IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35891 of 2010(T)
1. P.R.VIJAYASENAN,UPPER DIVISION CLERK,
... Petitioner
Vs
1. THE DIRECTOR OF PANCHAYATHS,
... Respondent
2. THE DEPUTY DIRECTOR OF PANCHAYATHS,
For Petitioner :SRI.SIBY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :06/12/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 35891 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 6th day of December, 2010.
J U D G M E N T
The petitioner was suspended while he was working as U.D.
Clerk in Vadasserrykara Grama Panchayat by Ext. P1 order. Later,
by Ext. P2, the petitioner was reinstated subject to disciplinary
proceedings. The petitioner was issued with Ext. P3 charge memo
and the petitioner was transferred by Ext. P5 order. In the
disciplinary proceedings, Ext. P7 show cause notice regarding the
punishment to be imposed on the petitioner has been issued, to
which the petitioner has filed Ext. P8 reply. The petitioner’s
grievance now in this writ petition is that the increments and higher
grade promotion which became due to the petitioner during his
period of suspension have not been given to the petitioner. Seeking
those reliefs, the petitioner has filed Ext. P6 representation before
the 1st respondent. The petitioner seeks a direction to the 1st
respondent to consider and pass orders on Ext. P6 expeditiously.
Having heard the learned Government Pleader also, I dispose of
this writ petition with a direction to the 1st respondent to consider and
pass orders on Ext. P6 as expeditiously as possible, at any rate, within
one month from the date of receipt of a copy of this judgment.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.