High Court Kerala High Court

K.Madhusoodanan vs State Of Kerala on 22 July, 2010

Kerala High Court
K.Madhusoodanan vs State Of Kerala on 22 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22932 of 2010(N)


1. K.MADHUSOODANAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/07/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                 W.P.(C) NO. 22932 OF 2010(N)
              --------------------------------------------------
             Dated this the 22nd day of July, 2010

                           J U D G M E N T

While working as Executive Engineer(Irrigation) on

allegations of misconduct, petitioner was placed under suspension

by Ext.P3 order. He applied for revocation of the suspension and

that was rejected. That order was challenged before this court in WP

(c).No.33941/2008. The writ petition was disposed of by Ext.P16

judgment setting aside the Government Order rejecting the

petitioner’s request for revoking the suspension and directing that

the matter shall be considered as directed therein. It was also

directed that the disciplinary enquiry should be completed within

one year from the date on which it is ordered.

2. In pursuance to the directions in Ext.P16 judgment,

Government passed Ext.P17 order reinstating the petitioner on

condition that the disciplinary action will be proceded with and

finalised within one year and ordering that the mode of treatment

period of suspension will be decided later. Petitioner states that

there was no progress in the matter and that his claim for

WPC.No.22932 /2010
:2 :

promotion was overlooked. With that grievance he filed the writ

petition before the this court as W.P(c).No.5983/2010 and obtained

Ext.P19 interim order directing that his claim shall be considered by

a review DPC. Accordingly review DPC considered his claim for

promotion and revised the select list by Ext.P20 and he was

promoted to the post of Deputy Chief Engineer by Ext.P1 order.

3. In this writ petition what he submits is that the

respondents made no progress in the disciplinary action initiated

against him and that the time limit prescribed by this court in

Ext.P16 judgment and Ext.P19 order and the Government in

Ext.P17 order have expired. It is stated that since the respondents

themselves have committed default in completing the disciplinary

proceedings his period of suspension should be regularized. It is

with this grievance and seeking a direction in this regard the writ

petition is filed.

4. Admittedly, disciplinary proceedings were initiated against

the petitioner and in Ext.P16 judgment, this court directed that the

same shall be completed within one year from the date on which

disciplinary action is ordered. This direction was reiterated by the

WPC.No.22932 /2010
:3 :

Government in Ext.P17 order. These orders have been taken note of

and further directions in this behalf have been issued in Ext.P19

interim order passed by this court. In spite of the above, if as a

matter of fact, the disciplinary action is not completed within the

period specified in Ext.P16 judgment and Ext.P19 interim order, the

course open to the petitioner is to initiate proceedings against the

respondent for non compliance with the aforesaid directions.

However, that does not, mean that the petitioner can claim that he

should stand exonerated of the charges which are leveled against

him. Therefore at this stage respondents cannot be directed to pass

orders on the issue of regularization of his suspension period.

5. Therefore as at present the petitioner cannot seek a

direction for the regularization of his suspension and his remedy is

to initiate proceedings against the respondents, if he has a case

that they have not complied with the directions in Ext.P16 judgment

and Ext.P19 interim order passed by this court.

Writ petition fails and is dismissed.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No.22932 /2010
:4 :