High Court Kerala High Court

Dr.N.C.Rajan vs The Sub Treasury Officer on 18 August, 2010

Kerala High Court
Dr.N.C.Rajan vs The Sub Treasury Officer on 18 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25050 of 2010(E)


1. DR.N.C.RAJAN, S/O. CHENNANKUTTY,
                      ...  Petitioner

                        Vs



1. THE SUB TREASURY OFFICER, SUB TREASUREY
                       ...       Respondent

2. THE DISTRICT TREASURY OFFICER,

3. THE DIRECTOR OF TREASUREIES,

4. STATE OF KERALA, REPRESENTED BY CHIEF

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/08/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                  W.P.(C) NO.25050 OF 2010(E)
              --------------------------------------------------
            Dated this the 18th day of August, 2010

                           J U D G M E N T

Petitioner is a Junior Superintendent in the Treasury

Department. He was placed under suspension from 20th March,

2009. Thereafter the suspension was revoked on 15.10.2009 and

was posted at Chalakkudy. Thereupon according to the petitioner he

submitted a representation requesting for a posting at Cherpu or

Thrissur. However, no orders have been passed. In this writ

Petition, petitioner seeks a direction to post him to either of the

requested stations, to finalise the enquiry pursuant to the order of

suspension that was issued and also to pay subsistence allowance

for the period he was placed under suspension.

2. Learned Government Pleader who has obtained instruction

in the matter submits that monetary benefits due to the petitioner

have since been paid. The submission is recorded. In so far as the

request of the petitioner for posting him at Cherpu is concerned,

learned Government Pleader submits that as at present there is no

vacancy in either of the stations and that it will be open to the

WPC.No. 25050/2010
:2 :

petitioner to make a representation to the Joint Director(Treasury),

in which event the same will be dealt with in accordance with law.

In my view, this offer made by the Government Pleader should

satisfy the petitioner and therefore I leave it open to the petitioner

to submit a representation as suggested.

3. In so far as the request for expeditious finalization of the

enquiry is concerned, Govt. Pleader submits that already the enquiry

report was received and that the same was unsatisfactory and

therefore a fresh enquiry is being conducted. Since fresh enquiry is

ordered it is directed that respondents will complete the disciplinary

action against the petitioner at any rate within 6 months from today.

Writ petition is disposed of as above

(ANTONY DOMINIC)
JUDGE
vi/