High Court Kerala High Court

V.D.Babu vs State Of Kerala on 2 June, 2008

Kerala High Court
V.D.Babu vs State Of Kerala on 2 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2840 of 2007()


1. V.D.BABU, H.C.U., 456,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. DIRECTOR GENERAL OF POLICE,

3. INSPECTOR GENERAL OF POLICE,

4. THE DEPUTY INSPECTOR GENERAL OF

5. SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.JOSHI N.THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :02/06/2008

 O R D E R

J.B. Koshy & P.N.Ravindran, JJ.

————————————–
W.A. No. 2840 of 2007

—————————————
Dated this the 2nd day of June, 2008

Judgment

Koshy,J.

Appellant herein was proceeded with two disciplinary

proceedings. Finally, one proceeding was dropped. In the other

proceeding, the disciplinary authority imposed punishment of

barring of increment for six months without cumulative effect. The

above punishment was later modified by the Deputy Inspector

General of Police, Ernakulam as barring of increment for three

months without cumulative effect. The reviewing authority agreed

with the same. When the petitioner challenged that matter, this

court directed the authority to reconsider the matter by judgment in

O.P.No.10949 ;of 2003. Again, reviewing authority confirmed the

punishment. The finding of the disciplinary authority was based on

findings in the enquiry report. The learned single Judge considered

the matter and agreed with the present impugned order. What is

imposed is a minor punishment, but, enquiry was conducted and all

the authorities concurred with the findings. Since the punishment is

only a minor one, we are of the view that this is not to be

W.A.No.2840/2007 2

considered in a writ petition. We also agree with the views of the

learned single Judge. Writ appeal is dismissed.

J.B.Koshy
Judge

P.N.Ravindran
Judge

vaa

W.A.No.2840/2007 3

J.B. KOSHY
AND
P.N.RAVINDRAN,JJ.

————————————-
W.A. No. 2840 of 2007

————————————-

Judgment

Dated:2nd June, 2008