IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31686 of 2010(I)
1. ROY WILFRED, JUNIOR HEALTH INSPECTOR
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. ADDITIONAL DIRECTOR OF HEALTH SERVICES
3. DISTRICT MEDICAL OFFICER (HEALTH )
4. SMT. MANEESHA
For Petitioner :SRI.K.M.ANEESH
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :15/10/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.31686 of 2010
==================
Dated this the 15th day of October, 2010
J U D G M E N T
The petitioner is a Junior Health Inspector Grade II working at
the Primary Health Centre, Pazhampalakod. He was suspended from
service by Ext.P4 order on the allegation that the petitioner’s wife, the
4th respondent herein, made a representation to the 1st respondent
seeking permission to prosecute the District Medical Officer and that
the same has been made to harass higher officers of the petitioner at
the instigation of the petitioner. The petitioner was suspended from
service on 3.12.2009. He wants revocation of the suspension. He
therefore, seeks the following reliefs:
“i) Issue a Writ of Certiorari or other appropriate Writ, direction or
order to call for all records leading Exhibits P6 order and to
quash the same as illegal and unlawful.
ii) To issue a writ of mandamus or other appropriate writ, order or
direction and direct the respondents 1 and 2 to reinstate the
petitioner into service at the earliest.
iii) To issue a writ of mandamus or other appropriate writ, order or
direction and direct the respondents 1 and 2 to grant all the
benefit to the petitioner for the period of suspension.
iv) To issue a writ of mandamus or other appropriate writ, order or
direction and direct the respondents 1 and 2 to pay an amount
of Rs. One lakh as compensation for the illegal actions.”
2. From the documents, I find that Ext.P6 charge memo has
been issued to the petitioner on 13.5.2010 and the petitioner has
submitted Ext.P7 statement of defence also. That being so, it is only
w.p.c.31686/10 2
appropriate that disciplinary proceedings be completed expeditiously.
3. I have heard the learned Government Pleader also.
4. In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 2nd respondent to complete the
disciplinary proceedings initiated by Ext.P6 memo of charges, as
expeditiously as possible, at any rate, within three months from the
date of receipt of a certified copy of this judgment.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge