High Court Kerala High Court

The Travancore Cements Ltd. vs Divakaran Nair on 19 June, 2007

Kerala High Court
The Travancore Cements Ltd. vs Divakaran Nair on 19 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 1239 of 2007()


1. THE TRAVANCORE CEMENTS LTD., NATTAKOM,
                      ...  Petitioner

                        Vs



1. DIVAKARAN NAIR, ASST.SPECIAL OFFICER,
                       ...       Respondent

2. SHRI JOSEPH PHILIP, ADVOCATE,

                For Petitioner  :SRI.B.S.KRISHNAN (SR.)

                For Respondent  :SRI.K.RAMAKUMARA

The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/06/2007

 O R D E R


                                K.S.Radhakrishnan

                                             &

                               Antony Dominic, JJ.

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

                              W.A.No.1239 of 2007

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

                 Dated this the  19th  day of June, 2007.


                                      JUDGMENT

Radhakrishnan,J.

Writ Appeal is preferred by the first respondent. Learned single

Judge found that no action was taken against the petitioner, since he

had retired from service. Writ Petition was preferred by the first

respondent herein seeking a writ of mandamus commanding

respondents 1 and 2 to complete the enquiry proceedings against the

petitioner before he reaches the age of superannuation on the 31st of

May, 2006 and also for other consequential reliefs. He has already

retired from service on 31st May, 2006. No rule has been brought to

our notice enabling the appellant to retain a retired employee in

service for the limited purpose of completing the enquiry proceedings.

We find no error in the judgment of the learned single Judge.

Writ Appeal is dismissed.

K.S.Radhakrishnan,

Judge.

Antony Dominic,

Judge.

ess 20/6