IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 9833 of 2001(U)
1. N.KRISHNANKUTY
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.T.B.THANKAPPAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :25/02/2009
O R D E R
S.SIRI JAGAN, J.
==================
O.P.No. 9833 of 2001
==================
Dated this the 25th day of February, 2009
J U D G M E N T
The petitioner filed this original petition at a time when he was a
Circle Inspector of Police in the service of the Government of Kerala.
He subsequently retired on 31.5.2005. His claim now relates to
promotion to the post of Deputy Superintendent of Police for the year
1999. Although, according to the petitioner, he was eligible for
promotion as Deputy Superintendent of Police in 1996-1997, he was
not granted promotion. In the meanwhile, disciplinary proceedings
were initiated against him. While, the disciplinary proceedings were
pending, the Departmental Promotion Committee met in 1999 to
prepare the select list for promotion to the post of Deputy
Superintendent of Police for the year 1999. The petitioner was included
in supplementary list for the year 1999, with a condition that his
inclusion in the select list is conditional on exoneration in the
disciplinary proceedings which are pending. Subsequently, the
petitioner was punished with withholding of one increment with
cumulative effect. Based on that punishment, subsequent
Departmental Promotion Committee deleted the petitioner’s name
from the select list. The deletion of the petitioner from the select list
was solely on the basis of the punishment. But subsequent to filing of
this original petition, by Ext.P14 judgment dated 7.4.2005 in O.P.No.
38457/2002, that punishment was set aside on the ground that when
o.p.9833/01 2
the petitioner was exonerated by the enquiry officer, the disciplinary
authority before imposing on the petitioner the punishment, should
have issued show cause notice setting out the tentative reasons on the
basis of which the disciplinary authority seeks to disagree with the
findings of the enquiry officer, which had not been done in this case.
Although in Ext.P14 judgment liberty was given to the respondents to
proceed against the petitioner, if they are so advised, in accordance
with law, the petitioner has stated in the affidavit filed along with
I.A.No.6734/2005 that no proceedings were so initiated. The
petitioner now seeks the following relief:
“i) Issue a writ in the nature of mandamus commanding the
respondents to prepare a select list including the name of the petitioner
in appropriate place for promotion to the post of Dy.S.Ps. and
accordingly promote him to that post with seniority, service and
monetary benefits from the date on which that vacancy occurred.”
2. The learned Government Pleader opposes the prayer of the
petitioner with the help of the counter affidavit filed on behalf of the 1st
respondent.
3. I have considered the rival contentions in detail.
4. In paragraph 11 of the counter affidavit filed by the 1st
respondent, it is stated thus:
“11. In the above circumstances the argument of the petitioner
that the vacancies that arose in 1996, 1997 and 1998 were not taken
into account while preparing the select list cannot be accepted. The
petitioner was conditionally included in the select list for the year 1999
supplementary as per Note (i) of Rule 28(b) 7. It is also specified in the
rules that if the officer is fully exonerated his case can be considered for
promotion. As the petitioner was awarded with a punishment of
increment bar for one year with cumulative effect the D.P.C. which met
on 12.2.2001 examined his case and decided to supersede him. The
petitioner was not eligible for consideration for inclusion in the select listo.p.9833/01 3
for the vacancies in 1998. He was the 57th person in the field of choice
placed before the D.P.C. The D.P.C. considered the case only upto
Sl.No.47.”
From the above it is abundantly clear that the petitioner’s name has
been deleted from the select list for the year 1999 only on the ground
of imposition of punishment. Now that, by Ext.P14 judgment, the
punishment has been set aside and, in that judgment it has been
specifically held that the petitioner would be entitled to all benefits as if
the orders impugned in that original petition were not passed, he
would also be eligible for benefit of promotion. Since the name of the
petitioner was deleted only on account of the punishment, on setting
aside that punishment, the petitioner is liable to be restored in the
select list for 1999. Therefore, he is entitled to at least notional
promotion in accordance with the select list for the year 1999 as and
when his turn comes. Accordingly, this original petition is allowed and
the respondents are directed to give the petitioner notional promotion
in accordance with his position in the select list for 1999 and disburse
all retirement benefits based on fixation of pay as per that promotion.
Orders in this regard shall be passed and arrears of retirement benefits
disbursed as expeditiously as possible, at any rate, within two months
from the date of receipt of a certified copy of this judgment.
The original petition is disposed of as above.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
S.SIRI JAGAN, J.
==================
O.P.No. 9833 of 2001-U
==================
J U D G M E N T
25th February, 2009