High Court Kerala High Court

K.S.Sasikumar vs State Of Kerala on 23 February, 2010

Kerala High Court
K.S.Sasikumar vs State Of Kerala on 23 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5815 of 2010(B)


1. K.S.SASIKUMAR,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR,

3. THE DIRECTOR OF URBAN AFFAIRS,

                For Petitioner  :SMT.K.SUNITHA VINOD

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :23/02/2010

 O R D E R
                         C.T. RAVIKUMAR, J.

               - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   W.P. (C) No. 5815 OF 2010
               - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 23rd day of February, 2010

                             J U D G M E N T

The petitioner is a Municipal Engineer under the Local

Self Government Department. As per Ext.P1 order dated

18.9.2009, the petitioner was placed under suspension in

contemplation of the disciplinary proceedings. It is challenging

the said order of suspension, this writ petition has been filed.

2. The order of suspension is challenged on various

grounds. It is contended that the allegations based on which he

was placed under suspension are absolutely unsustainable and

there is no truth in the allegations. In fact, the petitioner has

earlier approached this court by filing WP(C)No. 27200/2009

and the same was disposed as per Ext.P4 judgment granting the

petitioner liberty to file a petition under Rule 10(6) of the Kerala

Civil Services(Classification, Control and Appeal)Rules, 1960 and

with a direction the first respondent consider and pass orders,

in case he files such a petition. Thereafter, he filed Ext.P5

petition dated 18.11.2009 before the first respondent. Even

after its receipt no action was taken thereon within the time

limit prescribed, it is submitted. It is further submitted that in

the meanwhile as per Ext.P7 dated 5.2.2010, one M. Radha, who

WPC.5815 of 2010
: 2 :

was placed under suspension along with the petitioner in

connection with the same alleged incident was reinstated in

service. Even thereafter, Ext.P5 remains undisposed of.

3. The petitioner submits that it was against Smt.Radha

that action was firstly initiated in connection with the alleged

incident that led to their suspension and as per Ext.P7 she was

reinstated keeping all disciplinary proceedings pending.

In the said peculiar circumstances, this Writ Petition is

disposed of as hereunder:-

The petitioner will be at liberty to file a representation

supplementing the contentions taken in Ext.P5 in the light of

Ext.P7. The petitioner may do so within a period of one week

from today. In case the first respondent did not consider

Ext.P5 and passed orders thereon till date, then that shall not be

done within 10 days from today so as to enable the petitioner to

file representation for which liberty has been given. In case,

such a representation is received that shall be considered along

with Ext.P5 petition and orders shall be passed thereon within

one month from today.

(C.T. RAVIKUMAR, JUDGE)

jma