High Court Kerala High Court

P.O.Soman vs The State Of Kerala on 20 February, 2007

Kerala High Court
P.O.Soman vs The State Of Kerala on 20 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5575 of 2007(L)


1. P.O.SOMAN, PUTHENPARAMBIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF PANCHAYATH,

3. THE DISTRICT PANCHAYATH OFFICER,

4. THE KONNI PANCHAYATH, REPRESENTED BY THE

                For Petitioner  :SRI.MATHEW SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :20/02/2007

 O R D E R
                           K.K.DENESAN, J.

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

                        WP(C)No. 5575 OF 2007

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

               Dated this the 20th February, 2007.



                                JUDGMENT

The petitioner stands removed from service by way of

penalty imposed on him on the allegation that he was

unauthorisedly absent from duty.

2. The petitioner commenced service on 1.6.1972. With

effect from 1.12.1980, on being posted in another place, he

failed to attend duties after just reporting in that office

along with the order of transfer. For quite sometime

nothing was known about him. After a considerable period

of time, he sought for reinstatement in service. The

respondents took proceedings against him and after

observing the procedure prescribed by law, came to the

conclusion that there was no justification for him to

absent unauthorisedly. The contention raised by the

petitioner that he was suffering from mental disorder was

found against.

3. The petitioner approached this Court earlier in

2001. Pursuant to the directions issued in that writ

petition, the Government considered the plea of the

petitioner. Ext.P3 order dated 19.7.2006 has been passed

rejecting the representation of the petitioner. Against the

order thus passed, this writ petition has been filed.

WPC 5575/2007 2

4. It is not necessary for this Court to examine

whether the order removing him from service is vitiated or

any procedural illegality or non-compliance of the

procedure prescribed by law, because the petitioner admits

in ground ‘C’ of the writ petition that he has no case that

legal formalities had not been complied with before

removing him from service. The only contention urged before

me is that the respondents have failed to appreciate the

materials made available to make them believe that he was

suffering from mental disorder. I find no merit in the

above contention. It has been found that the petitioner

failed to produce medical certificate in support of the

contention that he was suffering from mental disorder. He

produced a certificate said to have been issued by one

T.K.Pappu Vaidyar, which document on scrutiny by the

departmental authority did not contain the signature of the

person who issued it, the date on which it was issued or

the nature of the disease the petitioner was suffering

from. It was also found further said that the Director of

Panchayats had recorded in his order dated 2.6.1984 that

the petitioner had, in fact, gone to the office of the

Deputy Director of Panchayats one day during the relevant

period and was found not suffering from any mental ailment.

The presence of the petitioner in the office of the Deputy

Director of Panchayats on the aforesaid date assumes

WPC 5575/2007 3

significance because according to the petitioner, during

that period, he was suffering from mental disorder.

5. It is trite that this Court will not reappreciate

the evidence or materials leading to conclusions on

disputed questions of fact under Art.226 of the

Constitution of India. Even if I propose to embark on such

unwelcome areas, I find materials justifying the

conclusions reached against the petitioner and find no

error, factual and legal, apparent on the face of Ext.P3.

I am of the view that the Government have considered the

case of the petitioner on merits and with due application

of mind, though the petitioner had approached the

departmental authorities after a long lapse of time.

6. The fervent request made by the counsel for the

petitioner that Ext.P3 may be set aside and the Government

may be directed to re-consider the matter once again, does

not appeal to me for reasons aforesaid, as the proper

course of action this Court is expected to follow in a

matter of this nature. Writ petition fails and is

dismissed.

K.K.DENESAN

Judge

jj