High Court Kerala High Court

O.V.Ouseph vs State Of Kerala on 11 November, 2009

Kerala High Court
O.V.Ouseph vs State Of Kerala on 11 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 27413 of 2002(L)


1. O.V.OUSEPH, FOREST GUARD,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. CONSERVATOR OF FOREST,

3. DIVISIONAL FOREST OFFICER,

4. DIVISIONAL FOREST OFFICER,

5. DEPUTY FOREST CONSERVATOR,

6. RANGE OFFICER,

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :11/11/2009

 O R D E R
                          S. SIRI JAGAN, J
                ...............................................
                     O.P. No. 27413 of 2002
               .................................................
        Dated this the 11th day of November, 2009

                          J U D G M E N T

The petitioner was a forest guard at the time of filing this

original petition. On allegation that the petitioner along with

others failed to take any steps to arrest an accused involved in a

forest offence and did not prevent unauthorised felling of trees,

disciplinary proceedings were initiated, in which Ext.P1 order

was passed directing recovery of an amount of Rs.286/- from his

salary. That amount was also recovered from the petitioner.

Thereafter all of a sudden, the petitioner was served with Ext.P2

order dated 1.6.2002, whereby for the same misconducts an

amount of Rs.500/- was directed to be recovered from the

petitioner’s salary in two equal installments. This direction was

issued on the reasoning that actually the loss caused to the

Government was Rs.2,000/- and since one of the delinquents died

and another retired from service, proportionate amounts had to

be recovered from the petitioner. The petitioner contends that

Ext.P2 order has been issued without issuing him any notice or

affording him an opportunity of being heard. Although, a

O.P. No. 27413 of 2002 -2-

counter affidavit has been filed by the respondents, it is not

disputed before me that before issuing Ext.P2, the petitioner has

not been afforded and opportunity of being heard. Petitioner’s

appeal against Ext.P2 order was rejected by Ext.P3. Petitioner is

challenging Exts.P2 and P3 orders. Petitioner is also challenging

Exts.P5, P6 and P7 further notices in respect of similar other

misconducts. As far as Exts.P2 and P3 are concerned, I am of

opinion that, in so far as prior to issue of Ext.P3 petitioner has

not been given a notice or hearing before issuing Ext.P2, those

cannot be sustained. Accordingly, they are quashed. In respect

of Exts.P5, P6 and P7 they are only show cause notices and

petitioner’s remedy lies in filing explanations and pursuing his

remedies in accordance with law.

The original petition is disposed of as above.

S. SIRI JAGAN, JUDGE
rhs