High Court Kerala High Court

Santhosh B.Nair vs The Regional Director on 3 January, 2011

Kerala High Court
Santhosh B.Nair vs The Regional Director on 3 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36626 of 2010(C)


1. SANTHOSH B.NAIR,MANAGING DIRECTOR,
                      ...  Petitioner
2. MRS.PREMEELA.V.S,KARTHIKA,AHLATHAPURAM,

                        Vs



1. THE REGIONAL DIRECTOR,AIRPORT AUTHORITY
                       ...       Respondent

2. THE AIRPORT DIRECTOR,TRIVANDRUM AIRPORT,

                For Petitioner  :SRI.JIJO PAUL

                For Respondent  :SRI.K.L.NARASIMHAN, SC, TVM AIRPORT ATY

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/01/2011

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                 W.P.(C) NO.36626 OF 2010(C)
              --------------------------------------------------
            Dated this the 3rd day of January, 2011

                           J U D G M E N T

Inaction on the part of the 2nd respondent on Exts.P1 and P2

complaints made by the petitioner alleging irregularities is what is

complained of in this writ petition.

2. Standing counsel appearing for the respondents 1 and 2

submits that, on receipt of Exts.P1 and P2, the 2nd respondent has

forwarded the complaints to an Inhouse Committee, which has

been constituted for the purpose of examination of complaints in

the nature of Exts.P1 and P2. It is stated that report of the

committee is awaited and that on receipt of the report necessary

action in the matter will be taken in the matter.

3. From the submissions made by the Standing Counsel for

the respondents, it is obvious that the allegation of inaction on

the complaints made by the petitioner, based on which this writ

petition is filed, is factually incorrect. Since the matter is now

pending examination of the Inhouse Committee that is constituted

by the respondents, all that is necessary is that the second

respondent should ensure that the Committee examines the

WPC.No. 36626/2010
:2 :

matter expeditiously and on receipt of its report further action

based on the report will be taken. There will be an order to that

effect.

Writ petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/