High Court Kerala High Court

K.Baburajan Pillai vs Kerala State Co-Operative Coir on 24 September, 2008

Kerala High Court
K.Baburajan Pillai vs Kerala State Co-Operative Coir on 24 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26878 of 2008(Y)


1. K.BABURAJAN PILLAI, S/O.LATE P.KUTTAN
                      ...  Petitioner

                        Vs



1. KERALA STATE CO-OPERATIVE COIR
                       ...       Respondent

                For Petitioner  :SRI.P.V.BABY

                For Respondent  :SRI.K.S.HARIHARAPUTHRAN, SC, COIRFED

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :24/09/2008

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.
      ------------------------------------------------------------------------
                 W.P.(C) NO. 26878 OF 2008 (Y)
      ------------------------------------------------------------------------
         Dated this the 24th day of September, 2008

                            J U D G M E N T

The petitioner was placed under suspension on the

ground of proposed disciplinary proceedings. That was followed

by enquiry, by different enquiry officers, one after another. It is

stated that one among the enquiry officers conducted two

sittings. But, the enquiry is not yet completed. The petitioner

challenges Ext.P8 whereby another person is appointed as

enquiry officer. He is stated to be the fourth among those to be

appointed as enquiry officer. The fact remains that the

suspension was revoked and the petitioner joined duty on 12-8-

2003. This means that one of the questions that will continue to

survive is the question as to how the period of suspension has to

be treated. That will depend upon the outcome of the disciplinary

proceedings. For that, the disciplinary proceedings have to be

concluded within a time limit. Even Exhibit P8 dated 3-6-2008

requires the enquiry officer to complete the enquiry and submit a

report within 15 days. But nothing has been done.

W.P.(C) No.26878/2008

– 2 –

For the aforesaid reasons, without entering on merits

of the allegations raised by the petitioner, this writ petition is

ordered directing that the proceedings as per Exhibit P8 shall be

concluded, within an outer limit of two months from now.

Sd/-

THOTTATHIL B. RADHAKRISHNAN,
JUDGE

skr/24/9

// True copy //

P.A. to Judge.