IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 1239 of 2007()
1. THE TRAVANCORE CEMENTS LTD., NATTAKOM,
... Petitioner
Vs
1. DIVAKARAN NAIR, ASST.SPECIAL OFFICER,
... Respondent
2. SHRI JOSEPH PHILIP, ADVOCATE,
For Petitioner :SRI.B.S.KRISHNAN (SR.)
For Respondent :SRI.K.RAMAKUMARA
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/06/2007
O R D E R
K.S.Radhakrishnan
&
Antony Dominic, JJ.
========================
W.A.No.1239 of 2007
========================
Dated this the 19th day of June, 2007.
JUDGMENT
Radhakrishnan,J.
Writ Appeal is preferred by the first respondent. Learned single
Judge found that no action was taken against the petitioner, since he
had retired from service. Writ Petition was preferred by the first
respondent herein seeking a writ of mandamus commanding
respondents 1 and 2 to complete the enquiry proceedings against the
petitioner before he reaches the age of superannuation on the 31st of
May, 2006 and also for other consequential reliefs. He has already
retired from service on 31st May, 2006. No rule has been brought to
our notice enabling the appellant to retain a retired employee in
service for the limited purpose of completing the enquiry proceedings.
We find no error in the judgment of the learned single Judge.
Writ Appeal is dismissed.
K.S.Radhakrishnan,
Judge.
Antony Dominic,
Judge.
ess 20/6