IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4848 of 2011(E)
1. S.NANDAKUMAR,
... Petitioner
2. K.R.PRASANNAKUMAR,
Vs
1. THE COMMISSIONER,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.SIBY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :16/02/2011
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 4848 of 2011
==================
Dated this the 16th day of February, 2011
J U D G M E N T
The petitioners are working as Intelligence Inspector and
Commercial Tax Inspector in the Sales Tax Department of the
Government of Kerala. They have been issued with memos of charges
in disciplinary proceedings. They seek a direction to the respondents to
complete the disciplinary proceedings initiated by Exts.P1 and P2
expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, especially in
view of the fact that the 2nd petitioner is due to retire on 31.3.2011, I
direct the respondents to see that the disciplinary proceedings against
the petitioners are completed, as expeditiously as possible, at any
rate, within two months from the date of receipt of a certified copy of
this judgment.
The writ petition is disposed of as above.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2