High Court Kerala High Court

K.K.Prabhakaran vs K.S.F.E on 18 January, 2010

Kerala High Court
K.K.Prabhakaran vs K.S.F.E on 18 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 38956 of 2001(K)



1. K.K.PRABHAKARAN
                      ...  Petitioner

                        Vs

1. K.S.F.E.
                       ...       Respondent

                For Petitioner  :SRI.S.V.BALAKRISHNA IYER (SR.)

                For Respondent  :SRI.A.M.SHAFFIQUE

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/01/2010

 O R D E R
                       S. SIRI JAGAN, J.
               - - - - - - - - - - - - - - - - - - - - - - -
                     O.P. No.38956 of 2001
               - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 18th day of January, 2010


                         J U D G M E N T

The petitioner was a Senior Manager of the

1st respondent Kerala State Financial Enterprises Ltd. On

25.04.1994, he was the Branch Manager of Kannur-I

branch. At that time, one of the subscribers of a chitty

being conducted by that branch, offered his property as

security for repayment of chitty installments in respect of a

chit auctioned in his favour. As the Branch Manager, the

petitioner had to inspect the property offered as security

and value the same. The petitioner submitted Ext.R3(a)

valuation report dated 01.06.1994. The property comprised

of 1.5 acres. In the petitioner’s valuation he stated that

there is a cartable road to the property and there were 75

arecanut trees and 100 coconut trees in the property. He

O.P. No.38956 of 2001
-2-

valued the property at Rs.7.5 lakhs and opined that in a

distress sale it would fetch Rs. 5 lakhs. On the basis of his

report, an amount of Rs.2.5 lakhs was released to the

subscriber. On 04.06.1994 the petitioner was transferred

from that branch. The subscriber did not pay the balance

installments. Recovery proceedings were initiated against

him for recovery of the amounts due from him in respect of

the chitty. In the recovery proceedings, the property

mortgaged as security was brought to sale. Nobody was

willing to purchase the same although five persons were

present at the auction. The Village Officer valued the

property only at Rs.45,000/-, which apparently was known

to the prospective bidders. It was found that improvements

mentioned by the petitioner in his report were not actually

there in the property. The cartable road leading to

property, mentioned in this report was also found to be non-

existent. On the allegation that the petitioner colluded with

the subscriber to over-value the property, Ext.P2 charge

memo was issued to the petitioner. Petitioner filed Exts.P3

O.P. No.38956 of 2001
-3-

& P4 explanations. The tenor of the explanations was that

he misidentified the property since the party misled him,

although he does not categorically say so. His contention

was that the party showed him the wrong property and

therefore probably there was a misidentification of the

property. Dissatisfied with his explanation, an enquiry was

ordered. Initially the Regional Manager was appointed as

the Enquiry Officer. Later on he was changed and an

Advocate was appointed as the Enquiry Officer. He

conducted the enquiry, took evidence and submitted Ext.P8

report finding the petitioner guilty of the charges levelled

against him. Petitioner was given opportunity to show

cause against the proposed penalty of dismissal from

service. Petitioner filed Ext.P9 reply to the same. However

by Ext.P.10 order, the disciplinary authority, namely the

Managing Director agreed with the findings of the Enquiry

Officer to find the petitioner guilty of the charges of

misconduct. By Ext.P12 order, the punishment of removal

from service was imposed on the petitioner. Petitioner filed

O.P. No.38956 of 2001
-4-

Ext.P13 appeal before the Board of Directors of the 1st

respondent. The appeal was placed before the Board of

Directors and Ext.P14 notice dated 25.01.2000 was issued

to the petitioner for a hearing on 02.02.2000 on the appeal.

On 02.02.2000 the petitioner was heard by the Board of

Directors. Petitioner contends that thereafter the 4th

respondent Managing Director had a discussion with the

subscriber and reached a settlement with him. Subscriber

was offered an one time settlement, on payment of which

the security documents were offered to be released, as per

the agreement reached in the discussion held on

15.02.2000. According to the petitioner, in that discussion

although the petitioner was also directed to be present, he

was not allowed to participate in the discussion and he was

kept out. The petitioner came to understand that on

28.02.2000 the Board of Directors had adopted a resolution,

in which it was decided to accept Rs.3 lakhs from

subscriber and to return the title deeds of the property

given as security. The petitioner also learnt that it was

O.P. No.38956 of 2001
-5-

decided to obtain an indemnity bond from the petitioner to

make good the loss caused to the company on account of

the over-valuation. But that board resolution was not

communicated to the petitioner. According to the

petitioner, petitioner was constantly contacting the 4th

respondent requesting for and enquiring about the orders in

the appeal. The petitioner expected release of his terminal

benefits. When nothing happened for a long time, the

petitioner filed this writ petition on 10.12.2001. In the writ

petition, respondents filed a counter affidavit dated

19.06.2002, wherein while controverting the contention of

the petitioner, they produced Ext.R3 (c) resolution adopted

by the Board of Directors in the petitioner’s appeal, in

which the following decisions were taken :

