IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19547 of 2008(B)
1. K.E. JAMAL, S/O.IBRAHIM, AGED 48,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
2. THE INSPECTOR GENERAL OF POLICE,
3. THE DISTRICT SUPERINTENDENT OF POLICE,
4. THE DEPUTY SUPERINTENDENT OF POLICE,
For Petitioner :DR.SEBASTIAN CHAMPAPPILLY
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :14/07/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 19547 of 2008
--------------------------
Dated this the 14th July, 2008
J U D G M E N T
Petitioner is under suspension pursuant to the
registration of Crime No.1437 of 2005 for offences under
Section 384, 419, 420 and 34 of Indian Penal Code, inter
alia, on an allegation from one Hijas that petitioner had
demanded money from him for allowing him to conduct a
Single Digit Lottery. CC.No.21 of 2007 is being
prosecuted before the Judicial First Class Magistrate
Court, Aluva. Though the departmental enquiry was
initiated and completed, final orders have not been passed
in view of the pendency of criminal prosecution.
Essentially petitioner has sought for a direction to
complete the criminal proceedings, I cannot do it in these
proceedings as such.
2. Learned Government Pleader, on instructions,
submits that on completion of the departmental enquiry,
a report has been forwarded to the Government and the
W.P ( C) No. 19547 of 2008
2
matter is pending before the Government. The request
made by the petitioner for reinstatement in service after
revocation of suspension is pending before the Government.
Government will take a decision thereon without any
further delay, it is submitted.
3. In the result, the writ petition is disposed of
directing the 1st respondent to pass orders on the
petitioner’s request for revocation of suspension within six
weeks from the date of receipt of a copy of this judgment.
Petitioner shall produce a copy the judgment along
with copy of the writ petition and also a representation
reiterating his request for revocation of suspension before
the 1st respondent, for compliance.
(V.GIRI, JUDGE)
ma
W.P ( C) No. 19547 of 2008
2
W.P ( C) No. 19547 of 2008
2