High Court Kerala High Court

P.K.Sivadas vs State Of Kerala on 23 November, 2010

Kerala High Court
P.K.Sivadas vs State Of Kerala on 23 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35062 of 2010(G)


1. P.K.SIVADAS, ASSISTANT PROJECT
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE COMMISSIONER, COMMISSIONERATE OF

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :23/11/2010

 O R D E R
                      S. SIRI JAGAN, J.
              - - - - - - - - - - - - - - - - - - - - - - -
                 W.P.(C)No.35062 of 2010
              - - - - - - - - - - - - - - - - - - - - - - -
        Dated this the 23rd day of November, 2010

                        J U D G M E N T

The petitioner is working as the Assistant Project

Officer of DRDA, Ernakulam. He was placed under

suspension, pursuant to a vigilance enquiry on 15.04.2005.

He was later reinstated in service, by order dated

07.08.2006. According to the petitioner, after completing

the investigation, the vigilance has found the petitioner

innocent and filed a final report in the criminal case

excluding the petitioner from the list of accused. Ext.P4

communication has been issued by the Deputy

Superintendent of Police, Vigilance & Anti-corruption

Bureau to the petitioner informing him that, he is not an

accused in the charge sheet. Enclosing Ext.P4, the

petitioner has submitted Ext.P5 representation, before the

1st respondent, seeking regularisation of his period of

suspension as duty for all purposes. For the present, the

petitioner would be satisfied with a direction to the

W.P.(C)No.35062 of 2010
-2-

1st respondent to consider and pass orders on Ext.P5 in the

light of Ext.P4.

I have heard the learned Government Pleader also. In

the facts and circumstances of the case, I dispose of this

writ petition with a direction to the 1st respondent to

consider and pass orders on Ext.P5, taking into account

Ext.P4 also, as expeditiously as possible, at any rate within

a period of three months from the date of receipt of a copy

of this judgment, after affording an opportunity of being

heard to the petitioner.

S. SIRI JAGAN
JUDGE

shg/