High Court Kerala High Court

V.Gopinathan vs State Of Kerala on 11 April, 2008

Kerala High Court
V.Gopinathan vs State Of Kerala on 11 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 12983 of 2008(S)


1. V.GOPINATHAN, IFS, CHIEF CONSERVATOR OF
                      ...  Petitioner

                        Vs



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

2. UNION OF INDIA -REPRESENTED BY ITS

3. SHRI.BINOY VISWAM, HON'BLE MINISTER FOR

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA

 Dated :11/04/2008

 O R D E R
                       J.B.KOSHY & K.HEMA, JJ.
                        --------------------------------------
                       W.P.(C)No.12983 OF 2008
                         -------------------------------------
                          Dated 11th April, 2008

                                 JUDGMENT

Koshy,J.

Petitioner while working as Chief Conservator of Forests

(Vigilance) was suspended pending enquiry on 18.9.2007. It is the case

of the appellant that he took charge in the present post only in January,

2007 and the alleged incident that finally resulted in the charges took

place in 2005. According to the appellant, he is innocent. That is a

matter to be considered by the authorities. We are not expressing any

opinion regarding the merits of the matter. The main grievance of the

petitioner is that he was initially suspended for three months. Thereafter

by Ext.P4 suspended was extended by 180 days. According to him,

enquiry was completed, but, he has not informed all the details regarding

the report and he assumes that he was found innocent. Whatever is that,

an employee cannot be suspended pending enquiry indefinitely. In these

circumstances, without going into the merits of the matter, we direct the

department to complete the enquiry within the period mentioned in

Ext.P4 order dated 15.12.2007. In any event, if enquiry is not

completed, he may be reinstated in service, but, the department can

continue the enquiry. If Government wants he can even be posted in any

W.P.(C).12983/2008 2

other equivalent post, but, he should not be kept under suspension

further. Central Administrative Tribunal considered only suspension

pending enquiry during the initial period of three months by Ext.P17

award. In the above circumstances, we dispose of the writ petition

with the above direction.

J.B.KOSHY
JUDGE

K.HEMA
JUDGE

tks