High Court Kerala High Court

K.K.Sivan vs State Of Kerala on 6 April, 2009

Kerala High Court
K.K.Sivan vs State Of Kerala on 6 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23421 of 2008(L)


1. K.K.SIVAN, KUPPASSERIL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE CHIEF CONSERVATOR OF FORESTS,

3. THE DIVISIONAL FOREST OFFICER,

4. THE DIVISIONAL FOREST OFFICER,

                For Petitioner  :SRI.V.N.ACHUTHA KURUP (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :06/04/2009

 O R D E R
                          P.N.RAVINDRAN, J.
                  -----------------------------
                    W.P(C) No. 23421 of 2008-L
                 ------------------------------
                Dated this the 6th day of April, 2009.

                           J U D G M E N T

Heard Sri.V.N.Achuthakurup, the learned Senior Advocate

appearing for the petitioner and Sri.M.P.Prakash, the learned Special

Government Pleader appearing for the respondents.

2. The petitioner retired from service on 31.8.2007 on

attaining the age of superannuation. The grievance voiced by the

petitioner in this writ petition is that though more than 19 months

have passed after his retirement, the retirement benefits have not

so far been sanctioned or disbursed.

3. The petitioner contends that the retirement benefits due

to him have not been disbursed for the reason that the disciplinary

proceedings initiated against him as per Ext.P2 memo of charges

have not been finalised. The respondents have filed a counter

affidavit contending that the disciplinary proceedings initiated

against the petitioner as per Ext.P2 memo of charges are still

pending. Sri.M.P.Prakash, the learned Special Government Pleader

submits on instructions that the disciplinary proceedings initiated

against the petitioner as per Ext.P2 memo of charges will be

W.P(C) No. 23421 of 2008-L 2

finalised on or before 30.4.2009. The learned Government Pleader

also submits that in respect of the charges set out in Ext.P4 the

report of enquiry has been received and the Chief Conservator of

Forests will finalise the proceedings expeditiously. The learned

Government Pleader also submitted that a vigilance enquiry against

the petitioner was also conducted in respect of an act of misconduct

and that the file is presently with the Government.

4. Nearly 19 months have passed after the petitioner retired

from service. In my opinion, the competent authority among the

respondents has to take a decision in the various disciplinary

proceedings pending against the petitioner. In view of the

submission made by the learned Government Pleader that final

orders in respect of Ext.P2 memo of charges will be passed on or

before 30.4.2009 and in respect of Ext.P4 memo of charges

expeditiously, I dispose of this writ petition with the following

directions:

i) The competent authority among the respondents shall

pass final orders in respect of disciplinary proceedings initiated

against the petitioner as per Ext.P2 memo of charges on or before

30.4.2009.

W.P(C) No. 23421 of 2008-L 3

ii) Final orders in relation to Ext.P4 memo of charges shall

be passed within three months from today after affording the

petitioner a opportunity of being heard.

iii) The Government shall within a period of three months

from today decide whether the vigilance enquiry against the

petitioner should be proceeded with and whether there are

adequate grounds to proceed against him.

I make it clear that I have not expressed any opinion on the

merits of the petitioner’s contentions and that if the petitioner is

aggrieved by the orders to be passed by the Government/other

competent authority, it will be open to him to challenge the same in

other appropriate proceedings.

Sd/-

P.N.RAVINDRAN
JUDGE

//True Copy//

PA to Judge
ab

W.P(C) No. 23421 of 2008-L 4