High Court Kerala High Court

A.N.Nagaraj vs Spices Board on 22 December, 2009

Kerala High Court
A.N.Nagaraj vs Spices Board on 22 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32956 of 2004(W)


1. A.N.NAGARAJ,
                      ...  Petitioner

                        Vs



1. SPICES BOARD,
                       ...       Respondent

2. THE CHAIRMAN,

3. THE SECRETARY TO GOVERNMENT,

                For Petitioner  :.

                For Respondent  :SRI.R.SATHISH KUMAR, ADDL.CGSC

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/12/2009

 O R D E R
                         ANTONY DOMINIC, J.
                   -------------------------
                  W.P.(C.) No.32956 of 2004 (W)
             ---------------------------------
           Dated, this the 22nd day of December, 2009

                           J U D G M E N T

Challenge in the writ petition is against Exts.P6, P11 & P13.

2. Although, these orders are challenged in its entirety,

when the matter was argued, the learned counsel for the petitioner

confines his submissions regarding the punishment that was

imposed and therefore, only to the extent it is relevant the facts

stated in the writ petition are referred to.

3. The petitioner entered service of the erstwhile

Cardamom Board, presently known as the Spices Board, the 1st

respondent herein, as a Junior Field Officer. He earned promotions

as Field Officer, Senior Field Officer, Assistant Director

(Development) and Deputy Director (Development). While working

at Gauahati, he was issued Ext.P4 memo of charges, which led to an

enquiry, the report of which is Ext.P6. The report was accepted and

he was issued Ext.P9 show cause notice proposing to impose

punishment of compulsory retirement. He submitted Ext.P10 reply

WP(C) No.32956/2004
-2-

and finally, he was issued Ext.P11 order imposing a punishment of

reduction to the post of Senior Field Officer and debarring

promotion permanently. He filed Ext.P12 appeal before the 3rd

respondent. The appeal was disposed of by Ext.P13, where the

order in Ext.P11 debarring him permanently from promotion was

modified and was confined to five years. It is challenging Exts.P6,

P11 & P13, this writ petition was filed.

4. Contention raised by the learned counsel for the

petitioner is that under Regulation 7 of the Spices Board Service

(Classification, Control and Appeal) Regulations, 1992, the

punishment that could be imposed is reduction to a lower-time

scale of pay, grade or post. According to the petitioner, at the time

when punishment was imposed on him, he was occupying the post

of Deputy Director (Development). The post of Deputy Director

(Development) is the promotion post of Assistant Director

(Development), which in turn is the promotion post of Senior Field

Officer. The contention raised is that even if reduction to a lower

grade or post could be imposed, it could be imposed only to the

immediate lower post and not to any other post. This contention of

WP(C) No.32956/2004
-3-

the petitioner is sought to be substantiated referring to the Apex

Court judgment in Ram Prakash Agnihotri v. District Judge U.P. and

Others (1991 Supp (1) SCC 190), and the judgment of this Court in

Sreekantan Nair v. Hindustan Latex Ltd. (2001(1) KLT 447).

5. On the other hand, the learned standing counsel for the

respondent Board placed reliance on the Apex Court judgment in

Nyadar Singh v. Union of India & Others (AIR 1988 SC 1979) and

contended that Rules permit reduction to any lower post. It is the

correctness of this issue, which calls for examination.

6. The Rule in question, is Rule 7 of the Spices Board

Service (Classification, Control and Appeal) Regulations, 1992 and

Clause (vi) of the Rule 7 reads thus:-

“(vi) Reduction to a lower time-scale of pay, grade or post which
shall ordinarily be a bar to the promotion of the Board’s employee
to the time-scale of pay, grade or post from which he was
reduced, with or without further directions regarding conditions of
restoration to the grade or post from which the Board’s employee
was reduced and his seniority and pay on such restoration to that
grade or post;”

7. Therefore, this Rule enables the disciplinary authority to

impose a major penalty of reduction to a lower time-scale of pay,

WP(C) No.32956/2004
-4-

grade or post. The question is whether the reduction could be to

any post lower than the immediate lower post. Similar Rule came up

for consideration before the Apex Court in the judgment relied on

by the learned counsel for the petitioner, where it has been held

that reduction of rank can only be to the next lower rank in the

hierarchy and and not beyond that. Similar view has been taken by

this Court in the judgment in Sreekantan Nair’s case referred to

above, where in paragraph 4, it has been held that reduction can

only be to a lower grade/post and not to any lower grade/post. It

was further held that it is widely understood in service law while

imposing penalty of reduction in rank, that it shall be only to the

next post below. So viewed, the contention of the petitioner that he

could not have been reduced to the post of Senior Field Officer

deserves acceptance.

8. However, the learned standing counsel for the

respondent Board relied on the Apex Court judgment reported in

Nyadar Singh v. Union of India & Others (AIR 1988 SC 1979). In my

view that judgment does not admit of the interpretation that is

sought to be claimed by the learned counsel for the petitioner. On

WP(C) No.32956/2004
-5-

the other hand, it is to be noticed that it was after referring to this

judgment also, that this Court has held in Sreekantan Nair’s case

that reduction can only be to a lower grade/post.

9. Therefore, Exts.P11 & P13 to the extent the petitioner is

reduced to the post of Senior Field Officer deserves interference and

is set aside. It is directed that the reduction will be only to the post

of Assistant Director (Development). Respondents 1 & 2 are

directed to work out the consequential benefits that are due to the

petitioner on that basis.

This shall be done as expeditiously as possible, at any rate,

within six weeks of production of a copy of this judgment.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg