High Court Kerala High Court

Kurian vs The State Of Kerala on 10 June, 2009

Kerala High Court
Kurian vs The State Of Kerala on 10 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15052 of 2009(B)


1. KURIAN,AGED 55 YEARS,POTTANPARAMBIL,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE INSPECTOR GENERAL OF POLICE,

3. THE SUPERINTENDENT OF POLICE,IDUKKI.

4. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.RENJITH B.MARAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :10/06/2009

 O R D E R
                           P.N.RAVINDRAN, J.
                  -----------------------------
                     W.P(C) No. 15052 of 2009-B
                 ------------------------------
                Dated this the 10th day of June, 2009.

                            J U D G M E N T

Heard Sri.L.Rajesh Narayan Iyer, the learned counsel appearing for

the petitioner and Smt.Anu Sivaraman, the learned Senior Government

Pleader appearing for the respondents.

2. The petitioner, a Driver in the Police Department was

prosecuted for offences punishable under the Abkari Act along with one

Smt.Radha with whom it is alleged, he was having adulterous

relationship. He and the said Smt.Radha were convicted by the IVth

Additional Sessions Court (Adhoc-II), Thodupuzha and sentenced to

undergo imprisonment for two years and to pay a fine of Rs.1,00,000/-

each. Simultaneously, departmental action was also initiated against the

petitioner. The enquiry into the charges levelled against the petitioner

was conducted and in the enquiry he was found guilty of the charges.

The petitioner and Smt.Radha were convicted by the trial Court by

judgment delivered on 8.1.2008. Thereafter, by Ext.P2 order dated

11.4.2008, the Superintendent of Police, Idukki, the competent

disciplinary authority, imposed on the petitioner the punishment of

removal from service. Aggrieved by Ext.P2 order the petitioner filed an

appeal before the Inspector General of Police, Ernakulam Range under

W.P(C) No. 15052 of 2009-B 2

Rule 36 of the Kerala Police Departmental Inquiries, Punishment and

Appeal Rules, 1958, hereinafter referred to as ‘Rules’ for short. The

petitioner also challenged the judgment of conviction and sentence

passed by the trial Court in S.C.No.132 of 2007 by filing Crl.A.No.341 of

2008 in this Court. By Ext.P3 judgment delivered on 22.8.2008 this

Court set aside the judgment of conviction and sentence passed by the

trial Court and acquitted the petitioner and the other accused giving them

the benefit of doubt. Thereafter, by Ext.P4 order passed on 9.1.2009

the Inspector General of Police, Ernakulam Range dismissed the appeal

filed by the petitioner from Ext.P2 order, removing him from service. The

petitioner again moved the Inspector General of Police, Ernakulam Range

by filing Ext.P5 review petition styled as one filed under Rule 36 of the

Rules. By Ext.P6 letter dated 18.4.2009, the Inspector General of Police,

Ernakulam Range informed the petitioner that Ext.P5 review petition does

not lie before him and that the remedy of the petitioner is to move the

Government. Along with Ext.P6, the original of Ext.P5 review petition and

the papers accompanying it were returned to the petitioner. This writ

petition was thereupon filed challenging Exts.P2, P4 and P6 and seeking a

writ in the nature of mandamus commanding the Inspector General of

Police, Ernakulam Range to consider Ext.P5 review petition and pass

orders thereon within a time limit to be fixed by this Court.

W.P(C) No. 15052 of 2009-B 3

3. Ext.P5 review petition is styled as one filed under Rule 36 of

the Rules, which provides that the authority to which an appeal against an

order imposing any of the penalties specified in Rule 15(1) lies, may of its

own motion or otherwise, call for the records of the case in a disciplinary

proceedings, review any order passed in such a case and, after

consultation with the Public Service Commission where such consultation

is necessary, pass such orders as deemed fit, as if the member of the

service has preferred an appeal against such order. The first proviso to

rule 36 provides that no application for review shall be entertained after

the expiry of a period of two months from the date of passing the order.

The second proviso to Rule 36 provides that no action under that rule

shall be initiated more than one year after the date of the order to be

reviewed. In the instant case, the petitioner had filed an appeal

challenging Ext.P2 order imposing penalty, before the appellate authority

namely the Inspector General of Police, Ernakulam Range. The said appeal

was filed invoking Rule 23 of the Rules, which confers on the petitioner

the right to file an appeal before the appellate authority. The said appeal

was rejected by Ext.P4 order passed by the appellate authority. Rule 36

does not in my opinion confer on the appellate authority, the power to

review its own orders. Rule 36 applies only in a case where the appeal

lies from an order imposing any of the penalties specified in Rule 15(1) of

W.P(C) No. 15052 of 2009-B 4

the Rules and the employee on whom the punishment was imposed does

not challenge the order imposing punishment in appeal, but moves the

appellate authority in review. In such cases Rule 36 empowers the

appellate authority to review the order of the original authority as if the

employee concerned has preferred an appeal against the said order. The

petitioner cannot therefore in my opinion, invoke the power of the

second respondent under Rule 36 and re-agitate the issue that was

concluded by Ext.P4 order passed on the appeal filed by him. The

petitioner ought to have in my opinion, invoked the power of the

Government under Rule 36A of the Rules. I am therefore persuaded to

hold that the petitioner cannot successfully assail Ext.P6 or seek a writ in

the nature of mandamus commanding the second respondent to consider

Ext.P5 review petition and pass orders thereon.

4. Rule 36A empowers the Government to review any order

passed by the subordinate authority which is made or is appealable under

these Rules. Since 36A confers on the petitioner the right to move the

Government, I am of the opinion that he should move the Government

seeking review of the orders passed by the original and appellate

authorities before seeking the intervention of this Court. I accordingly

dispose of this writ petition with the direction that in the event of the

petitioner filing a review petition before the Government within two

W.P(C) No. 15052 of 2009-B 5

months from today, the Government shall consider the same and pass

orders thereon after affording the petitioner a reasonable opportunity of

being heard. Final orders in the matter shall be passed within four

months from the date on which the petitioner files a review petition

before the State Government. The contentions of the petitioner on the

merits are kept open.

Sd/-

P.N.RAVINDRAN
JUDGE

//True Copy//

PA to Judge

ab