High Court Kerala High Court

C.Lohidasan vs State Of Kerala on 19 November, 2008

Kerala High Court
C.Lohidasan vs State Of Kerala on 19 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34094 of 2008(H)


1. C.LOHIDASAN, SUPERINTENDENT OF SURVEY
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE PRINCIPAL
                       ...       Respondent

2. DIRECTOR OF SURVEY AND LAND RECORDS

                For Petitioner  :SMT.K.S.SAIRA

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :19/11/2008

 O R D E R
                        P.N.RAVINDRAN, J.
        ======================================
                   W.P.(C)No. 34094 of 2008
        ======================================
          Dated this the 19th day of November 2008

                           JUDGMENT

The petitioner, who is presently working as Superintendent

of Survey and Land Records and is due to retire from service on

30.11.2008 was placed under suspension by Ext.P1 Order dated

19.3.2008, pending disciplinary enquiry. He has on 17.6.2008

submitted Ext.P3 representation before the Director of Survey and

Land Records seeking revocation of the suspension and

reinstatement in service. The petitioner submits that though he

was placed under suspension on 19.3.2008, till date the memo of

charges has not been issued and no progress has been made in

the disciplinary proceedings. In these circumstances, the

petitioner prays for a writ in the nature of mandamus

commanding the first respondent to review Ext.P1 order of

suspension and to reinstate him in service before 30.11.2008, the

date on which he will retire from service on attaining the age of

superannuation.

2. I have heard Smt.Saira Ravikumar, the learned counsel

appearing for the petitioner and Smt.Anu Sivaraman, the learned

Government Pleader appearing for the respondents. Going by the

W.P.(C)No.34094/2008 2

pleadings, it is seen that the petitioner was suspended long back

on 19.3.2008 and that even after the expiry of more than 8

months, no progress has been made in the disciplinary action.

The petitioner admittedly will retire from service on 30.11.2008.

Paragraph-17 of the Manual for Disciplinary Proceedings

stipulates that the cases of Government employees continuing

under suspension for more than six months should be reviewed.

Rule 10(6) of the Kerala Civil Services (Classification, Control and

Appeals) Rules 1960, hereinafter referred to as `the Rules’ for

short, empowers the authority which passed the order of

suspension to review the order and reinstate the employee in

service. In the instant case, the petitioner was placed under

suspension by the Government long back on 19.3.2008. The

petitioner is due to retire from service shortly, within a span of

another two weeks. It is therefore desirable that the Government

bestows attention to the fact that the petitioner is continuing

under suspension without any progress being made in the

disciplinary enquiry ever since in 19.3.2008.

In these circumstances, I dispose of the writ petition with a

direction to the Secretary to Government, Revenue Department to

review the order of suspension evidenced by Ext.P1 and take a

decision in the matter at the earliest, and in any case before

W.P.(C)No.34094/2008 3

28.11.2008. To enable the Secretary to Government, Revenue

Department to comply with this direction, the petitioner shall

produce a copy of this judgment along with a representation

seeking review of the suspension before the said officer at the

earliest.

P.N.RAVINDRAN, JUDGE

css/