IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8697 of 2009(F)
1. GEEVARGHESE DANIEL, AGED 44 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, DEPARTMENT OF HOME
... Respondent
2. CITY POLICE COMMISSIONER,
3. ASSISTANT POLICE COMMISSIONER,
For Petitioner :SRI.A.X.VARGHESE
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :07/04/2009
O R D E R
T.R. Ramachandran Nair, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.8697/2009-F
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 7th day of April, 2009
J U D G M E N T
The petitioner is aggrieved by the order of suspension passed
against him as per Ext.P3. He is working as a Police Constable. According
to the petitioner, the higher authorities were mislead by the paper reports
which, according to the petitioner, did not project the correct fact. It is
pointed out that the petitioner is a law abiding Police Constable and has
been performing his duties without having any complaints from any
quarters.
2. A statement has been filed on behalf of the third respondent
supporting the order of suspension. The Circle Inspector of Police,
Palluruthy, has been entrusted with the oral enquiry against the petitioner.
It is submitted that after taking a prima facie view of the matter, the
petitioner has been placed under suspension.
3. If the petitioner is aggrieved by the order of suspension, it is
upto him to file appropriate representation, seeking revocation of the order,
before the competent authority. If the petitioner submits an appropriate
representation within three weeks from today, the same will be considered
and orders will be passed in accordance with law. Further, the oral enquiry
W.P.(C) No.8697/2009
-:2:-
already initiated against him will be expedited and final orders will be
passed within two months from the date of receipt of the copy of this
judgment.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms