High Court Kerala High Court

M.I.Baby vs State Of Kerala on 21 December, 2006

Kerala High Court
M.I.Baby vs State Of Kerala on 21 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30085 of 2006(F)


1. M.I.BABY, SUB INSPECTOR OF POLICE,
                      ...  Petitioner

                        Vs



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

2. INSPECTOR GENERAL OF POLICE,

3. DEPUTY INSPECTOR GENERAL OF POLICE,

                For Petitioner  :SRI.S.P.ARAVINDAKSHAN PILLAY

                For Respondent  : No Appearance

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

 Dated :21/12/2006

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



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

                         W.P(C) No.30085 OF 2006

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



                 Dated this the 21st December, 2006



                                J U D G M E N T

The petitioner is a Sub Inspector of Police in the

General Executive Wing of the Police Department.

Respondent No:3 passed Ext.P1 order dated 22.6.2001 to

hold non-oral enquiry into certain allegations

constituting dereliction of duty and misconduct against

the petitioner. The Deputy Superintendent of Police,

Crime Detachment, Palakkad issued Ext.P2 memo of

charges directing the petitioner to submit his

explanation. The gist of the allegation against the

petitioner was that he failed to conduct investigation

into Crime Nos: 168/96, 180/96 and 183/96 of

Kozhinjampara Police Station and that he had falsely

recorded in the FIRs index that the above cases had

been charge sheeted and that the above conduct of the

petitioner resulted in a miscarriage of justice.

2. Since no explanation was received from the

petitioner, the Deputy Superintendent of Police drew

up the punishment roll minutes on 31.10.2001 finding

the petitioner guilty of the charges. The third

WPC No. 30085 /2006 2

respondent accepted the findings of the Enquiry Officer

and awarded the penalty of postponement of his next

increment for six months without cumulative effect,

vide Ext.P3 order dated 28.1.2002. Ext.P3(a) is the

copy of the punishment roll minutes.

3. Against Ext.P3 the petitioner preferred appeal

dated 10.4.2002 before the second respondent. As per

Ext.P5 the appeal was dismissed. The petitioner filed

a review petition before the Government. As per Ext.P6

order dated 22.10.2005 the review petition has been

rejected. Thereafter the petitioner has filed Ext.P7

petition before the Government. The petitioner says

that no orders have been passed on Ext.P7.

4. Heard the learned counsel for the petitioner.

The fact that the petitioner did not submit his defence

statement within the time permitted is a pertinent

point that would weaken the contentions of the

petitioner. Though it is stated that he had made an

application for the supply of certain documents for the

purpose of submitting the written statement of defence,

the petitioner has not produced any material to

substantiate the above contention. The enquiring

WPC No. 30085 /2006 3

authority or for that matter the disciplinary authority

cannot be found fault with for not supplying relevant

documents to the delinquent employee unless he lodges,

promptly, a request in that behalf before the enquiring

authority or the disciplinary authority. There is

nothing to show that any of them had received any such

request from the petitioner. It appears that he was

not all diligent in alerting the officers to supply him

the documents in time. He did not request for

extension of time fixed for the submission of his

written statement of defence.

5. The proceedings initiated against the

petitioner is one for the imposition of a minor

penalty. Hence no question of examining witnesses or

proving documents arises. The disciplinary authority

is entitled to look into the materials on record

including the written statement of defence if any,

available on record and to finalise the disciplinary

proceedings accordingly. Since the petitioner did not

take care to file the written statement within the time

stipulated or make any request to grant additional

time for filing the written statement, the only course

WPC No. 30085 /2006 4

open to the enquiry officer was to draw the report of

enquiry based on the materials available on record.

6. The contention of the petitioner that the

charge was framed by the Deputy Superintendent of

Police and not by the D.I.G and the same would vitiate

the disciplinary proceedings is without any merit. The

enquiring authority is also empowered to frame charges.

The order imposing penalty on the petitioner has been

passed by the D.I.G who is the disciplinary authority

competent to pass such orders. The review petition has

been rightly rejected by the Government. There is no

provision for filing one more review petition before

the Government. Hence the petitioner cannot have any

legitimate grievance in not considering Ext.P7

representation.

7. Ex.P3(a) report shows that the petitioner was

found guilty based on cogent and reliable materials.

Hence, no interference is called for. The penalty

imposed is minor and not at all excessive. There is no

substance in the contention of the petitioner that the

impugned orders would result in a miscarriage of

justice. I am not able to appreciate such a contention

WPC No. 30085 /2006 5

coming from the side of an officer who was not

diligent, if not indifferent, in defending his case

before the disciplinary authority. The writ petition

fails and is dismissed.

K.K. DENESAN

JUDGE

jan/