High Court Kerala High Court

K.S.Ramachandran Pillai vs State Of Kerala Reoresebted By The on 26 November, 2008

Kerala High Court
K.S.Ramachandran Pillai vs State Of Kerala Reoresebted By The on 26 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33031 of 2008(G)


1. K.S.RAMACHANDRAN PILLAI, AGED 50 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REORESEBTED BY THE
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE SUPERINTENDENT OF POLICE,

4. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.M.T.SURESHKUMAR

                For Respondent  : No Appearance

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

 Dated :26/11/2008

 O R D E R
                           P.N.RAVINDRAN, J
                          -----------------------------
                   W.P.(C) NO: 33031 of 2008
                          -----------------------------
                Dated this 26th day of November, 2008

                                JUDGMENT

The petitioner is presently working as Police Constable. He had

applied for voluntary retirement from service with effect from 25.7.2005

as per application submitted on 24.4.2005. The said request was not

granted. The petitioner continued in service even after 25.7.2005.

Later, disciplinary proceedings were initiated against him and Ext.P4

memo of charges dated 29-8-2008 was served on him by the Deputy

Superintendent of Police, District Special Branch, Pathanamthitta. In this

writ petition the petitioner challenges Ext.P4 and prays for a declaration

that he has retired from service with effect from 25.7.2005.

2. The petitioner applied for voluntary retirement on 25.7.2005.

He claims that on the expiry of the notice period of three months as

orders were not passed declining his request, he should be deemed to

have retired from service on the notified date. The pleadings disclose

that the petitioner did not seek such a declaration, till disciplinary

action was initiated against him and Ext.P4 memo of charges was issued

in August 2008. It is evident from the conduct of the petitioner that he

has filed this writ petition with a view to get over the disciplinary action

initiated against him as per Ext.P4. The petitioner who kept quite for

nearly three years after he sought permission for voluntary retirement,

cannot now seek a declaration that he has voluntarily retired from

wpc:33031 of 20087
2

service with effect from 25.7.2005. From the materials on record it is

evident that the attempt now made by the petitioner is only to get over

the disciplinary proceedings. The writ petition is in my opinion

misconceived and without merit. It accordingly fails and is dismissed.

P.N.RAVINDRAN,
JUDGE

bps