IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18129 of 2010(M)
1. P.K.VENU, SENIOR SUPERINTENDENT,
... Petitioner
Vs
1. CHIEF WELFARE FUND INSPECTOR KERALA
... Respondent
For Petitioner :SRI.K.K.BABU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/06/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------------
W.P.(C) No. 18129 of 2010
-------------------------------
Dated this the 11th day of June, 2010
J U D G M E N T
Petitioner submits that he is eligible to be posted
as Welfare Fund Inspector. According to him, such posting has
been denied on account of pendency of disciplinary proceedings
and seeks expeditious completion of the same.
2. I heard the learned standing counsel appearing
for the respondent. Ext.P1 is the memo of charges was issued to
the petitioner in January, 2010, and on receipt of which Ext.P2
explanation has been submitted.
3. Once disciplinary proceedings have been
initiated against a person, it is necessary that the same should
be given an early finality. Since, there is no progress in the
matter, the respondent is directed to expedite the disciplinary
proceedings and conclude the same, within a period of three
months of production of a copy of this judgment.
The writ petition is disposed of as above.
ANTONY DOMINIC
JUDGE.
nj.