High Court Kerala High Court

G.Sakthidharan Nair vs State Of Kerala on 30 March, 2010

Kerala High Court
G.Sakthidharan Nair vs State Of Kerala on 30 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10878 of 2010(H)


1. G.SAKTHIDHARAN NAIR, AGED 52 YEARS,
                      ...  Petitioner
2. S.MADHUSOODHANAN NAIR, AGED 47 YEARS,
3. M.NAZAR HANEEF, AGED 32 YEARS,

                        Vs



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

2. THE PRINCIPAL SECRETARY,

3. THE DIRECTOR OF MINING AND GEOLOGY,

                For Petitioner  :SRI.E.RAFEEK

                For Respondent  : No Appearance

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

 Dated :30/03/2010

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

             - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                W.P. (C) No.10878 OF 2010
             - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 30th day of March, 2010

                           J U D G M E N T

The petitioners are working under the department

of Mining and Geology. They are holding the post of Mineral

Revenue Inspector, driver and night watcher respectively. As

per Ext.P1 order, the petitioners were placed under

suspension on 11.5.2009 pursuant to their arrest in a vigilance

raid by the Deputy Superintendent of Police, Vigilance and

Anti-Corruption Bureau, Alappuzha, Crime No.3/2009 has

been registered against them by the Vigilance and Anti

Corruption Bureau, Alappuzha. The petitioners have been

arrayed as accused numbers 2 to 4 therein. The grievance of

the petitioners is that though they are placed under

suspension as per order dated 16.5.2009, the order of

suspension has not, so far been, reviewed.

In the context of the contentions of the petitioners it is to

be noted that though there is a provision for filing review

under Rule 35 of Kerala Civil Services(Classification, Control

and Appeal)Rules, the petitioners have not so far approached

WPC.10878 of 2010
: 2 :

the Government by filing a review petition. At the same time,

there cannot be any reason for not reviewing the order of

suspension in terms of the provisions under Para 17 of the

manual for disciplinary proceedings. Of course that is a

provision enabling review in respect of disciplinary

proceedings initiated. In such circumstances, considering the

fact that the petitioners are placed under suspension as per

Ext.P1, the petitioners are given liberty to approach the

Government by filing a review petition as contemplated under

Rule 35 of KCS(CCA)Rules within a period of two weeks from

today. In case, such a review petition is received from the

petitioners, same shall be considered in accordance with law,

expeditiously, at any rate, within a period of two months from

the date of receipt of a copy of this judgment.

Sd/-

(C.T. RAVIKUMAR, JUDGE)

jma
//true copy//

P.A to Judge

WPC.10878 of 2010
: 3 :