IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24901 of 2008(M)
1. P.ABDUL KHADER, S/O.ASSAINAR, LINEMAN
... Petitioner
Vs
1. THE EXECUTIVE ENGINEER,
... Respondent
2. CHIEF ENGINEER(HRM), VYDYUTHI BHAVANAM,
3. THE KERALA STATE ELECTRICITY BOARD,
For Petitioner :SRI.K.SHRIHARI RAO
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :19/08/2008
O R D E R
P.N.RAVINDRAN,J.
-------------------------
W.P ( C) No.24901 of 2008
--------------------------
Dated this the 19th August, 2008
J U D G M E N T
By Exhibit-P1 order dated 27.2.2007, the petitioner
was placed under suspension on the allegation that he had
demanded and accepted bribe from a consumer.
Pursuant to Exhibit-P1, a memo of charges was issued and
the petitioner submitted his written statement of defence.
It is submitted that there has been no progress in the
enquiry thereafter. The petitioner submits that in Exhibit
P4, he has sought a review of suspension and
reinstatement in service. It is submitted that based on
Exhibit-P4, the Executive Engineer sent Exhibit-P5 letter
to the Chief Engineer, the second respondent herein.
The petitioner has ,in this writ petition, inter alia prayed
that having regard to the fact that he is continuing under
suspension since 27.2.2007, the second respondent may
be directed to consider Exhibit-P4 and pass orders
thereon having regard to the contents of Exhibit-P5 letter.
W.P ( C) No.24901 of 2008
2
I have heard Sri.K.Shri.Hari Rao, the learned counsel
appearing for the petitioner and Sri.K.S. Anil, the learned
standing counsel appearing for the respondents. As the
petitioner is continuing under suspension from 27.2.2007
and as no progress has been made in the disciplinary
enquiry initiated as per Exhibit-P2, it is only proper that
the request made by the petitioner in Exhibit-P4 is
considered by the second respondent.
The writ petition is accordingly disposed of directing
the second respondent to consider Exhibit-P4 in the light of
Exhibit-P5 and take a decision thereon. This shall be done
within a period of two months from the date on which the
petitioner produces a copy of this judgment. The petitioner
shall also be heard before orders are passed on Exhibit-P5.
(P.N.RAVINDRAN, JUDGE)
ma
W.P ( C) No.24901 of 2008
3
W.P ( C) No.24901 of 2008
4