IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20897 of 2008(K)
1. HARIDASAN, AGED 48, S/O.KUNJU,
... Petitioner
2. P.M.NISHAD, AGED 33, S/O.MOIDEENKUTTY
Vs
1. THE DIRECTOR OF AGRICULTURAL,
... Respondent
2. THE JOINT DIRECTOR OF AGRICULTURAL
3. THE ASSISTANT DIRECTOR
4. THE DISTRICT FINANCE INSPECTING OFFICER
5. THE STATE OF KERALA, REP. BY THE
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :18/08/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 20897 OF 2008 K
````````````````````````````````````````````````````
Dated this the 18th day of August, 2008
J U D G M E N T
Petitioners challenge Exts.P4 and P6. By Ext.P4,
petitioners have placed under suspension. The petitioners
preferred appeal which was rejected by the Government by
Ext.P6.
2. I heard learned counsel for the petitioners and learned
Government Pleader. I do not think that the petitioners have made
out a case to interfere with Exts.P4 and P6. However, the
disciplinary proceedings should be completed at the earliest.
Learned Government Pleader seeks a period of six months to
complete the disciplinary proceedings. It is pointed out by the
learned counsel for the petitioners that a period of six months have
already been elapsed from the issuance of Ext.P4. I feel that, in
the interest of justice, the disciplinary proceedings should be
completed within four months from the date of receipt of a copy of
this judgment. Accordingly, writ petition is disposed of as follows.
I direct the appropriate authority either the 1st respondent or
WPC.20897/08
: 2 :
the 5th respondent to take steps so that the disciplinary
proceedings are brought to culmination in accordance with law
within four months from the date of production of a copy of this
judgment before the 1st and 5th respondents.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
/TRUE COPY/
P.A.TO JUDGE