“The Board considered the note. During discussion the M.D.
explained that he has discussed the issue of default clearance with
the mortgager, Sri. Shaju and also with Sri. K.K. Prabhakaran, M.D.
also explained that Sri. Shaju has promised to pay Rs.3,00,000/- on
condition that the title deed of the property mortgaged has to be
given back to him or to the purchaser of the property as they have
entered into an agreement to transfer the property concerned.
Shri. Shaju also explained that he has no other source/means to pay
the balance amount of default. The total amount to be realised in the
above RR account come to Rs.5,30,000/- as on 30/9/99. The Board
after discussion decided as follows:

O.P. No.38956 of 2001
-6-

1. To authorize the Managing Director to collect Rs.3,00,000/- and
release the property document as requested.

2. To obtain an undertaking as well as an indemnity bond from
Sri.K.K. Prabhakaran to compensate the loss to the Company
amounting to Rs.2,30,000/-

3. Decided to realise the default amount with interest upto
30/9/1977.

4. To exempt collection of 2 =% other charges on RR collection.

5. To authorise the Managing Director to give a proposal in the
next Board meeting regarding the reinstatement of
Sri. K.K. Prabhakaran.”

2. Thereafter the matter came up for hearing before

a learned Single Judge of this court on 26.03.2008 and

03.04.2008. According to the petitioner, the matter was

fully heard and the learned Single Judge expressed an

opinion that for over-valuation no disciplinary proceedings

would lie under the standing orders applicable for want of

any specific provision in the same making the same a

misconduct. In such circumstances, the court adjourned the

matter treating the same as part heard, to be heard after

vacation so as to enable the respondents to explore the

possibility of an amicable settlement in the matter.

However, thereafter, instead of settling the matter, the

O.P. No.38956 of 2001
-7-

Board of Directors passed Ext.P21 order, dismissing the

petitioner’s appeal. Consequently, the petitioner amended

the writ petition including a challenge against Ext.P21 also.

Petitioner seeks the following reliefs:

“i) issue a writ of certiorari or any other appropriate writ or order
quashing Exhibit P-8 and Exhibit P-12;

ii) issue a writ of mandamus or any other appropriate writ, order or
direction, directing the Respondents to pay the entire terminal
benefits and suitable compensations to the petitioner forthwith;

iii) issue a writ of mandamus or any other appropriate writ or
direction directing the respondents to notionally grant the
petitioner promotion to the post of Regional Manager from the
date on which promotion fell due, treat him to be in service
between 31-7-2000 and 30-9-2001 and pay arrears of salary
and benefits of pay revision on that basis forthwith;

iiiA) issue a writ of certiorari or any other writ, order or direction
quashing Ext.P15;

iiiB) issue a writ of certiorari or any other appropriate writ, order
or direction quashing Ext.P21; and

iv) Award the petitioner the cost of this Original Petition.”

3. The petitioner’s contention is that although the

allegation against the petitioner was that he over-valued the

property in collusion with the subscriber, no evidence was

led in the enquiry to prove the same, despite which in

Ext.P8 enquiry report, the enquiry officer entered a vague

finding that “the delinquent might have over-valued the

O.P. No.38956 of 2001
-8-

property in order to please the party for reasons best known

to him”. Thereafter the enquiry officer found the petitioner

guilty of all the three charges of misconduct levelled against

him. Petitioner would contend that the finding in the

enquiry is totally vitiated since it is based on no evidence,

but purely on conjectures and surmises. The petitioner

points out that the respondents were not also able to

identify the property in question properly, since at different

times, different reports were obtained by the respondents,

containing contradictory details regarding the

improvements in the property. According to the petitioner

the valuation report of the Village Officer, which is now

produced as Ext.R3 (b) along with the counter affidavit, was

never produced in evidence in the enquiry, nor was the

Village Officer who prepared the same examined as a

witness. Petitioner points out that in Ext.R3 (b) itself, the

Village Officer had noted 24 coconut trees aged four years

and 30 cashew trees aged five years. But in Ext.P2 it is

mentioned that as per the report of the Deputy Tahsildar

O.P. No.38956 of 2001
-9-

and Regional Manager no such improvements noted by the

petitioner in his report were existing in the property.

