IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35062 of 2010(G)
1. P.K.SIVADAS, ASSISTANT PROJECT
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE COMMISSIONER, COMMISSIONERATE OF
For Petitioner :DR.K.P.SATHEESAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/11/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.35062 of 2010
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd day of November, 2010
J U D G M E N T
The petitioner is working as the Assistant Project
Officer of DRDA, Ernakulam. He was placed under
suspension, pursuant to a vigilance enquiry on 15.04.2005.
He was later reinstated in service, by order dated
07.08.2006. According to the petitioner, after completing
the investigation, the vigilance has found the petitioner
innocent and filed a final report in the criminal case
excluding the petitioner from the list of accused. Ext.P4
communication has been issued by the Deputy
Superintendent of Police, Vigilance & Anti-corruption
Bureau to the petitioner informing him that, he is not an
accused in the charge sheet. Enclosing Ext.P4, the
petitioner has submitted Ext.P5 representation, before the
1st respondent, seeking regularisation of his period of
suspension as duty for all purposes. For the present, the
petitioner would be satisfied with a direction to the
W.P.(C)No.35062 of 2010
-2-
1st respondent to consider and pass orders on Ext.P5 in the
light of Ext.P4.
I have heard the learned Government Pleader also. In
the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 1st respondent to
consider and pass orders on Ext.P5, taking into account
Ext.P4 also, as expeditiously as possible, at any rate within
a period of three months from the date of receipt of a copy
of this judgment, after affording an opportunity of being
heard to the petitioner.
S. SIRI JAGAN
JUDGE
shg/