IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28934 of 2008(T)
1. N.C.BINURAJ, AGED 54 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY SECRETARY
... Respondent
2. EXECUTIVE DIRECTOR (VIGILANCE)
3. DISTRICT TRANSPORT OFFICER,
4. ASSISTANT TRANSPORT OFFICER,
For Petitioner :SRI.P.BABU
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :30/09/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.28934 of 2008
==================
Dated this the 30th day of September, 2008
J U D G M E N T
The petitioner is aggrieved by Ext.P1 suspension order
whereby the petitioner has been suspended from service pending
disciplinary proceedings on allegation that the petitioner
consumed alcohol in the staff room. I am not inclined to interfere
with Ext.P1, since it is only a suspension order pending
disciplinary proceedings. However, having issued Ext.P1
suspension order, the respondents are bound to complete the
disciplinary proceedings expeditiously. Accordingly, this writ
petition is disposed of with a direction to the 2nd respondent to
complete the disciplinary proceedings pursuant to Ext.P1, as
expeditiously as possible, at any rate, within three months from
the date of receipt of a certified copy of this judgment.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2