High Court Kerala High Court

E.M.Chandrika Udc (Under … vs State Of Kerala Rep.By Its … on 10 February, 2010

Kerala High Court
E.M.Chandrika Udc (Under … vs State Of Kerala Rep.By Its … on 10 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33773 of 2009(N)


1. E.M.CHANDRIKA UDC (UNDER SUSPENSION)
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP.BY ITS SECRETARY TO
                       ...       Respondent

2. THE DIRECTOR OF AGRICULTURAL

3. THE JOINT DIRECTOR OF AGRICULTURAL

4. THE ASSISTANT DIRECTOR OF AGRICULTURAL

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :10/02/2010

 O R D E R
                          C.T. RAVIKUMAR, J.
                   --------------------------------------------
                      W.P.(C) NO. 33773 OF 2009
                   --------------------------------------------
                 Dated this the 10th day of February, 2010


                                JUDGMENT

The petitioner is an Upper Division Clerk attached to the Principal

Agricultural Office, Chembookkavu, Thrissur. As per Ext.P1 order dated

7.4.2008, she was placed under suspension along with one N.C. Krishna

Kumar, Assistant Director of Agriculture, Kunnamkulam, pending

vigilance enquiry, on the allegation that they misappropriated Government

money. This Writ Petition is filed challenging Ext.P1 order of suspension

and also for a direction to the first respondent to issue necessary orders to

refund a sum of Rs.3,89,145/- remitted by the petitioner in Account

No.10411663480 of the State Bank of India, Kunnamkulam branch. The

petitioner has produced Ext.P3 dated 4.6.2009, along with I.A. No.1531

of 2010, which is an order whereby the said Krishna Kumar, who was

placed under suspension along with the petitioner, was reinstated in

service, pending detailed enquiry by the Vigilance and Anti Corruption

Bureau. The contention of the petitioner is that when the person who was

placed under suspension along with her was reinstated in service, there is

W.P.(C) NO. 33773/2009 2

no reason for not considering her claim for reinstatement.

2. Ext.P1 order of suspension is passed by the Government and,

therefore, it is for the petitioner to file a Review Petition under Rule 35 of

the Kerala Civil Services, (Classification, Control and Appeal) Rules,

1960 for reviewing Ext.P1 order. In the circumstances explained above,

the petitioner may file a Review Petition, along with a copy of this

judgment, before the first respondent within a period of ten days from

today. In case such a Review Petition is received by the first respondent,

the same shall be considered in accordance with law and taking into

account Ext.P3 order, within a period of one month from the date of

receipt of the Review Petition. The petitioner is also at liberty to file

appropriate petition before the authorities regarding her grievance and

demand for refund of Rs.3,89,145/- remitted by her.

The Writ Petition is disposed of as above.

(C.T. RAVIKUMAR, JUDGE)

sp/

W.P.(C) NO. 33773/2009 3

C.T. RAVIKUMAR, J.

W.P.(C) NO. 33773/2009

JUDGMENT

10th February, 2010

W.P.(C) NO. 33773/2009 4