IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21896 of 2008(F)
1. V.SUGUTHAN, CIRCLE INSPECTOR OF POLICE
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. DIRECTOR OF GENERAL OF POLICE, KERALA,
3. INSPECTOR GENERAL OF POLICE,
4. THE SUPERINTENDENT OF POLICE,
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :23/07/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).21896/2008
--------------------
Dated this the 23rd day of July, 2008
JUDGMENT
Petitioner, who is a Circle Inspector of Police, is
aggrieved by Ext.P8 order of transfer by which he was
transferred out of Anchal in Kollam District without a
specific posting and Ext.P9 order passed by the Director
General of Police suspending him from service. Several
grounds have been taken in the writ petition challenging
the order of suspension. When the matter came up for
admission, it was suggested to the learned counsel for the
petitioner that since there is an alternate appellate
remedy available in relation to Ext.P9 order of
suspension, it would be appropriate that the petitioner
avails the same. Accordingly, Ext.P19 appeal has been
filed by the petitioner on 22.7.2008. Same is to be
considered and disposed of by the Government under
Rule 23(b) of the Kerala Police Departmental Inquiries
Punishment and Appeal Rules, 1958.
2. The appeal has been presented before the DGP as
W.P.(C).21896/2008
2
required to be done. But it is to be considered by the
Government.
3. In the result, writ petition is disposed of directing
the second respondent to forward Ext.P19 to the
Government within one week from the date of receipt of
a copy of this judgment, if not already done. First
respondent, Government, shall hear the petitioner and
pass orders on Ext.P19 within four weeks from the date
of receipt of appeal memorandum from the DGP. Copy of
the writ petition along with the copy of I.A.9538/2008
shall be produced by the petitioner, along with the
certified copy of the judgment before the first
respondent. Copy of the judgment shall be
independently produced by the petitioner before the
second respondent.
V.GIRI,
Judge
mrcs