IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19555 of 2008(C)
1. K.C.CHERIYA KUNHUNNI RAJA @ ERALPAD
... Petitioner
Vs
1. SECRETARY TO GOVERNMENT,
... Respondent
2. COMMISSIONER,
3. DEPUTY COMMISSIONER,
4. RAJA DINESH VARMA P.K.,
For Petitioner :SMT.SHAHNA KARTHIKEYAN
For Respondent :SRI.P.V.KUNHIKRISHNAN
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :17/12/2008
O R D E R
KURIAN JOSEPH & T.R.RAMACHANDRAN NAIR, JJ.
----------------------------------------------
W.P.(C) No.19555 of 2008
----------------------------------------------
Dated 17th December, 2008.
J U D G M E N T
Kurian Joseph, J.
Challenge is on Ext.P14 order passed by the
Government and the orders leading to Ext.P14. The issue
pertains to the disciplinary proceedings initiated against the 4th
respondent. The Government as per the impugned order
affirmed Ext.P11 order passed by the Deputy Commissioner and
Ext.P12 order passed by the Commissioner. As per Ext.P11, the
Deputy Commissioner directed to reinstate the 4th respondent
with back wages. When the writ petition came up before us, in
view of the strained relationship between the petitioner and 4th
respondent, the 4th respondent submitted that he is prepared to
discontinue his service under the petitioner, in case he is paid an
amount of Rs.1,00,000/- (Rupees One Lakh only), in full and final
settlement of his entire claims and on further condition that the
petitioner drops the entire allegations and charges against him.
Both parties have no objection to the said course of action. The
petitioner has handed over the amount of Rs.1,00,000/- to the 4th
respondent through his counsel. Learned counsel for the
WP(C) NO.19555/08 2
petitioner submitted that the petitioner does not want to pursue
any charges against the 4th respondent, and the proceedings can
be treated as closed. Learned counsel for the 4th respondent
submits that the 4th respondent will not make any further claim
in respect of his service under the petitioner. The above
submissions are recorded and the writ petition is closed.
KURIAN JOSEPH, JUDGE.
T.R.RAMACHANDRAN NAIR, JUDGE.
tgs
KURIAN JOSEPH &
T.R.RAMACHANDRAN NAIR, JJ
———————————————-
W.P.(C) No.19555 of 2008
———————————————-
J U D G M E N T
Dated 17th December, 2008.