IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2840 of 2007()
1. V.D.BABU, H.C.U., 456,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DIRECTOR GENERAL OF POLICE,
3. INSPECTOR GENERAL OF POLICE,
4. THE DEPUTY INSPECTOR GENERAL OF
5. SUPERINTENDENT OF POLICE,
For Petitioner :SRI.JOSHI N.THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :02/06/2008
O R D E R
J.B. Koshy & P.N.Ravindran, JJ.
————————————–
W.A. No. 2840 of 2007
—————————————
Dated this the 2nd day of June, 2008
Judgment
Koshy,J.
Appellant herein was proceeded with two disciplinary
proceedings. Finally, one proceeding was dropped. In the other
proceeding, the disciplinary authority imposed punishment of
barring of increment for six months without cumulative effect. The
above punishment was later modified by the Deputy Inspector
General of Police, Ernakulam as barring of increment for three
months without cumulative effect. The reviewing authority agreed
with the same. When the petitioner challenged that matter, this
court directed the authority to reconsider the matter by judgment in
O.P.No.10949 ;of 2003. Again, reviewing authority confirmed the
punishment. The finding of the disciplinary authority was based on
findings in the enquiry report. The learned single Judge considered
the matter and agreed with the present impugned order. What is
imposed is a minor punishment, but, enquiry was conducted and all
the authorities concurred with the findings. Since the punishment is
only a minor one, we are of the view that this is not to be
W.A.No.2840/2007 2
considered in a writ petition. We also agree with the views of the
learned single Judge. Writ appeal is dismissed.
J.B.Koshy
Judge
P.N.Ravindran
Judge
vaa
W.A.No.2840/2007 3
J.B. KOSHY
AND
P.N.RAVINDRAN,JJ.
————————————-
W.A. No. 2840 of 2007
————————————-
Judgment
Dated:2nd June, 2008