IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37355 of 2009(L)
1. M.V.GEETHA,
... Petitioner
Vs
1. THE PAYANGADI URBAN CO-OPERATIVE BANK
... Respondent
2. THE BOARD OF DIRECTORS,
For Petitioner :SRI.M.SASINDRAN
For Respondent :SRI.ABRAHAM GEORGE JACOB
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :22/03/2010
O R D E R
K.SURENDRA MOHAN, J.
-----------------------------------------
W.P.(C) No.37355 of 2009
-----------------------------------------
Dated this the 22nd day of March, 2010
JUDGMENT
The petitioner is working as a Junior Accountant in the first
respondent bank. Earlier, she was working as a Senior Accountant and
had been promoted as Internal Auditor. While she was working as Internal
Auditor, allegations were raised against the petitioner and she was
suspended. A domestic enquiry was conducted and on the basis of the
enquiry report, the petitioner was reverted to the present post in which she
is working. The petitioner has submitted Ext.P7 appeal before the second
respondent challenging the findings of the enquiry officer as well as the
proceedings taken against her. According to the petitioner, the appeal has
not been disposed of by the second respondent till date. Therefore, she
seeks appropriate directions for the disposal of her appeal on an early
date. Adv.George Jacob who appears for the respondents has no
objection to such a direction being issued.
In the above circumstances, this Writ Petition is disposed of directing
the second respondent to consider the appeal of the petitioner, evidenced
herein by Ext.P7, in accordance with law, as expeditiously as possible and
at any rate before 9.5.2010.
K.SURENDRA MOHAN, Judge
css/