IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37219 of 2008(E)
1. S.PREASANNAKUMARI, W/O. DHANANJAYAN NAIR
... Petitioner
Vs
1. THE KERALA STATE FINANCIAL ENTERPRISES,
... Respondent
2. THE MANAGER, THE KERALA STATE FINANCIAL
3. MRS.KUSALAKUMARI, MANAGER,KSFE, MEDICAL
4. THE LIK AYUKTA CONSTITUTED UNDER
For Petitioner :SRI.K.T.SHYAMKUMAR
For Respondent :SRI.M.L.SAJEEVAN, SC, KSFE LTD.
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/01/2009
O R D E R
ANTONY DOMINIC,J.
-----------------------
W.P.(C).No. 37219/2008
------------------------
Dated this the 5th day of January, 2009.
JUDGMENT
Petitioner is working as a Commercial Tax Officer.
According to the petitioner, she has given her salary
certificate in order to enable one Abubacker to avail of
chitty loan from the Kerala State Financial Enterprises.
Petitioner submits that misusing this salary certificate, she
had been shown as surety in four transactions between the
four subscribers and the KSFE. According to the petitioner,
the same has been done only with the connivance of the 3rd
respondent.
2. Petitioner states that she came to know of this, only
when the recovery proceedings were initiated by issuing
Ext.P2. It is stated that there upon the petitioner has moved
the 4th respondent by filing Ext.P3 complaint along with
Ext.P4 stay petition. Her grievance is that orders have not
WP(c).No.37219/08 2
been passed on Ext.P4 and that in the meanwhile recovery
pursuant to Ext.P2 is being continued.
3. Although the petitioner is seeking a direction to the
Lok Ayukta to consider Ext.P4 application to keep in abeyance
further proceedings for recovery pursuant to Ext.P2, I do not
think that the petitioner is justified in her prayer for keeping in
abeyance Ext.P2. This is for the reason that, even according to
the petitioner, she has agreed to be a surety in NCL 170/08,
for which according to her Ext.P1 confirmation of her salary
certificate has been given. Therefore the respondents are, at
any rate, entitled to recover from her salary, to liquidate the
liability incurred towards NCL 170/88.
In the aforesaid circumstances, particularly taking into
account the complaint of the petitioner that she has not given
her salary certificate for incurring liability in the remaining 3
transactions, I direct that, for a period of 2 months, the
amount recovered pursuant to Ext.P2 will be appropriated
towards the petitioner’s liability in NCL 170/08. In the
WP(c).No.37219/08 3
meanwhile, it will be open to the petitioner to move the 4th
respondent and obtain appropriate interlocutory orders
safeguarding her interest. It is clarified that, if the petitioner
does not obtain any interlocutory orders, it will be open to the
first respondent to recover the amount, as is being done now.
Writ Petition is disposed of as above.
(ANTONY DOMINIC)
JUDGE
vi/
WP(c).No.37219/08 4