High Court Kerala High Court

P.N.Sambasivan vs The General Manager on 15 June, 2007

Kerala High Court
P.N.Sambasivan vs The General Manager on 15 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 7535 of 2001(V)



1. P.N.SAMBASIVAN
                      ...  Petitioner

                        Vs

1. THE GENERAL MANAGER
                       ...       Respondent

                For Petitioner  :SRI.T.RAVIKUMAR

                For Respondent  :SRI.M.PATHROSE MATHAI

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :15/06/2007

 O R D E R
                            K.BALAKRISHNAN NAIR, J.

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

                           O.P. No. 7535 of 2001-V

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

                   Dated this the  15th  day of June, 2007.


                                  J U D G M E N T

The petitioner was an Officer of the State Bank of India. He

was convicted under the provisions of the Prevention of Corruption Act

and Indian Penal Code. Based on his conviction, he was discharged

from service, by Ext.P3 order dated 27-1-2001. The petitioner

submits, he has preferred Criminal Appeal No.31 of 2001 against the

conviction and sentence. The appeal is pending and there is a stay

against the conviction. So, he claims re-instatement in service. This

Court did not pass any interim order and therefore, he is still in

discharge, it is submitted. I think it is not proper to order

reinstatement of an employee convicted under the provisions of the

Prevention of Corruption Act, pending appeal, on the ground that this

Court has chosen to grant stay. It is submitted by the respondents

that the petitioner obtained stay suppressing that he has already been

discharged from service.

2. As far as the conviction is not set aside, it is only appropriate

that the petitioner is kept outside. In case this Court reverse the

judgment of the trial Court and set aside the conviction, he will be free

OP No.7535 of 2001

2

to move the bank, for reviewing Ext.P3 order, which is passed based

on the judgment of the trial Court.

Subject to that right, the Original Petition is dismissed.

K.BALAKRISHNAN NAIR,

JUDGE.

MS

OP No.7535 of 2001

3

K.BALAKRISHNAN NAIR, J.

———————————————-

O.P.NO.7535 OF 2001-V

JUDGMENT

DATED 15-6-2007

———————————————-