IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36486 of 2009(E)
1. SURESH.J,
... Petitioner
Vs
1. THE CHIEF CONSERVATOR OF FORESTS,
... Respondent
2. SRI.KOCHUKANJIRAM,
For Petitioner :SRI.P.C.SASIDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/12/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 36486 OF 2009 (E)
=====================
Dated this the 17th day of December, 2009
J U D G M E N T
While working as Forester, by Ext.P1 order dated 21/6/06,
the petitioner was placed under suspension on allegations of
misconduct. Thereafter, he was reinstated in service on 12/2/2009
without prejudice to continuance of the disciplinary action.
2. He was thereafter issued Ext.P2 memo of charges and
Ext.P3 explanation was submitted. The explanation was not
accepted and by Ext.P4, the 2nd respondent was appointed as the
Enquiry Officer. According to the petitioner, enquiry was
completed and was concluded on 19/11/2008. But, however, the
enquiry officer has not so far submitted his report, as a result of
which, the disciplinary proceedings remains inconclusive causing
grave prejudice to the petitioner.
3. It is seen that contending of the above and praying for
expeditious finalisation of the disciplinary proceedings, petitioner
has submitted Ext.P6 representation before the 1st respondent.
Even that representation has not been considered. It is in these
circumstances, the writ petition is filed.
WPC 36486/09
:2 :
4. If as stated by the petitioner, the enquiry was
concluded as early as on 19/11/2008, prima facie there cannot be
any reason for the inordinate delay in submitting the report and
finalising the proceedings. In any case, now that the petitioner
has approached the 1st respondent pointing out this injustice and
the prejudice that he has suffered by filing Ext.P6 representation,
I direct the 1st respondent to deal with his contentions and pass
appropriate orders remedying his grievance. This shall be done,
as expeditiously as possible, at any rate within 6 weeks of
production of a copy of this judgment along with a copy of this
writ petition.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp