IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38716 of 2010(L)
1. C.A.PAWJAMA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DIRECTOR OF HEALTH SERVICES,
3. ADDITIONAL DIRECTOR OF HEALTH SERVICES,
4. DISTRICT MEDICAL OFFICER OF HEALTH,
5. SUPERINTENDENT,
For Petitioner :SRI.B.RAGUNATHAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :28/01/2011
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 38716 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 28th day of January, 2011.
J U D G M E N T
The petitioner is working as a Plumber-cum-Pump Operator in
the Government Mental Health Center, Thrissur. The petitioner is a
physically handicapped person. She has been suspended from
service on the allegations of certain misconduct. The petitioner
challenges the same.
2. Since I was of opinion that the respondents should complete
the disciplinary proceedings expeditiously, I directed the learned
Government Pleader to get instructions as to within what time the
enquiry proceedings can be completed. The learned Government
Pleader submits that the respondents would require 6 months’ time
to complete the enquiry.
3. I have considered the rival contentions.
In the facts and circumstances of the case, I am of opinion that
the respondents should complete the disciplinary proceedings within
3 months. Accordingly, the writ petition is disposed of with a
direction to the respondents to see that the disciplinary proceedings
initiated by suspending the petitioner is completed and taken to its
logical conclusion as expeditiously as possible, at any rate, within
three months from the date of receipt of a copy of this judgment.
Needless to say the petitioner shall co-operate with the enquiry and
be present in the enquiry on all posting days without fail. In the
meanwhile, 1st respondent shall consider and pass orders on Ext. P7,
a petition filed by the petitioner detailing other grievances relating to
W.P(C) No. 38716/2010 -: 2 :-
her service, as expeditiously as possible, at any rate, within three
months from the date of receipt of a copy of this judgment.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.