IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8454 of 2008(F)
1. VIJI JACKSON, W/O.JACKSON ITTOOP,
... Petitioner
Vs
1. M.B.VIJAYAN, DEPUTY SUPERINTENDENT
... Respondent
2. THE SUPERINTENDENT OF POLICE,
3. THE INSPECTOR GENERAL OF POLICE,
4. THE DIRECTOR GENERAL OF POLICE,
5. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.SOORAJ T.ELENJICKAL
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :26/03/2008
O R D E R
H.L. DATTU, CJ. & K.M. JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.8454 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 26th day of March, 2008.
JUDGMENT
H.L.DATTU, CJ,
Petitioner seeks disciplinary action against the first respondent. In
the writ petition several allegations are made by the petitioner not only against the
first respondent, but also the higher-ups in the police department. It is stated that
the higher-ups in the police department are trying to shelter the first respondent.
Therefore, a request is made in the writ petition to issue appropriate direction to
the respondents to initiate appropriate disciplinary proceedings against the first
respondent and complete those proceedings as expeditiously as possible.
2. When the matter was posted before the court for admission, we
had directed Sri.M.P.Sreekrishnan, the learned Government Pleader to get
appropriate instructions in the matter.
3. On instrucitions, Sri.M.P.Sreekrishnan, learned Government
Pleader, would submit that the respondents have already initiated appropriate
disciplinary proceedings against the first respondent by appointing an Inquiry
Officer to inquire into the allegations made against the first respondent. Further,
the learned Government Pleader would submit that the respondents will complete
the inquiry within four months from today.
4. Placing on record the statement made by Sri.M.P.Sreekrishnan,
learned Government Pleader, this writ petition is disposed of as under:
Order
i) The undertaking of Sri.M.P.Sreekrishnan, learned Government
Pleader, is placed on record.
WPC.8454/2008. 2
ii) The Inquiry Officer shall complete the inquiry proceedings initiated
against the first respondent as expeditiously as possible, at any rate within four months
from today.
iii) If for any reason the disciplinary authority is not in a position to
complete the inquiry as undertaken by the learned Government Pleader, they are at
liberty to approach this court for extension of time on genuine grounds.
Ordered accordingly.
H.L. DATTU,
CHIEF JUSTICE
K.M. JOSEPH,
JUDGE
sb/DK.