IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25355 of 2010(T)
1. GOPAKUMAR.P.G,AGED 31 YEARS,
... Petitioner
2. AIJU.A.P,AGED 35 YEARS,S/O.PARAMESWARAN,
3. SHIBU CYRIAC,AGED 35 YEARS,
Vs
1. THE GOVERNMENT OF KERALA,REPRESENTED BY
... Respondent
2. ATTAPPADY HILLS AREA DEVELOPMENT SOCIETY
For Petitioner :SRI.A.JAYASANKAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :07/09/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).Nos.25355 & 27551 of 2010
==================
Dated this the 7th day of September, 2010
J U D G M E N T
The petitioners in these two writ petitions are the employees of the 2nd
respondent co-operative society. Against some alleged illegalities committed
by the management, the petitioners and others conducted a token strike, on
the basis of which, disciplinary proceedings were initiated against the
petitioners and others and they were suspended. However, later on, the
scheduled tribe employees among those who participated in the strike were
ordered to be reinstated. The petitioners submit that in the matter of
suspension, the respondents cannot take different yardsticks and, on the
basis that some of them are scheduled tribe employees, a different treatment
cannot be meted out to them. However, the petitioners now seek a direction
to the respondents to complete the proceedings initiated by their suspension
expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose of these
writ petitions with a direction to the respondents to complete the proceedings
initiated by suspension of the petitioners, as expeditiously as possible, at any
rate, within three months from the date of receipt of a certified copy of this
judgment.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2