High Court Kerala High Court

Jayarajan M. vs The Joint Registrar (General) on 1 December, 2006

Kerala High Court
Jayarajan M. vs The Joint Registrar (General) on 1 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 21408 of 2004(W)


1. JAYARAJAN M., BINDHU BHAVANAM,
                      ...  Petitioner

                        Vs



1. THE JOINT REGISTRAR (GENERAL),
                       ...       Respondent

2. PEROOR SERVICE CO-OPERATIVE BANK LTD.,

                For Petitioner  :SRI.S.SANTHOSH KUMAR

                For Respondent  :SMT.V.P.SEEMANDINI

The Hon'ble MR. Justice J.M.JAMES

 Dated :01/12/2006

 O R D E R
                          J.M.JAMES, J.

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

                       W.P.(C). 21408/2004

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

            Dated this  1st day of December, 2006


                           JUDGMENT

Writ petitioner was the Honorary Secretary of

the second respondent, bank, from 22.1.1996. However,

he was made a Paid Secretary from 9.3.1998. There were

financial irregularities and it was alleged that he had

released an amount of Rs.50,000/-, without securing the

loan, to his wife. On 9.10.2001, an enquiry was

conducted and finding irregularities, he was kept under

suspension. Ext.P1 charge memo was issued on

10.10.2001.

2. It is submitted by the second respondent that

an amount of Rs.89,043/- was found due to the bank and

under Ext.R2(a), the writ petitioner had remitted an

amount of Rs.70,000/- undertaking to pay the balance

amount, thereafter.

3. The second respondent had appointed an

advocate as an Enquiry Officer, after ordering a domestic

W.P.(C).21408/2004

2

enquiry, on 27.2.2002. The petitioner had filed a

written statement against the charge, on 12.4.2002.

Enquiry stood for consideration on various dates. Then

Secretary-in-charge was examined on 15.5.2002.

Accordingly, enquiry report was submitted to the bank

on 4.6.2002. According to the learned counsel for the

second respondent, the same was communicated to the

writ petitioner, terminating him from service, as could be

seen from Ext.R2(d) dated 28.11.2006. Ext.R2(e) is the

acknowledgment card dated 10.12.2002.

4. While the learned counsel for the writ

petitioner submit that there was no hearing of the

petitioner, showing cause, why a major punishment of

termination of service was not to be imposed on the

petitioner. The learned counsel for the second

respondent, on the other hand, submit relying of Ext.R2

(e), that all the required procedures had been followed

and the writ petitioner had received the report of the

enquiry officer on 4.6.2002.

5. Ext.P6 is the decision dated 1.6.2004 of the

W.P.(C).21408/2004

3

first respondent disposing of the complaint, preferred by

the writ petitioner, and accepting the termination of his

service. However, the writ petitioner now challenges

that there was no proper procedure followed, before the

termination of the petitioner, as required under Rule

198(2) of the Kerala Co-operative Societies Rules, 1969,

in short ‘the Rules’. The learned counsel for the

petitioner also submit that the first respondent, the Joint

Registrar, may be directed to consider the entire matter

including the procedures that had been followed, before

the imposition of a major punishment of terminating the

petitioner from the service of the second respondent,

bank.

6. The counsel for the second respondent

however, submit that the appointment of the petitioner

as Paid Secretary was not approved by the Registrar and,

therefore, even an enquiry was not warranted. The

procedure required to be followed had been completely

complied with. Therefore, the petition may be dismissed,

submits the counsel.

W.P.(C).21408/2004

4

7. Records are not before me. In the counter,

the second respondent had stated that the enquiry

report dated 4.6.2002 was communicated to the

petitioner, Ext.R2(e) being the acknowledgment card.

However, the learned counsel for the petitioner submits

that through Ext.R2(e), the second respondent had

communicated a matter, in relation to another

communication and not relating to the enquiry report of

the Enquiry Officer as well as the show cause notice.

This fact requires further evidence for entering a finding.

8. I am not entering into any discussion on the

merit of the matter. The first respondent had accepted

the decision of the second respondent, bank, after

examining the records that had been produced before

him. However, Ext.P6 does not show, whether the first

respondent had examined the complaints of the non-

compliance of the procedure, as required under Rule 198

(2) of the Rules.

9. I cannot accept, at this stage, that the

appointment of the writ petitioner as Paid Secretary

W.P.(C).21408/2004

5

was not approved by the Registrar and hence no

domestic enquiry even need to be conducted. The

second respondent had opted to conduct an enquiry

through an Enquiry Officer. I find from the records that

almost all the procedures for conducting an enquiry had

been followed.

10. In the above facts situation, I set aside Ext.P6

order of the first respondent, Joint Registrar. I direct the

first respondent to call for the entire records leading to

the dismissal of the writ petitioner from service and pass

orders afresh, after examining the same under Rule 176

of the Rules. Before passing final orders, the first

respondent shall hear both the second respondent and

the writ petitioner and consider all their contentions.

11. The above exercise shall be completed within

one month from the date of production of a copy of this

judgment.

The writ petition is disposed of as above.






                                               J.M.JAMES

mrcs                                           JUDGE


W.P.(C).21408/2004

                      6