High Court Kerala High Court

P.G. Muraleedharan Nair vs Divisional Forest Officer on 19 December, 2007

Kerala High Court
P.G. Muraleedharan Nair vs Divisional Forest Officer on 19 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 37668 of 2007(H)


1. P.G. MURALEEDHARAN NAIR,
                      ...  Petitioner

                        Vs



1. DIVISIONAL FOREST OFFICER,
                       ...       Respondent

2. RANGE OFFICER,

3. FOREST CONSERVATOR (HIGH RANGE CIRCLE),

                For Petitioner  :SRI.N.K.KARNIS

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :19/12/2007

 O R D E R
                               V. GIRI, J.
                -------------------------------------------
                    W.P.(C).NO.37668 OF 2007-H
               ---------------------------------------------
          Dated this the 19th day of December, 2007.

                               JUDGMENT

Petitioner essentially challenges Ext.P1, which is only a

memo of charges issued on 15.6.2006. He has already submitted

his explanation to the same as per Ext.P7. The learned counsel

for the petitioner submits that the allegations contained in Ext.P1

relate to an incident, which took place more than four years prior

to the date of retirement and, therefore, disciplinary proceedings

ought not to be taken on the same. The petitioner further

submits that memo of charges was not issued to him prior to

the retirement. According to him, the date of actual service of

the same was subsequently changed.

2. In my view there is no ground warranting interference with

Ext.P1. It is only a memo of charges. It is open to the petitioner to

take up all available contentions thereto to controvert the same.

Obviously, the respondents will be bound to consider the same

in the course of passing final orders pursuant to Ext.P1.

WPC.NO.37668/2007                                                    .
                                     2

3.     The petitioner has a further     grievance   regarding delay in

disbursal of the retirement benefits.      In the circumstance, the

benefits could be disbursed only on completion of the proceedings

initiated under Ext.P1.

After having heard the learned Government Pleader also, this

writ petition is disposed of directing the 1st respondent to complete

the proceedings initiated under Ext.P1 as early as possible, at any

rate, within a period of six months from the date of receipt of a

copy of this judgment. The question of disbursal of retirement

benefits due to the petitioner will be considered only after

appropriate action is taken on completion of the proceedings

subject to the orders to be passed therein.

V. GIRI, JUDGE.





   cl

WPC.NO.37668/2007         .
                     3

WPC.NO.37668/2007         .
                     4