Petitioner points out that the report of the Deputy Tahsildar

which is relied upon for this purpose, which is Ext.P7, did

not deal with any improvements as existing or not existing

in the property. In fact that report was only about the

reasons why the auction could not take place and not at all

concerned with the description of the property as such and

does not give any valuation of the property. He points out

that in the report of the Regional Manager, who inspected

the property, who was examined as MW5 there were only

about 50 plantains, 5 cashew nut trees and 50 arecanut

plants. According to the petitioner these would show that

respondents themselves were not also able to identify the

properties properly. Petitioner contends that even

assuming that the petitioner was guilty of anything, it can

only be of committing the mistake in properly identifying or

valuing the property and he cannot be found guilty of

anything else. Petitioner points out that in the charge

O.P. No.38956 of 2001
-10-

memo there was no charge for even negligence. He also

submits that in Ext.P16 Standing Orders, over-valuation of a

property as such is not shown as a misconduct at all.

Therefore the petitioner could not have been found guilty of

any of the misconduct detailed in Ext.P2 is his contention.

He further points out that over-valuation is not a rare thing

in the 1st respondent’s establishment. The Board of

Directors themselves, in Ext.P18, recognized the fact that

such over-valuation is likely to occur in the course of normal

valuation itself. Therefore, according to the petitioner, over-

valuation cannot be considered as a misconduct at all.

Again the petitioner submits that in fact as evidenced by

Exts.P19 & P20, 84 similarly situated senior managers, who

were found to have over-valued properties, were not

proceeded against at all and their retirement benefits were

ordered to be released after deducting a part of the loss

caused to the 1st respondent on account of the over-

valuation, therefrom. The petitioner also alleges malafides

on the part of the 4th respondent in initiating the

O.P. No.38956 of 2001
-11-

disciplinary action. According to him, the petitioner was

second in the seniority list of Senior Managers and the 4th

respondent wanted a person lower down in the seniority list

to be promoted over the seniors, for which purpose he

deliberately instituted the disciplinary proceedings against

the petitioner as also the first person in the seniority list.

The first person in the seniority list challenged the same in

W.P.(C) No.34691/2004, in which the disciplinary

proceedings were quashed. He further submits that the

malafides is clear from the fact that in Ext.R3 (c), the

Managing Director was directed to give a proposal for

reinstatement of the petitioner, which he never did and did

not even communicate Ext.R3 (c) to the petitioner.

According to the petitioner the Manging Director

deliberately did not communicate Ext.R3 (c) to the

petitioner so as to keep the petitioner away from service.

According to the counsel for the petitioner from the above

facts coupled with the fact that in the entire history of the

1st respondent, no officer was ever proceeded against for

O.P. No.38956 of 2001
-12-

over-valuation of property would lead to the irresistible

inference that the entire disciplinary proceedings against

the petitioner was actuated by malafides on the pat of the

4th respondent.

4. Therefore the petitioner submits that the entire

disciplinary proceedings against him is liable to be quashed

and he should be directed to be given all benefits due to him

till he attained superannuation on 30.09.2001.

5. With the help of the counter affidavit filed by the

4th respondent on behalf of all the respondents, the

respondents would deny the allegations of the petitioner.

According to the respondents, it was the duty of the

Manager to value the property offered as security after

identifying the property properly. They submit that the

petitioner himself had admitted that he committed a grave

error in identifying the property and consequently in the

valuation itself. According to them, the fact that the

petitioner himself admits that he blindly trusted the

subscriber, would go to show that there was collusion by

O.P. No.38956 of 2001
-13-

showing an inflated value for the property so as to enable

the subscriber to get the auction amount of the chitty on the

security of a property the market value of which was far

below the amounts due from the subscriber. Therefore,

according to them, collusion between the subscriber and

the petitioner is clearly evident, which only has been found

by the Enquiry Officer. They contend that, even assuming

that collusion could not be proved, gross negligence, which

is one of the misconducts enumerated in the Standing

Orders, has clearly been proved, for which itself the

petitioner is liable to be imposed with the penalty of

removal from service. They therefore argue for sustaining

the impugned orders.

