IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22388 of 2008(M)
1. A.DINESAN, A.S.I., KASBA POLICE STATION
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS SECRETARY
... Respondent
2. THE COMMISSIONER OF POLICE, KOZHIKODE.
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :24/07/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.22388 of 2008
--------------------------
Dated this the 24th July, 2008
J U D G M E N T
Petitioner is aggrieved by the delay in the
finalisation of disciplinary proceedings initiated
pursuant to Exhibit-P1. Request made in this regard
before the Commissioner for finalisation of
disciplinary proceedings, as per Exhibit-P3 is
pending.
Having heard the counsel on both sides, the
writ petition is disposed of directing the 2nd
respondent to ensure that the disciplinary
proceedings against the petitioner initiated as per
Exhibit-P1 is finalised within a period of two months
from the date of receipt of a copy of this judgment.
(V.GIRI, JUDGE)
ma