High Court Kerala High Court

Samji David vs State Of Kerala on 9 April, 2008

Kerala High Court
Samji David vs State Of Kerala on 9 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 31279 of 2002(W)


1. SAMJI DAVID, MUNICIPAL SECRETARY,
                      ...  Petitioner

                        Vs



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

2. P.K.KRISHNAKUMAR, DEPUTY DIRECTOR,

                For Petitioner  :SRI.K.HARILAL

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :09/04/2008

 O R D E R
                  T.R.RAMACHANDRAN NAIR, J.

                   =========================

                      OP.No.31279 of 2002-W.

                   =========================

                 Dated this the 9th day of April, 2008.

                         J U D G M E N T

The petitioner is challenging the vires of Kerala Local Fund

Audit Act, 1994. He was working as the Secretary of the

Kayamkulam Municipality. The 2nd respondent initiated

prosecution against him on the ground that he was violated the

provisions of Section 9 of the said Act. The substance of the

allegation is that as on 31.7.2000 while the petitioner was the

Secretary, he failed to submit accounts for audit for the year 1999-

2000 before 31.7.2000 and thereby committed offence punishable

under Sec.9(2) of the Act. Ext.P1 is the complaint and Ext.P2 is the

summons issued by the criminal court. According to the petitioner

he was transferred from Attingal Municipality to Kayamkulam

only by Ext.P3 order dated 13.10.2000 and he took charge in

OP.No.31279 of 2002-W. -: 2 :-

Kayamkulam Municipality only on 30.10.2000. This is evidenced

by Ext.P4. He was also raised a contention that no notice under

Sec.9(3) of the Act was served on him.

2) The constitutional validity of the said Act even though

was challenged in various writ petitions, this Court by judgment in

OP.No.29280/2000 and other connected cases has upheld the

constitutional validity. I am in perfect agreement with the findings

rendered by the learned Single Judge in the above judgment. The

next aspect is whether the prosecution launched can be sustained.

The learned Single Judge in the judgment in the batch of cases has

further directed that reasoned orders are necessary in terms of

Sec.9(3) of the Act. Therefore the competent authority shall

consider the objection raised by the petitioner and hear him, as to

whether he is satisfied whether a criminal prosecution should be

launched. Till orders are passed in the said issue the criminal

prosecution longed against the petitioner will be kept in abeyance.

The Director or the Deputy Director, who is the competent

OP.No.31279 of 2002-W. -: 3 :-

authority, has to issue notice to the petitioner calling for his

objections in the matter and he should pass a reasoned order after

hearing the petitioner. The criminal prosecution will continue only

if the concerned Deputy Director takes a decision to the effect that

such prosecution is necessary in the facts of the case and after

orders are passed as directed above.

The writ petition is allowed as above.

T.R.RAMACHANDRAN NAIR, JUDGE.

kvs/-