IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11769 of 2008(A)
1. K.SURENDRAN, S/O.ANANTHAN, GALAXY,
... Petitioner
Vs
1. GOVT. OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE REGISTRAR OF CO-OPERATIVE
3. THE CHAIRMAN, STATE CO-OPERATIVE UNION,
4. THE JOINT REGISTRAR (GENERAL), PALAKKAD.
5. THE DEPUTY REGISTRAR/PRINCIPAL
6. THE ADDITIONAL REGISTRAR (AUDIT), OFFICE
7. A.K.G.MEMORIAL CO-OPERATIVE HOSPITAL,
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent : No Appearance
Dated :09/04/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.11769 OF 2008
-------------------------------------------
Dated this the 9th day of April, 2008
JUDGMENT
The petitioner was placed under suspension by the
competent authority as per Ext.P1 order dated 15.3.2008. The
primary contention raised in this writ petition or rather the only
one that is urged is that the incident referred to in Ext.P1 relates
to 1999 and that the said transaction was in relation to the
activities of a co-operative hospital, of which, the petitioner, at
that point of time, was the administrator in his capacity as the
Co-operative Inspector. The fact remains that Ext.P1 is
generated after the report dated 28.1.2008 was obtained from
the Additional Registrar (Audit). Learned Government Pleader
has placed before me a copy of the report. I have perused the
same. The statements made in that report are touching the
conduct of a person while dealing with the office of a co-
operative society, that too, in relation to management of funds. I
do not want to go deep into the allegations, because, that may
lead to prejudice in further proceedings by the disciplinary
WPC.11769/08
2
authority. It is obvious that Ext.P1 is a prelude to impending
disciplinary proceedings. I do not find any jurisdictional error or
legal infirmity in the issuance of Ext.P1, not is it appropriate at
this point of time to order revocation of Ext.P1 order of
suspension. The writ petition fails. The same is accordingly
dismissed.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.