6. I have considered rival contentions in detail. At

the outset I am of the opinion that it was not proper, if not

illegal, for the respondent to pass Ext.P-21 order, when the

original petition was part heard by a learned Single Judge of

this court. From the records of this case I find that the

original petition was posted for hearing on 26.03.2008 on

O.P. No.38956 of 2001
-14-

which date it was directed to be posted for hearing on top of

the list on 31.03.2008. The same again came up on

03.04.2008. On that date, the matter was part heard and

was posted to 26.05.2008 after vacation. It is after those

proceedings, Ext.P21 order was passed on 20.05.2008. Of

course the learned counsel for the respondents would

submit that in the course of arguments on 03.04.2008 it was

noticed that Ext.R3 (c) was not a final order in the appeal

filed by the petitioner and therefore the Board of Directors

was expected to pass a final order in his appeal. It is under

the said circumstances that Ext.P-21 final order was passed.

But after having taken a stand in their counter affidavit that

Ext.R3 (c) order was the order passed in the appeal, which

was passed as early as on 07.03.2000, they could not have

passed further orders without first informing this court.

I also note that the 4th respondent has not properly denied

the averment of the petitioner that Ext.R3 (c) was not

communicated to the petitioner. They have not also given

any satisfactory explanation for the change of mind in

O.P. No.38956 of 2001
-15-

passing Ext.P-21 order on 09.05.2008 contrary to Ext.R3

(c), after more than 8 years, that too without

communicating Ext.R3 (c) to the petitioner and ascertaining

from him as to whether he is agreeable for the course of

action suggested therein.

7. Ext.P2 is the memo of charges, which contains

three charges and reads as follows:

“1. That you had with ulterior motive cheating the company, over
valued the above property for Rs.7.5 lakhs, and the forced sale
value was arrived at Rs.5/- lakhs and thus flushed out company
funds to outsiders.

2. That you in collusion with the owner of the property and with
malafide intention reported vide Ref. No.(1) above that there was
a cartable road providing direct access to the property, which was
not actually existed at the time of your visit to the property.

3. That you had also reported vide reference cited (1) above, that
there were 75 number of arecanut trees and 100 numbers coconut
trees in the property. But, in fact, no such improvements were
existing in the property.”

The serious charge therein was that the petitioner and the

owner of the property had colluded with each other for

overvaluing the property with the intention of cheating the

company. But in Ext.P8 enquiry report, I do not find that the

enquiry officer has referred to any evidence in support of

the finding that the petitioner was guilty of any collusion

O.P. No.38956 of 2001
-16-

with the subscriber, pursuant to which, the petitioner has

overvalued the property to help the subscriber. In fact the

finding of the enquiry officer itself is thus: “Delinquent

might have over valued the property in order to please the

party for reasons best known to him”. From this sentence it

is abundantly clear that there was no evidence whatsoever

to find that the petitioner had overvalued the property in

collusion with the subscriber. In fact, there was no

reference in the enquiry report to any deposition by any of

the management’s witnesses or to any other material on

record to the effect that there was collusion between the

petitioner and the subscriber. As such, the finding of the

enquiry officer as noted above is clearly without any

evidence in support of the same. As such, that finding was

based on no evidence and therefore, it is totally perverse. In

fact in the arguments advanced by the respondents, they

have emphasised the fact that the petitioner had noted 100

coconut trees and 50 arecanut trees in the property and

also a cartable road to the property, which were not present

O.P. No.38956 of 2001
-17-

in the reports of the Village Officer, who submitted Ext.R3

(b) report, and the officer of the 1st respondent who

conducted an inspection in this respect. In this context, I

find an interesting circumstance. In Ext.P2 charge memo,

report from the Deputy Tahsildar dated 30.12.1997 is relied

upon and in the third charge, they have stated that “in fact

no such improvements were existing in the property”.

