High Court Kerala High Court

M.I.Baby vs State Of Kerala Represented By Its on 13 July, 2010

Kerala High Court
M.I.Baby vs State Of Kerala Represented By Its on 13 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21690 of 2010(I)


1. M.I.BABY,SUB INSPECTOR OF POLICE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY ITS
                       ...       Respondent

2. DIRECTOR GENERAL OF POLICE, POLICE HEAD

3. INSPECTOR GENERAL OF POLICE,

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/07/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                  W.P.(C) NO.21690 OF 2010(i)
              --------------------------------------------------
             Dated this the 13th day of July, 2010

                           J U D G M E N T

Prayer of the petitioner is to regularize the period he was kept

under suspension. According to the petitioner proceedings before

the Vigilance Tribunal have culminated in Ext.P5 order passed by

the first respondent and therefore order regarding regularization of

his suspension period has to be passed.

2. Be that as it may, it is seen that the petitioner has filed

Ext.P7 before the first respondent seeking regularization of the

suspension period and orders thereon have not been passed.

Having regard to the above, I dispose of this writ petition

directing the first respondent to consider Ext.P7 and pass orders

thereon. This shall be done as expeditiously as possible and at any

rate within 8 weeks from the date of production of a copy of the

judgment along with a copy of this writ petition.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No. /09
:2 :