High Court Kerala High Court

Vilappil Service Co-Operative … vs The Commissioner Of Police on 11 March, 2008

Kerala High Court
Vilappil Service Co-Operative … vs The Commissioner Of Police on 11 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 81 of 2008(I)


1. VILAPPIL SERVICE CO-OPERATIVE BANK LTD.,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER OF POLICE,
                       ...       Respondent

2. A.KASIM KUNJU,

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :11/03/2008

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                     W.P(C).No.81 OF 2008
                 -------------------------------------------
             Dated this the 11th day of March, 2008


                             JUDGMENT

“C.R.”

The second respondent availed a loan from the first

respondent and executed an agreement in terms of Section 37

(1) of the Kerala Co-operative Societies Act, 1969, hereinafter,

‘the Act’. By the force of that agreement, the petitioner was

entitled to request the employer of the second respondent to

make deductions from the salary of the second respondent for

remittance towards the defaulted loan account. The petitioner

made such request to the first respondent Commissioner of

Police. No action followed. Thereafter, the second respondent

retired from service. The retiral benefits are not covered by

Section 37 agreement between the petitioner and the second

respondent.

2. In the aforesaid circumstances, notice was issued to the

first respondent to show cause why deductions were not

WPC.81/08

2

promptly made while the second respondent was in service. A

counter affidavit has been placed on record, taking the stand

that the salary certificate was issued by the Sub Inspector of

Police, who does not have authority to do so, while it is the

Accounts Officer, who is the drawing and disbursing officer, is

the only one who is authorised to issue a salary certificate and

also to make deductions in terms of the Act. The thrust of the

counter affidavit is that there is no consensus by the competent

authority, viz., the Accounts Officer, to comply with any

agreement under Section 37.

3. A plain reading of Sub-sections (1) and (2) of Section 37 of

the Act would show that what is contemplated is an agreement

between the creditor and the debtor, whereby, the debtor agrees

to the creditor requesting for deduction from salary in case of

default in repayment of loan. Once such an agreement is

executed between the creditor and the debtor, Section 37 (2)

obliges the employer of the debtor to act in terms of any request

made by the creditor, provided the request falls on the basis of

WPC.81/08

3

the agreement under Section 37 (1). Once that is done, the

responsibility to make deductions in terms of Section 37 (2) does

not depend upon the volition of the employer. It is a statutory

obligation. The provisions of the Act also enjoin penalty for non-

compliance of the obligation under Section 37 (2). Section 94

(5) of the Act provides that any employer or officer, who, without

sufficient cause, fails to deduct any amount as required by Sub-

section (2) of Section 37, shall be punishable with fine, which

may extend to Rs.5,000/-. Such a penalty is also provided for

persons who deduct the amount but fail to pay it to the creditor

within a period of 7 days. What is provided thereby is a

punishment which means, on being inflicted with that penalty,

the officer against whom such an order is passed would stand as

one who is found to be guilty of an offence. In the context of

Section 37 (2), it essentially would tantamount to dereliction of

duties.

4. The plea in the counter affidavit that the salary certificate

was not issued by the competent authority and therefore,

WPC.81/08

4

Section 37 agreement is not binding is unsustainable. Equally

unsustainable is the stand taken in the counter affidavit that the

competent officer empowered to make deductions from the

salary has not signed the papers under Section 37. The further

plea that the second respondent had been transferred out of the

station in question does not also hold good, because, if the

immediate superior officer at a particular point of time is

requested by a creditor under Section 37 of the Act, it is

obligatory that such request is forwarded to the competent

officer who is the superior officer at that time. The creditor

cannot be forced to hunt down the appropriate officer who

should be moved for relief in terms of Section 37 (2).

5. As of now, the second respondent has retired from service.

Therefore, in terms of the agreement under Section 37 (1)

between the petitioner and the second respondent, there can be

no recovery against the second respondent. For that short

reason, this writ petition is liable to be dismissed.

WPC.81/08

5

In the result, the writ petition fails. The same is

accordingly dismissed.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.