Strangely, in Ext.P7, which is the report of the Deputy

Tahsildar referred to in the charge memo, he has not dealt

with the improvements in the property or the valuation of

the property. He has not stated anything whatsoever

regarding trees in the property. On the other hand, he has

stated therein that in the auction conducted on the

particular day, although five persons were present to take

part in the auction, in spite of the upset price having been

reduced to Rs.3,75,000/- from Rs.5,00,000/-, none of them

participated in the auction. He specifically stated that their

non-participation was because they knew about the

valuation of the Village Officer as Rs.45,000/-. Ext.R3(b)

O.P. No.38956 of 2001
-18-

report of the Village Officer has not even been brought on

record in the enquiry. The Village Officer was not examined

as a witness also in the enquiry. It is interesting to note that

in Ext.R3(b) report of the Village Officer, he refers to 24

coconut plants, having age of 4 years and 30 cashew trees

of 5 years of age. But MW5-Mohanrajan, who is stated to

have inspected the property, reported that there were 50

numbers of plantains, 5 cashew trees and 50 arecanut

plants. As such, I doubt very much whether all these

persons were able to identify the particular property

properly. The tenor of the petitioner’s reply is to the effect

that he blindly trusted the subscriber as regards the

identity of the property and he valued the property he

actually inspected. Of course, the petitioner should have

identified the property with the help of an independent

authority as well, apart from the subscriber, failure to do

which certainly is a fault on his part. But that does not lead

to any inference to the effect that he had done it

deliberately in collusion with the subscriber, to help the

O.P. No.38956 of 2001
-19-

subscriber in any manner. On the other hand, because of

contradictory reports of various persons regarding the

improvements available in the property, I am inclined to

infer that it was very difficult to identify the property. In

this connection, I note that in the enquiry proceedings

themselves, the management witnesses candidly admitted

that there are no guidelines issued by the 1st respondent

regarding the procedure to be adopted while valuing a

property for the purpose of accepting the same as security.

In fact, the petitioner claims to have done more than 1000

such valuations and this is only time the petitioner was

accused of over valuation or under valuation. On the other

hand, in Ext.P18 Board resolution it is specifically accepted

thus:

’16. To consider the release of the withheld terminal benefits of
the retired employees.

The Board considered the proposals submitted and recognized the
fact that Officers performing their duties and engaged in business
development may end up with some of the loans or chitty prize money
sanctioned by them becoming bad or doubtful debts. The Board also
recognized the fact that t Manager doing active business may commit
errors in judgment while valuing property in a few number of cases,
resulting in over valuation of varying degrees. The Board asked the
Managing Director to devise a system for assessing such cases and report

O.P. No.38956 of 2001
-20-

the same to the Board. The Board came to a conclusion that if the
amount involved in such bad and doubtful cases, does not exceed 5% of
the principal amount of the liabilities of loans and chitties sanctioned, the
terminal benefits of the related Managers may be disbursed completely.
Thus the Board resolved as follows:

Resolution No.3593

“Resolved to authorise the Managing Director to devise a system
consisting of two suitable Managers in each region to assess the loans
and chitty payments made by each Manager, under the respective
Regional Manager with in the last year before his retirement and to
disburse his terminal benefits if the bad and doubtful debts arising due to
over valuation, errors in assessing the customers etc. does not exceed
5% of the total liabilities involved in the loans and chitty payments
sanctioned by the concerned Manager.

Also resolved to entrust the Managing Director to make such
assessments on the following lines:

a. To reassess the pending/sticky loans/chitty payments, revalue the
properties along with the approved valuer and put up to vetting
committee of Regional Managers and to Senior Managers
concerned with remarks such as variations in valuation, reasons
for the same etc.

b. A two tier vetting committee system for assessing the over
valuations and other irregularities, decided to be implemented by
the Board in their Meeting No.336 conducted on 18.08.2004
(Resolution No.3565) should be implemented forthwith.

The above decision taken by the Board with slight modifications, is given
below for further clarity.

Resolution No.3594

“The Board finally resolved that the vetting committee at Regional
level consisting of Regional Manager and two suitable and competent
Senior Managers at his discretion will get the related property valued by
one of Senior Manager in the committee or Regional Manager himself,
along with an approved valuer and assess the extent of defects and
deficiencies in valuation related to the liability and also the volume of
doubtful debts and send the report to the Head Office vetting committee,
consisting of Finance Manager and Business Manager who will make the
final assessment and submit their detailed report to the Managing
Director. Managing Director, in turn, will review and submit the same to
the Board for their decision.”

O.P. No.38956 of 2001
-21-

The above resolution/decision is communicated for information and
immediate further action. Action taken in this regard may be intimated to
the undersigned at the earliest.’

