IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32425 of 2008(I)
1. V.L.PRADEEPKUMAR
... Petitioner
Vs
1. CHIEF SECRETARY,
... Respondent
2. SECRETARY TO GOVERNMENT
3. MANAGING DIRECTOR, KERALA STATE
4. CHAIRMAN, COCONUT DEVELOPMENT
For Petitioner :SRI.N.N.SUGUNAPALAN (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :05/11/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).32425/2008
--------------------
Dated this the 5th day of November, 2008
JUDGMENT
Disciplinary proceedings taken against the
petitioner by the third respondent, the Managing
Director of the Kerala State Coconut Development
Corporation, ultimately ended in Ext.P9 order. It was
inter alia directed by the Government that the wages
payable to the petitioner during the period of
suspension be confined to the subsistence allowance
drawn by him during the said period. Petitioner has
sought for a variation of that portion of the order.
Pursuant to the order passed by the Government,
petitioner was reinstated in 2007 and is continuing
since then. Ext.P14 is a comprehensive representation
filed by the petitioner before the first respondent inter
alia seeking a direction that he be paid wages, as is
applicable to the post in which he would have
discharged his functions for the entire period.
Representation is addressed to Chief Secretary, the
first respondent. It is open to the first respondent to
W.P.(C).32425/2008
2
make over the same to the second respondent.
2. I heard learned Standing Counsel for the third
respondent and the learned Government Pleader.
3. In the result, writ petition is disposed of directing
the first respondent to either take a decision on Ext.P14
within three months or see that the same is made over
to the second respondent within one month from the date
of receipt of a copy of this judgment. In the event of the
first respondent making over the representation to the
second respondent, second respondent shall take a
decision within two months from the date of receipt of
representation from the first respondent. Copy of the
writ petition along with the copy of the judgment shall be
independently produced before respondents 1 and 2 by
the petitioner.
V.GIRI,
Judge
mrcs