High Court Kerala High Court

V.Suguthan vs State Of Kerala on 23 July, 2008

Kerala High Court
V.Suguthan vs State Of Kerala on 23 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21896 of 2008(F)


1. V.SUGUTHAN, CIRCLE INSPECTOR OF POLICE
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF GENERAL OF POLICE, KERALA,

3. INSPECTOR GENERAL OF POLICE,

4. THE SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :23/07/2008

 O R D E R
                         V.GIRI, J
                       -------------------
                    W.P.(C).21896/2008
                       --------------------
            Dated this the 23rd day of July, 2008

                       JUDGMENT

Petitioner, who is a Circle Inspector of Police, is

aggrieved by Ext.P8 order of transfer by which he was

transferred out of Anchal in Kollam District without a

specific posting and Ext.P9 order passed by the Director

General of Police suspending him from service. Several

grounds have been taken in the writ petition challenging

the order of suspension. When the matter came up for

admission, it was suggested to the learned counsel for the

petitioner that since there is an alternate appellate

remedy available in relation to Ext.P9 order of

suspension, it would be appropriate that the petitioner

avails the same. Accordingly, Ext.P19 appeal has been

filed by the petitioner on 22.7.2008. Same is to be

considered and disposed of by the Government under

Rule 23(b) of the Kerala Police Departmental Inquiries

Punishment and Appeal Rules, 1958.

2. The appeal has been presented before the DGP as

W.P.(C).21896/2008
2

required to be done. But it is to be considered by the

Government.

3. In the result, writ petition is disposed of directing

the second respondent to forward Ext.P19 to the

Government within one week from the date of receipt of

a copy of this judgment, if not already done. First

respondent, Government, shall hear the petitioner and

pass orders on Ext.P19 within four weeks from the date

of receipt of appeal memorandum from the DGP. Copy of

the writ petition along with the copy of I.A.9538/2008

shall be produced by the petitioner, along with the

certified copy of the judgment before the first

respondent. Copy of the judgment shall be

independently produced by the petitioner before the

second respondent.

V.GIRI,
Judge

mrcs