High Court Kerala High Court

Sundaresan T.S. vs The State Of Kerala on 27 July, 2009

Kerala High Court
Sundaresan T.S. vs The State Of Kerala on 27 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19520 of 2009(H)


1. SUNDARESAN T.S.,S/O.THAMPI,AGED 59,
                      ...  Petitioner

                        Vs



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

2. THE COMMISSIONER FOR RURAL DEVELOPMENT,

                For Petitioner  :SRI.C.S.MANILAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :27/07/2009

 O R D E R
                            P.N.RAVINDRAN, J.
                   -----------------------------
                      W.P(C) No.19520 of 2009-H
                  ------------------------------
                 Dated this the 27th day of July, 2009.

                             J U D G M E N T

Heard Sri.C.S.Manilal, the learned counsel appearing for the

petitioner and Smt.Anu Sivaraman, the learned Government Pleader

appearing for the respondents.

2. The petitioner is a pensioner. Disciplinary action was

initiated against the petitioner while he was in service which culminated

in Ext.P5 order dated 23.2.2004 whereby the Commissioner for Rural

Development fixed the total sum of Rs.16,500/- as his liability and

directed recovery of the said sum from him. The Commissioner for Rural

Development also imposed on him the punishment of withholding of two

increments without cumulative effect. Aggrieved by Ext.P5, the petitioner

filed Ext.P6 appeal addressed to the Government within the period of

limitation prescribed under Rule 25 of the Kerala Civil Services (Control,

(Classification, Control and Appeal) Rules, 1960. Instead of forwarding

the appeal to the Government, the Commissioner for Rural Development

himself considered the appeal and passed Ext.P7 order dated 6.7.2006

reducing the liability fixed as per Ext.P5. Aggrieved thereby a review

petition dated 15.9.2006 was filed before the Government. By Ext.P8

order dated 17.11.2008 the said review petition was dismissed. Hence

W.P(C) No.19520 of 2009-H 2

this writ petition challenging Exts.P5, P7 and P8 orders.

3. The learned Government Pleader appearing for the

respondents submits on instructions that Ext.P6 appeal was not

forwarded to the Government and that it was disposed of by the original

authority himself namely the Commissioner for Rural Development. He

submits that thereafter Ext.P7 order was passed and it was unsuccessfully

challenged by the petitioner before the Government in review. In my

opinion, the procedure adopted by the Commissioner for Rural

Development is illegal. As the disciplinary authority, the Commissioner

for Rural Development could not have disposed of Ext.P6 appeal. He

could have only withheld the appeal if the appeal was not filed in terms

of the provisions contained in Kerala Civil Services (Classification, Control

and Appeal) Rules, 1960 or returned it for proper presentation. He

however disposed of the appeal and passed a revised order, thereby

depriving the petitioner of his right to challenge the order before the

Government, the competent appellate authority. These aspects have not

been taken note of by the Government when the Government passed

Ext.P8 order. I am therefore of the considered opinion that Exts.P7 and

P8 orders are liable to be set aside.

I accordingly allow this writ petition, quash Exts.P7 and P8 and

direct the Commissioner for Rural Development to forward the original of

W.P(C) No.19520 of 2009-H 3

Ext.P6 appeal to the Government. This shall be done within one month

from the date on which the petitioner produces a certified copy of this

judgment before him. The Government shall after the original of Ext.P6

appeal is received by them issue notice to the petitioner, hear him and

pass orders thereon, giving reasons in support of their conclusions. Final

orders in the matter shall be passed within four months from the date of

which the original of Ext.P6 appeal is received by the Government.

Sd/-

P.N.RAVINDRAN
JUDGE

//True Copy//

PA to Judge

ab