High Court Kerala High Court

T.K. Ganesan vs The Cantonment Board on 28 January, 2011

Kerala High Court
T.K. Ganesan vs The Cantonment Board on 28 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 210 of 2011(A)


1. T.K. GANESAN, AGED 43 YEARS
                      ...  Petitioner

                        Vs



1. THE CANTONMENT BOARD, REP. BY ITS
                       ...       Respondent

2. THE PRINCIPAL DIRECTOR,

                For Petitioner  :SRI.V.R.KESAVA KAIMAL

                For Respondent  :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :28/01/2011

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                        W.P(C) No. 210of 2011
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
               Dated this, the 28th day of January, 2011.

                            J U D G M E N T

The petitioner is an employee of the 1st respondent-Board. He

has been suspended on certain allegations of misconduct. The

petitioner is challenging the same.

2. I directed the learned standing counsel for the Board to

ascertain within what time the disciplinary proceedings against the

petitioner can be completed. Today, the learned standing counsel

submits that the same can be completed within one month.

Accordingly, I dispose of this writ petition with a direction to the

respondents to see that the disciplinary proceedings initiated by

suspending the petitioner are completed and taken to its logical

conclusion as expeditiously as possible, at any rate, within one month

from the date of receipt of a copy of this judgment. Needless to say,

the petitioner shall co-operate with the enquiry and he shall be

present in the enquiry on all dates without seeking adjournments.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.