IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21690 of 2010(I)
1. M.I.BABY,SUB INSPECTOR OF POLICE,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. DIRECTOR GENERAL OF POLICE, POLICE HEAD
3. INSPECTOR GENERAL OF POLICE,
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :13/07/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.21690 OF 2010(i)
--------------------------------------------------
Dated this the 13th day of July, 2010
J U D G M E N T
Prayer of the petitioner is to regularize the period he was kept
under suspension. According to the petitioner proceedings before
the Vigilance Tribunal have culminated in Ext.P5 order passed by
the first respondent and therefore order regarding regularization of
his suspension period has to be passed.
2. Be that as it may, it is seen that the petitioner has filed
Ext.P7 before the first respondent seeking regularization of the
suspension period and orders thereon have not been passed.
Having regard to the above, I dispose of this writ petition
directing the first respondent to consider Ext.P7 and pass orders
thereon. This shall be done as expeditiously as possible and at any
rate within 8 weeks from the date of production of a copy of the
judgment along with a copy of this writ petition.
(ANTONY DOMINIC)
JUDGE
vi/
WPC.No. /09
:2 :