High Court Kerala High Court

Santhosh M Thomas vs The Airport Authority Of India on 8 January, 2010

Kerala High Court
Santhosh M Thomas vs The Airport Authority Of India on 8 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 128 of 2010(M)


1. SANTHOSH M THOMAS
                      ...  Petitioner

                        Vs



1. THE AIRPORT AUTHORITY OF INDIA
                       ...       Respondent

2. THE AIRPORTS DIRECTOR/DISCIPLINARY

3. MEMBER  PERSONNEL AND ADMINISTRATION

                For Petitioner  :SRI.V.J.JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :08/01/2010

 O R D E R
                     K.SURENDRA MOHAN, J
                       ...........................................
                      WP(C).NO. 128 OF 2010
                      ............................................
        DATED THIS THE 8TH DAY OF JANUARY, 2010

                                 JUDGMENT

The petitioner has been working as Superintendent in the Fire

Services Station, Thiruvananthapuram International Airport, since

1995. According to the petitioner, he had applied for leave for a period

of five years from 1.5.2008, and on the bonafide belief that leave would

be granted, he had gone abroad. But, it appears that leave was not

sanctioned and disciplinary proceedings have been initiated against him

for continued absence. According to the petitioner, though he had

expressed willingness to join duty at Thiruvananthapuram, the same

was not being considered and the disciplinary proceedings against him

are being proceeded with.

2. The counsel for the petitioner submits that the petitioner has

already challenged the action against him by filing Ext.P14 appeal

before the third respondent. However, no orders are passed thereon till

date. At the same time, action was being taken against him for

terminating him from service. According to the counsel for the

Wpc 128/2010 2

petitioner, it is absolutely necessary that orders are issued directing an

expeditious hearing and disposal of the appeal that is pending.

3. In the above circumstances, this writ petition is disposed of

directing the third respondent to consider and dispose of the appeal of

the petitioner evidenced herein by Ext.P14, as expeditiously as possible

and at any rate, within a period of one month from the date of receipt

of a copy of this judgment, after affording a personal hearing to the

petitioner also. Needless to say that further disciplinary action against

the petitioner shall be continued only after final disposal of the appeal.

All other contentions raised by the petitioner in this writ petition are

left open.

K.SURENDRA MOHAN, JUDGE

lgk