IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 16947 of 1999(P)
1. K.M.SULAIMAN KUNJU
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.M.P.MOHAMMED ASLAM
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :28/02/2007
O R D E R
ANTONY DOMINIC, J.
`````````````````````````
O.P NO.16947 OF 1999
```````````````````````````
Dated this the 28th day of February, 2007
J U D G M E N T
The prayer in this writ petition is to quash Exhibits P4, P6
and P8. In conclusion of a minor penalty proceedings, against
the petitioner by Ext.P6, the minor punishment of barring of
increment for 6 months without any cumulative effect was
imposed on the petitioner. The allegation which has been proved
against the petitioner is that, there has been lapses on his part in
reporting to the authorities about the seizure of Ganga from the
premises of the Central Jail, Viyyoor of which he was the
Superintendent at the relevant time. Ext.P6 order disclose that
the evidence that was available before the disciplinary authority
has been referred to and the reasons which led to the conclusion
of guilt is also satisfactorily given. Aggrieved by Ext.P6, the
petitioner is seen to have filed an appeal as Ext.P7 which also
met with dismissal by Ext.P8 order.
2. Exts.P6 and P8 discloses that there has been lapses on
OP No.16947/1999
: 2 :
the part of the petitioner, seriousness of which cannot be
doubted. Such being the case, the misconduct having been made
out, the petitioner deserved to be proceeded against. The
punishment imposed is too minor and does not warrant to be
interfered with.
O.P is dismissed.
ANTONY DOMINIC, JUDGE
Rp