High Court Kerala High Court

Y.Thomas vs State Of Kerala on 13 September, 2007

Kerala High Court
Y.Thomas vs State Of Kerala on 13 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 825 of 2003()


1. Y.THOMAS, RETIRED ASSISTANT ENGINEER,
                      ...  Petitioner

                        Vs



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

2. CHIEF ENGINEER,

3. CHIEF ENGINEER, PROJECT-II,

4. EXECUTIVE ENGINEER, CHIMONY DAM PROJECT

5. ASSISTANT EXECUTIVE ENGINEER,

6. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.KRB.KAIMAL

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice A.K.BASHEER

 Dated :13/09/2007

 O R D E R
            K.S.RADHAKRISHNAN & A.K.BASHEER, JJ.

           - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

                                 W.A.No.825 OF 2003

           - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

                Dated this the 13th day of September, 2007


                                       JUDGMENT

Radhakrishnan, J

This writ appeal is preferred by the appellant herein

seeking a writ of certiorari to quash Exts.P41, P42, P46 and P48

(a) and to declare that no liability is outstanding against the

petitioner to Government. Appellant/petitioner who was

working as an Assistant Engineer, Store Section of Chimony

Dam Project in the Irrigation Department of the State retired

from service on superannuation from 29.2.92. From 1.10.91

onwards up to the date of retirement he had been on commuted

leave of two successive spells. On his entering leave, the

appellant had requested the Assistant Executive Engineer to

make arrangements for taking over charge of the materials in

the Godown and premises of the stores. But there was no

response from the department. By Ext.P3 letter dated 22.10.91,

the Assistant Executive Engineer had directed the appellant to

hand over charge of materials to Assistant Engineer. According

W.A.No.825 OF 2003

:: 2 ::

to the appellant/petitioner, though he had gone over several

times to hand over charge, the concerned Assistant Engineer did

not take charge of stores. Appellant/petitioner brought the

position to the notice of higher authorities by representations.

As the charge of the stores could not in fact be handed over, the

pensionary benefits such as regular pension, commuted pension

and DCRG were not paid to the appellant/petitioner. Non

Liability Certificate and Last Pay Certificate were also not

issued to the appellant/petitioner. Hence the

Appellant/petitioner filed O.P.No.10323/92 before this Hon’ble

court for a direction to disburse terminal benefits and to issue

NLC/LC and LPC. That original petition was disposed of by

directing the respondents to finalise the liability of the

appellant/petitioner and pass final orders within the prescribed

time limit. Pursuant to that judgment, the liability was fixed at

Rs.2,87,268/-. According to the petitioner fixation was done

arbitrarily and without hearing him.

2. Learned Single Judge passed an interim order dated

25.6.98 directing the department to furnish the details of the

W.A.No.825 OF 2003

:: 3 ::

quantification of liability to the appellant/petitioner. In

compliance with the said order, Ext.P44 statement of details was

furnished by the department. Appellant/petitioner filed Ext.P45

objection against Ext.P44, detailed statement of quantification of

liability. Objection was considered and Ext.P46 was revised

and refixed at Rs.1,62,438.24/- after deducting the cost of Tyres

stolen from the store.

3. The Executive Engineer by his letter dated 9.11.92, had

informed the appellant/petitioner to intimate the department a

convenient date for physical verification to hand over the charge

of the store materials under his custody or sent his authorised

agent for physical verification to hand over charge, failing

which, it was ordered that the Executive Engineer would break

open the store and assume charge of the materials in order to

safeguard the interest of the department. It was stated that

petitioner’s reply dated 27.10.92 was unsatisfactory and that

petitioner was least interested in handing over the charge of the

store materials even though he had retired from service on

29.2.92. By Ext.P31, the petitioner was informed that he would

W.A.No.825 OF 2003

:: 4 ::

be personally responsible for the shortage of materials, if any,

found during the verification. The petitioner had taken a stand

that after his retirement attempts were made to remove the

stocks without his knowledge and there was incidents of theft

and his health reasons did not permit him to be present when

requests were made. Due to non co-operation of the petitioner

the department had to break up the godown on 29.11.92 and

had to prepare an inventory in petitioner’s absence.

4. As per Rule 3 Part III K.S.R., the liability of a pensioner

shall be fixed at the most within three years of retirement.

Even though the Department had repeatedly requested the

petitioner to attend for verification of the store items, petitioner

avoided the same. This shows the negligent attitude of the

petitioner. Learned Single Judge took the view that as store

keeper the petitioner should have co-operated with the

department frankly and purposively and the attempt to shirk

responsibility would be a conduct which cannot be supported.

When the inventory shows that there is shortage of item, the

custodian has necessarily to be answerable.

W.A.No.825 OF 2003

:: 5 ::

Considering the entire facts and circumstances of the case,

we are of the view that the learned Single Judge has rightly

dismissed the original petition. We find no reason to interfere

with the judgment of the learned Single Judge. Hence, the writ

appeal lacks merit and it is dismissed.

K.S.RADHAKRISHNAN, JUDGE

A.K.BASHEER, JUDGE

jes