Coupled with the fact that in Exts.P18, P19 and P20, almost

84 such cases of over-valuation by various officers of the 1st

respondent have been noted and all of them have been

condoned, would go to show that the respondents

themselves were experiencing considerable difficulties in

properly valuing the properties without any guidelines and

expert assistance for the purpose. In such circumstances, I

am of opinion that even assuming that the petitioner was

guilty of negligence in identifying the property, that is not

serious enough to warrant the extreme punishment of

dismissal from service. As such, the punishment imposed on

the petitioner is certainly shockingly disproportionate to the

gravity of the alleged misconduct, even if committed by the

petitioner.

8. In fact, the Board themselves was of the very

same opinion going by Ext.R3(c) resolution adopted by the

Board, which has been quoted above. Ext. R3 (c) shows

O.P. No.38956 of 2001
-22-

that the very intention of the Board was to reinstate the

petitioner in service, after obtaining an indemnity bond

from the petitioner to compensate the loss caused to the

company amounting to Rs.2,30,000/-. The respondents have

not been able to satisfy me that the 3rd respondent had

communicated Ext.R3(c) to the petitioner, which itself is a

very serious lapse on the part of the 3rd respondent. On the

other hand, it would give credence to the allegation of the

petitioner that the 4th respondent who was the then

Managing Director had some ulterior designs in the matter.

There was absolutely no reason whatsoever for the 3rd

respondent not to communicate Ext.R3(c) to the petitioner,

which if done, the petitioner could have availed of the

benefit granted to him by the Board of Directors, which

obviously the 4th respondent did not do. Apparently till the

petitioner attained superannuation on 30.9.2001, nothing

was done by the 4th respondent pursuant to Ext.R3(c)

resolution adopted by the Board. It is strange to note that

the Board of Directors, instead of taking the 4th respondent

O.P. No.38956 of 2001
-23-

to task for having failed to comply with the resolution of the

Board, has decided to dismiss the appeal itself by Ext.P21

order, that too, almost eight years after Ext.R3(c)

resolution. I am at a loss to understand why the Board of

Directors after first deciding to take a lenient view to pass

Ext.R3(c), after 8 long years, despite the petitioner making

a specific averment in the original petition that Ext.R3(c)

was not communicated to him, without denying the same,

went on to dismiss the petitioner’s appeal on the ground

that the amount was not realised from the mortgagor,

instead of making an enquiry as to why Ext.R3(c) was not

communicated to the petitioner.

9. I note the submission of the learned counsel for

the 1st respondent that at the time of passing Ext.P21 order,

the 4th respondent was not the Managing Director. By my

above findings I mean only that in the next meeting of the

Board after Ext.R3 (c) the Board ought to have noticed that

the direction to the 4th respondent in Ext.R3(c) was not

complied with and the 4th respondent should have been

O.P. No.38956 of 2001
-24-

taken to task for not complying with Ext.R3 (c) resolution

within a reasonable time. Having not done so it was

improper for the Board to dismiss the petitioner’s appeal

without further reference to him. In such circumstances, I

am of opinion that the impugned punishment imposed on

the petitioner is liable to be interfered with. Accordingly, I

quash Exts.P8 and P12. But since the petitioner has already

crossed the age of superannuation on 30.9.2001, the relief

of reinstatement cannot be given to him. But I direct that

the petitioner would be deemed to have continued in service

without any punishment till he attained the age of

superannuation on 30.9.2001. Consequently, he would be

entitled to all retirement benefits due to him as if he had

retired from service on 30.9.2001 on attaining the age of

superannuation. However, I am not inclined to award the

petitioner full backwages in view of the fact that he is at

least guilty of some negligence in the matter, although the

same is not serious enough to warrant the punishment of

dismissal from service. Accordingly, I direct that the

O.P. No.38956 of 2001
-25-

petitioner be paid 35% of the wages as backwages. But I

make it clear that the respondents can recover from the

backwages, Rs.2,30,000/-, which is the loss caused to the 1st

respondent on account of the negligence of the petitioner.

However, as and when the amounts are realised by the 1st

respondent from the subscriber, the amount shall be

reimbursed to the petitioner. But even if the backwages are

not sufficient to cover the said amount of Rs.2,30,000/- , no

further proceedings shall be taken against the petitioner for

recovery of the balance.

The original petition is allowed as above.

S. SIRI JAGAN
JUDGE

shg/sdk+