IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBP.No. 74 of 2009()
1. SRI.NARAYANAN KUTTY
... Petitioner
Vs
1. THE SECRETARY, COCHIN DEVASWOM BOARD,TSR
... Respondent
For Petitioner :.
For Respondent :SRI.C.E.UNNIKRISHNAN, SC FOR CDB
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :23/12/2009
O R D E R
P.R. RAMAN & P.R. RAMACHANDRA MENON, JJ.
................................................................................
D.B.P.No. 74 OF 2009
.........................................................................
Dated this the 23rd December , 2009
O R D E R
P.R. Raman, J:
A report is filed by the Ombudsman in complaint No. 220 of
2009. It is stated in the report that in the reply to the complaint
it was stated that disciplinary action has been taken against
Smt. Leena and she has been dismissed from the service. With
regard to Remani, it was stated before the Ombudsman that
there was only supervisory lapse and she was not involved in
misappropriation. It is stated in the report of the Ombudsman
that the real person who misappropriated the money was
dismissed from the service and the misappropriated money
was repaid in the office of the Board by her relatives and that
the vigilance case is pending.
In the above facts and circumstances, no further action is
D.B.P.No. 74 OF 2009
2
found necessary in the complaint. The report is accepted and it
is closed.
P.R. RAMAN,
JUDGE.
P.R. RAMACHANDRA MENON,
JUDGE.
lk