High Court Kerala High Court

O.V. Ouseph vs State Of Kerala on 4 July, 2008

Kerala High Court
O.V. Ouseph vs State Of Kerala on 4 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 238 of 2006()


1. O.V. OUSEPH,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. CHIEF FOREST CONSERVATOR (PROTECTION),

3. DIVISIONAL FOREST OFFICER, MALAYATTOOR.

                For Petitioner  :SRI.DINESH R.SHENOY

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :04/07/2008

 O R D E R
           J.B.KOSHY & P.N.RAVINDRAN, JJ.
                 -------------------------------
               W.A.NO.238 OF 2006 (D)
               -----------------------------------
          Dated this the 4th day of July, 2008

                     J U D G M E N T

KOSHY,J.

Appellant/petitioner was imposed with a punishment of

barring of three increments with cumulative effect, and on

appeal and finally in revision before the Government, the

punishment was reduced to barring of only one increment

with cumulative effect. Even though appellant’s case that

punishment imposed is a major penalty and enquiry should be

conducted cannot be accepted as at the relevant time, it was

a minor penalty as per the service rules. But even for

imposing minor punishment, there should be some basis for

the action. Ext.P1 states that the Range Officer, Thundathil

Range had reported that appellant abused two girl students in

a bus and he was arrested and was taken to the

Kuruppumpady Police station on the basis of the complaint by

the employees of the bus for creating trouble, after consuming

WA.238/06 2

liquor. In the reply Ext.P3, he has denied all the allegations

in toto. According to him, no such incident happened.

Allegations were raised by the Range Officer due to personal

enmity. In the final revisional order, Ext.P4, it is stated that

the Range Officer reported that a report was received from

the Police Station that a petty case was taken against the

appellant and he was entrusted by the employees of the bus

and he was send for medical examination. Learned

Govt.Pleader produced the files. Files shows that there is no

report from the Police Station, Kuruppumpady, that he was

not arrested and no case was charged and no enquiry was

conducted against the appellant. That document is produced

as Annexure A1 in the appeal. That letter is dated 19.6.1992.

Therefore, the basis of the charges levelled against him has

gone. It is true that no formal enquiry is necessary for

imposing minor punishment. But there should be some

material for the Disciplinary authorities to impose minor

penalty. When Range Officer send a report and replied that

no such incident occurred, Range Officer has reported it due

to enmity and mala fide reasons and before taking action by

WA.238/06 3

the Disciplinary authorities, they have to enquire whether any

case was charged against the appellant, and in fact in this

case, a report from the Police Officer was received to the

effect that no case was taken against him and no enquiry is

pending. In the above circumstances, the basis of the charge

itself had gone and the punishment of barring increment with

cumulative effect is illegal and we set aside the same. Hence,

Exts.P5, P8 and P9 are set aside and appeal is allowed.

Appellant is entitled to consequential reliefs.

J.B.KOSHY, JUDGE

P.N.RAVINDRAN, JUDGE
prp

J.B.KOSHY & P.N.RAVINDRAN, JJ.

——————————————————–

M.F.A.NO. OF 2006 ()

———————————————————

J U D G M E N T

———————————————————

26th May, 2008