IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3403 of 2011(A)
1. S.REMESAN ASARI,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. DIRECTOR OF INDUSTRIAL TRAINING,
3. SRI.B.SREEKUMAR, ADDL.DIRECTOR OF
4. SRI.N.SATHEESCHANDRAN, PRINCIPAL,
For Petitioner :SRI.S.MOHANDAS
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/02/2011
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 3403 of 2011
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 2nd day of February, 2011
J U D G M E N T
The petitioner is an employee of the Directorate of
Industrial Training who has been subject to disciplinary
proceedings which ended in imposition of punishment of
compulsory retirement by Ext.P1 order. The petitioner
challenges the disciplinary proceedings on the ground that
the enquiry has been conducted in violation of principles of
natural justice. Against Ext.P1 order, the petitioner has
filed Ext.P10 appeal before the 1st respondent. The
petitioner now confines his prayers for a direction to the
1st respondent to consider and pass orders on Ext.P10
appeal as expeditiously as possible.
Having heard the learned Government Pleader also,
I dispose of this writ petition with a direction to the
1st respondent to consider and pass orders on Ext.P10
appeal as expeditiously as possible, at any rate, within a
W.P.(C)No. 3403 of 2011
-2-
period of three months from the date of receipt of a
certified copy of this judgment, after affording an
opportunity of being heard to the petitioner.
Sd/-
S. SIRI JAGAN
JUDGE
//True copy//
P.A. TO JUDGE
shg/