High Court Kerala High Court

Dr.P.N.Prasad vs State Of Kerala on 6 June, 2008

Kerala High Court
Dr.P.N.Prasad vs State Of Kerala on 6 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15163 of 2008(E)


1. DR.P.N.PRASAD, S/O.P.G.NARAYANAN,NO.1,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. STATE INSTITUTE OF RURAL DEVELOPMENT

3. THE DIRECTOR, STATE INSURANCE OF RURAL

4. THE SECRETARY, STATE INSTITUTE OF RURAL

5. THE ADDITIONAL DEVELOPMENT COMMISSIONER

                For Petitioner  :SRI.M.RAMASWAMY PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :06/06/2008

 O R D E R
                             V. GIRI, J.
                   -------------------------------
                    WP(C).NO. 15163 of 2008
                  ---------------------------------
             Dated this the     6th day of June, 2008

                            JUDGMENT

The petitioner challenges Ext.P34 notice issued prior to the

completion of the disciplinary proceedings initiated against him.

In my view, the challenge against Ext.P34 is premature. The

petitioner obviously has a remedy against the final order that

may be passed . In fact even if the proposal under Ext.P34 is

confirmed, the petitioner has a remedy by way of an appeal. In

that view of the matter, I do not propose to consider the

petitioner’s contention at this stage.

2. In the result, the writ petition is disposed of making it

clear that the petitioner is to avail of the alternate remedy by

way of an appeal, once an order is passed by the Director, if he is

aggrieved by the same.

V. GIRI, JUDGE.

pmn/

WPC. /2008    2