it is directed that respondents will complete the disciplinary
action against the petitioner at any rate within 6 months from today.
Writ petition is disposed of as above
(ANTONY DOMINIC)
JUDGE
vi/