High Court Kerala High Court

K.P. Sasidharan vs The State Of Kerala on 24 January, 2007

Kerala High Court
K.P. Sasidharan vs The State Of Kerala on 24 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30874 of 2005(A)


1. K.P. SASIDHARAN, FORMER JUNIOR
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PANCHAYATS,

                For Petitioner  :SRI.N.SUGATHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :24/01/2007

 O R D E R
                                  K.K.DENESAN, J.

                     -----------------------------

                               WP(C)No. 30874 OF 2005

                     -----------------------------

                  Dated this the 24th January, 2007.



                                        JUDGMENT

The petitioner was placed under suspension with effect

from 22.7.1999 while he was working as Junior

Superintendent in the Panchayat department. He was facing

criminal proceedings during the period of suspension. The

trial court found him guilty and convicted and sentenced

him for the offence proved against him. Immediately after

the order of conviction and sentence, he was dismissed

from service as per order passed on 21.4.2002. However, the

criminal appeal filed by him was allowed setting aside the

order of conviction and sentence. On the strength of the

appellate order he filed a representation to the second

respondent to reinstate him in service with all attendant

benefits. Since no order was passed, he has sought for

directions from this Court to reinstate him in service. As

per the orders passed by this Court, the petitioner was

reinstated in service vide Ext.P4 order dated 12.12.2005.

Immediately thereafter, i.e on 14.12.2005, the petitioner

rejoined duty. He continued in service and got promotion

to the post of Special Grade Secretary and superannuated on

31.12.2006. The second respondent has not regularised the

period of suspension or the period between the order of

WPC 30874/2005 2

dismissal and his reporting for duty on reinstatement. In

the above circumstances, Ext.P5 representation has been

filed by the petitioner before the second respondent.

Counsel for the petitioner submits that the second

respondent has got a duty to consider and pass orders on

Ext.P5.

2. I have heard the Govt. Pleader for the respondents.

It is submitted that orders will be passed on Ext.P5

without delay. In the circumstances, the writ petition is

disposed of directing the second respondent to consider

Ext.P5, pass orders regularising the period of suspension

from 22.7.1999 to 20.4.2002 as also the period during which

the petitioner was out of service consequent on the order

of dismissal from 21.4.2002 till 14.12.2005. Appropriate

orders shall be passed in accordance with law within six

weeks from the date of receipt of a copy of the judgment.

K.K.DENESAN

Judge

jj