IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28753 of 2005(W)
1. V.V.GEORGE, ASSISTANT ENGINEER,
... Petitioner
Vs
1. THE CHAIRMAN, KSEB.,
... Respondent
2. THE SECRETARY, KSEB.,
3. THE CHIEF ENGINEER(HRM),
4. THE DEPUTY CHIEF ENGINEER,
5. THE EXECUTIVE ENGINEER,
For Petitioner :SRI.P.ALI
For Respondent :SRI.K.S.ANIL, SC, KSEB
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/11/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 28753 OF 2005 (W)
=====================
Dated this the 4th day of November, 2009
J U D G M E N T
Petitioner is an Assistant Engineer under the Kerala State
Electricity Board.
2. In this writ petition, he is challenging Ext.P7, an order
imposing a punishment of barring one annual increment without
cumulative effect and ordering recovery of Rs.11,137/- from the
petitioner. This order was passed pursuant to the disciplinary
proceedings initiated following Ext.P1 memo of charges.
3. It is now submitted by both sides that the Full Board of
the KSEB considered the case of another person who was
proceeded against along with the the petitioner on 9/3/2009 and
by Ext.P8 order, that person has been exonerated of the charges.
It is stated that subsequently on 24/10/2009, yet another order
has been issued by the Board exonerating the petitioner also. A
copy of the said order has been made available by the standing
counsel for the respondents.
4. Now that by order dated 24/10/2009, the petitioner has
also been exonerated, Ext.P7 order has been rendered ineffective.
WPC 28753/05
:2 :
Therefore, the prayer to quash Ext.P7 no longer survives.
Therefore, the writ petition is disposed of directing that the
benefits, if any, which have been recovered or withheld from the
petitioner shall be restored to him without any further delay.
ANTONY DOMINIC, JUDGE
Rp