High Court Kerala High Court

M.V.Geetha vs The Payangadi Urban Co-Operative … on 22 March, 2010

Kerala High Court
M.V.Geetha vs The Payangadi Urban Co-Operative … on 22 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37355 of 2009(L)


1. M.V.GEETHA,
                      ...  Petitioner

                        Vs



1. THE PAYANGADI URBAN CO-OPERATIVE BANK
                       ...       Respondent

2. THE BOARD OF DIRECTORS,

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :SRI.ABRAHAM GEORGE JACOB

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :22/03/2010

 O R D E R
                            K.SURENDRA MOHAN, J.
                       -----------------------------------------
                          W.P.(C) No.37355 of 2009
                       -----------------------------------------
                  Dated this the 22nd day of March, 2010

                                   JUDGMENT

The petitioner is working as a Junior Accountant in the first

respondent bank. Earlier, she was working as a Senior Accountant and

had been promoted as Internal Auditor. While she was working as Internal

Auditor, allegations were raised against the petitioner and she was

suspended. A domestic enquiry was conducted and on the basis of the

enquiry report, the petitioner was reverted to the present post in which she

is working. The petitioner has submitted Ext.P7 appeal before the second

respondent challenging the findings of the enquiry officer as well as the

proceedings taken against her. According to the petitioner, the appeal has

not been disposed of by the second respondent till date. Therefore, she

seeks appropriate directions for the disposal of her appeal on an early

date. Adv.George Jacob who appears for the respondents has no

objection to such a direction being issued.

In the above circumstances, this Writ Petition is disposed of directing

the second respondent to consider the appeal of the petitioner, evidenced

herein by Ext.P7, in accordance with law, as expeditiously as possible and

at any rate before 9.5.2010.

K.SURENDRA MOHAN, Judge

css/