IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26297 of 2009(F)
1. RAJAN DAVID, S/O.GEORGE DAVID,
... Petitioner
Vs
1. KERALA STATE SPORTS COUNCIL,
... Respondent
2. THE SECRETARY,
For Petitioner :SMT.REKHA VASUDEVAN
For Respondent :PIRAPPANCODE V.S.SUDHEER,SC,SPORTS COUN
The Hon'ble MR. Justice V.GIRI
Dated :15/10/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.26297 of 2009
--------------------------
Dated this the 15th October,2009
J U D G M E N T
Petitioner, a Basket Ball Coach in the Kerala State
Sports Council, was placed under suspension following
allegations of misconduct allegedly raised by certain
students who are players in the team coached by him. It
seems that a preliminary enquiry was conducted by the
Finance Member of the Sports Council. A copy of the
report has been placed before me and it shows that prima
face case has been found against the petitioner. The said
report is dated 6.4.2009.
2. Learned counsel for the Sports Council submits
that the Council has decided to conduct further a detailed
enquiry. An Enquiry Officer was appointed in May, 2009.
But it is now more than five months, enquiry has not been
proceeded with. It is only appropriate that the
disciplinary action against the petitioner now called upon
later and decided to be conducted, shall be completed,
within four months from the date of receipt of a copy of
W.P ( C) No.26297 of 2009
2
this judgment. If disciplinary action is not completed
within the said period then the petitioner shall be
reinstated in service, without prejudice to the continuance
of the disciplinary action as such.
Writ petition is disposed of as above.
(V.GIRI,JUDGE)
ma
W.P ( C) No.26297 of 2009
3
W.P ( C) No.26297 of 2009
4