High Court Kerala High Court

S.Nandakumar vs The Commissioner on 16 February, 2011

Kerala High Court
S.Nandakumar vs The Commissioner on 16 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4848 of 2011(E)


1. S.NANDAKUMAR,
                      ...  Petitioner
2. K.R.PRASANNAKUMAR,

                        Vs



1. THE COMMISSIONER,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.SIBY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :16/02/2011

 O R D E R
                             S.SIRI JAGAN, J.

                      ==================

                       W.P.(C).No. 4848 of 2011

                      ==================

              Dated this the 16th day of February, 2011

                             J U D G M E N T

The petitioners are working as Intelligence Inspector and

Commercial Tax Inspector in the Sales Tax Department of the

Government of Kerala. They have been issued with memos of charges

in disciplinary proceedings. They seek a direction to the respondents to

complete the disciplinary proceedings initiated by Exts.P1 and P2

expeditiously.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, especially in

view of the fact that the 2nd petitioner is due to retire on 31.3.2011, I

direct the respondents to see that the disciplinary proceedings against

the petitioners are completed, as expeditiously as possible, at any

rate, within two months from the date of receipt of a certified copy of

this judgment.

The writ petition is disposed of as above.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE

           ///True copy///




                               P.A. to Judge

2