High Court Kerala High Court

R.Wilson vs The State Of Kerala on 22 June, 2009

Kerala High Court
R.Wilson vs The State Of Kerala on 22 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8439 of 2009(Y)


1. R.WILSON, S/O. RAJAYYAN,
                      ...  Petitioner
2. J.SOMAN KURUP, S/O. JANARDANAN PILLAI,

                        Vs



1. THE STATE OF KERALA, REP. BY ITS
                       ...       Respondent

2. THE LAND REVENUE COMMISSIONER,

3. THE DISTRICT COLLECTOR, PATHANAMTHITTA.

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :22/06/2009

 O R D E R
                          P.N.RAVINDRAN, J.
                  -----------------------------
                      W.P(C) No.8439 of 2009-Y
                 ------------------------------
               Dated this the 22nd day of June, 2009.

                            J U D G M E N T

Heard Sri.S.Sreekumar, the learned counsel appearing for the

petitioners and Sri.Antony Mukkath, the learned Government Pleader

appearing for the respondents.

2. The petitioners who are Special Village Officer and Village

Officer respectively, were placed under suspension by order dated

15.9.2008 passed by the District Collector, Pathanamthitta. Aggrieved

thereby the petitioners filed an appeal before the Land Revenue

Commissioner. By Ext.P9 order passed on 10.2.2009, the appeals were

rejected. In this writ petition the petitioners challenge Exts.P4 and P9

orders passed by the District Collector and the Land Revenue

Commissioner respectively.

3. The pleadings disclose that the petitioners were placed

under suspension on 5.9.2008. More than nine months have passed

thereafter. Para 17 of the Manual for Disciplinary Proceedings stipulates

that cases of Government servants who are continuing under suspension

pending disciplinary proceedings initiated against them, for a period

exceeding six months have to be reviewed. I am therefore of the opinion

that the State Government should consider whether the petitioners

W.P(C) No.8439 of 2009-Y 2

should continue to be under suspension. The learned Government

Pleader appearing for the respondents submits that the files relating to

the petitioners have already been placed before the Suspension Review

Committee and the Suspension Review Committee will meet and pass

orders on the question whether the petitioners should remain under

suspension.

In the light of the submissions made at the Bar by the learned

counsel appearing on either side, I dispose of this writ petition with a

direction to the Secretary to Government, Revenue Department to

consider whether the petitioners should continue under suspension and

take a decision thereon in accordance with the law, expeditiously and in

any event within three months from today. The Secretary to Government,

Revenue Department shall also hear the petitioners before taking a

decision in the matter. After orders are passed as directed above, the

Government shall communicate a copy thereof to the petitioners

expeditiously.

Sd/-

P.N.RAVINDRAN
JUDGE

//True Copy//

PA to Judge
ab