High Court Kerala High Court

S.Rajan vs The Secretary To Government on 16 October, 2009

Kerala High Court
S.Rajan vs The Secretary To Government on 16 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28416 of 2009(V)


1. S.RAJAN, BINDER(UNDER SUSPENSION),
                      ...  Petitioner

                        Vs



1. THE SECRETARY TO GOVERNMENT,
                       ...       Respondent

2. KERALA HEALTH RESEARCH AND WELFARE

3. THE MANAGING DIRECTOR,

4. SMT.USHA TITUS, MANAGING DIRECTOR,

5. R.LEELA, IPP PRESS,

6. THE ASSISTANT DIRECTOR,

7. P.SREEDHARAN NAIR,

8. M.S.MANOJ KUMAR,

                For Petitioner  :SRI.M.R.RAJESH

                For Respondent  :SRI.M.AJAY,SC,KERALA HEALTH RESEARCH&WE

The Hon'ble MR. Justice V.GIRI

 Dated :16/10/2009

 O R D E R
                           V.GIRI, J
                         -------------------
                      W.P.(C).28416/2009
                         --------------------
            Dated this the 16th day of October, 2009

                         JUDGMENT

Heard learned counsel for the petitioner Mr.M.R.Rajesh

and Mr.M.Ajay learned Standing Counsel for respondents 2, 3,

4 and 6.

2. Petitioner, who is employed as a binder under the 2nd

respondent, was suspended pursuant to a complaint filed by the

5th respondent raising several allegations including certain

allegations of sexual harassment. The complaint was referred

to a Committee, in terms of the dictum of the Supreme Court in

Vishaka v. State of Rajasthan (1997 (6) SCC 241). It is

now admitted that an enquiry by the said Committee has been

completed and they have recommended for the registration of a

crime against the petitioner and a complaint has been

forwarded. They also recommended disciplinary proceedings.

But such disciplinary proceedings has not been initiated so far.

3. In the meanwhile, it is alleged that the petitioner while

under suspension, on 18.8.2009 had banged into the IPP press

and had assaulted Mr.Manoj Kumar, the 8th respondent.

W.P.(C).28416/09
2

Pursuant thereto, Ext.P28 show cause notice was issued. But

show cause notice has been issued requiring him to show cause

why his service should not be terminated. Petitioner has

submitted Ext.P30 objections refuting the allegations alleged in

Ext.P28 and also seeking a reinstatement in service.

4. On instructions, learned counsel for respondents 2, 3, 4

and 6 submits that Ext.P28 is only a show cause notice.

Petitioner’s explanation to Ext.P28 as Ext.P30 would be

considered and if the explanation is not found to be satisfactory,

then, a full fledged enquiry would be conducted and a

punishment in the nature of termination of the service, which is

a major punishment, would obviously be contemplated only

after such enquiry. Submission is recorded.

5. Learned counsel for the petitioner submits that since the

enquiry by the Committee constituted in terms of the directions

in Vishaka has been completed, it is not justified to continue to

place the petitioner under suspension. Learned counsel for the

2nd respondent submits that the question of continuing the

petitioner under suspension will be considered in the light of

the allegations contained in Ext.P28 also.

W.P.(C).28416/09
3

6. 3rd respondent shall within one month from the date of

receipt of a copy of this judgment, consider the question of

revoking the petitioner’s suspension. If a further enquiry

pursuant to Ext.P28, in spite of Ext.P30 explanation, is found to

be necessary, then, that may be proceeded with. But

nevertheless, the necessity to place the petitioner under

suspension should be independently considered. A decision in

the matter of revoking the suspension of the petitioner shall be

taken within one month from the date of receipt of a copy of

this judgment. Petitioner shall be paid subsistence allowance

for the period during which he has been kept under suspension,

as per Rules. Other contentions raised by the petitioner are left

open.

Writ petition is disposed of as above.

V.GIRI,
Judge

mrcs