High Court Kerala High Court

E.S.Shaju vs The Assistant Registrar on 2 December, 2008

Kerala High Court
E.S.Shaju vs The Assistant Registrar on 2 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34549 of 2008(K)


1. E.S.SHAJU, ERASSERY HOUSE,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT REGISTRAR,
                       ...       Respondent

2. THE JOINT REGISTRAR,

3. THE POOVATHUMKADAVU FARMERS

                For Petitioner  :SRI.K.B.GANGESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :02/12/2008

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

  = = = = = = = = = = = = = = = = = = = = = = = =

            W.P.(C).No.34549 of 2008-K

  = = = = = = = = = = = = = = = = = = = = = = = =

     Dated this the 2nd day of December, 2008.

                     JUDGMENT

1.The petitioner is a Pharmacist in an

establishment of the third respondent. On

allegations of certain monetary loss,

ARC.333/2008 has been filed by the third

respondent. It being a monetary claim, the first

respondent is adjudicating it. The petitioner has

filed a written statement raising a counter claim

in the said ARC. The petitioner contends that the

Managing Director of the third respondent is also

an Assistant Registrar and is senior to the first

respondent in the service under the Kerala Co-

operative Department. His allegation is that the

said person is interfering with the proceedings

in such a manner that it has become impossible

for the petitioner to face the proceedings before

the first respondent.

WP(C)34549/08 -: 2 :-

2.On instructions from the second respondent Joint

Registrar, the learned Government Pleader states

that though the Managing Director of the third

respondent is senior to the present incumbent

holding office as the first respondent, there is

no legal ground for any such apprehension

because, it is not possible or permissible for

the Managing Director of the third respondent to

interfere in the manner in which it is alleged.

3.The learned Government Pleader is right in

stating that merely on account of departmental

seniority between different officers, if

statutory proceedings have to be taken away from

the jurisdiction of one officer, it will result

in administrative chaos. That is not advisable.

At the same time, it also needs to be ensured

that a person facing a proceeding in a statutory

forum is entitled to the guarantee as to fairness

and transparency of the proceedings and also the

impartiality of the officer designated to decide.

WP(C)34549/08 -: 3 :-

This can be easily ensured in this case, if the

Managing Director of the third respondent does

not meddle with the proceedings before the first

respondent in the ARC in question. The petitioner

should have a fair opportunity to cross-examine

the witnesses. The first respondent has to ensure

that there is no interference from any quarter in

that matter and the only regulation can be that

which the first respondent would impose as a

presiding officer in terms of the law, practice

and procedure. Unless the third respondent’s

Managing Director is a necessary witness in the

proceedings, it is appropriate that he does not

participate in the proceeding because, obviously,

the case would be presented on behalf of the

third respondent by somebody else, duly

authorized.

For the aforesaid reasons, dispensing with notice

to the third respondent and preserving its right

to move for review of this judgment if aggrieved,

this writ petition is ordered directing that the

WP(C)34549/08 -: 4 :-

petitioner will be afforded a fair and complete

opportunity to place defence version, evidence

and materials, to cross-examine the witnesses and

to present the case before the first respondent.

The case shall be decided by the first respondent

in accordance with law, having regard to the

entire materials that would be placed. The

Managing Director of the third respondent will

take note of what is stated above and act

accordingly.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/041108