IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34801 of 2010(A)
1. R. MINIMOL,
... Petitioner
Vs
1. THE DIRECTOR MUNICIPALITIES,
... Respondent
2. THE CHAIRMAN,
3. THE SECRETARY,
For Petitioner :SRI.T.S.RADHAKRISHNA PILLAI
For Respondent :SRI.M.K.CHANDRAMOHAN DAS, SC, M.C.,ALP
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :14/12/2010
O R D E R
S. SIRI JAGAN, J.
-----------------------------------
W.P.(C) No.34801 OF 2010
---------------------------------------
Dated this the 14th day of December, 2010
JUDGMENT
The petitioner has been suspended by Ext.P7 order dated
4.11.2010. The petitioner is challenging such suspension order.
I am not inclined to interfere with the suspension order at this
point of time. However, having initiated disciplinary proceedings
against the petitioner, the respondents should take it to its logical
conclusion within a reasonable time.
2. I have heard the learned Standing Counsel for the
Municipality also.
Having heard both sides, I dispose of this writ petition with
a direction to respondents 2 and 3 to complete the disciplinary
proceedings initiated against the petitioner as expeditiously as
possible, at any rate, within four months from the date of receipt
of a copy of this judgment. In the meanwhile, the petitioner may
file a petition for review of the suspension order which shall be
considered and orders passed by the appropriate authority within
one month from the date of receipt of the same.
S. SIRI JAGAN, JUDGE
acd