High Court Kerala High Court

State Of Kerala Rep.By Home … vs K.Ramesan on 10 July, 2009

Kerala High Court
State Of Kerala Rep.By Home … vs K.Ramesan on 10 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 529 of 2009()


1. STATE OF KERALA REP.BY HOME SECRETARY,
                      ...  Petitioner
2. SUPERINTENDENT OF POLICE, KANNUR.
3. SECRETARY,SCHEDULED CASTE/SCHEDULED

                        Vs



1. K.RAMESAN S/O. KUNHIRAMAN, HEAD
                       ...       Respondent

2. UNION OF INDA REP.BY MINISTRY OF HOME

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :10/07/2009

 O R D E R
                       T.R. Ramachandran Nair, J.
                    - - - - - - - - - - - - - - - - - - - - - - - -
                             R.P.No.529/2009 in
                 I.A.No.13467/08 in O.P. No.7768/1995
                    - - - - -- - - - - - - - - - - - - - - - - - - - -
                 Dated this the 10th day of July, 2009.

                                    O R D E R

In the review petition, the prayer is to review the order dated

12.1.2009 whereby this court granted time up to 13.2.2009 to complete the

enquiry and if it is not completed, the respondents were directed to take

steps to disburse the retirement benefits legally due to the petitioner.

2. It is pointed out in the review petition that Section 16A of the

Kerala (Scheduled Castes and Scheduled Tribes) Regulation of issue of

community certificates (Amendment) Act, 2008 empowers the Government

to defer and withhold the pensionary benefits of the incumbent pending

decision by the Government or the Scrutiny Committee. The Scrutiny

Committee has not completed the procedural formalities to determine the

caste status. It is pointed out that a show cause notice has been issued to the

petitioner by the Scrutiny Committee, to submit his explanation.

3. The writ petitioner has filed a counter affidavit opposing the

prayers in the review petition. It is pointed out that the review petitioners

are prolonging the enquiry like anything and even after rendering the

RP 529/09 in IA 13467/08
in OP 7768/95 2

judgment by this court on 20.6.2007 and granting extension of time up to

13.2.2009, the proceedings have not been finalised so far. Ext.R1(b) is the

copy of the registered lawyer notice issued to the respondents in the matter.

It is pointed out that only after that, the extension petition has been filed.

4. Regarding the applicability of Section 16A of the Act, it is

submitted that the same applies only to proceedings which are pending and

since this court had passed a peremptory order to complete the proceedings,

and since the same has not been completed, it is submitted that the review

petitioner cannot take the stand that the proceedings are pending.

5. This court passed the interim order on 12.1.2009 on the

application for extension of time. Time has been granted upto 13.2.2009,

fairly. It was directed that if the proceedings are not completed within the

time granted, the respondents will take necessary steps to disburse the

retirement benefits legally due to the petitioner. Going by Section 16A of

the Act, the respondents are empowered to defer the payment of pensionary

benefits during the pendency of the proceedings. The said provision was

not brought to the notice of this court when the order dated 12.1.2009 was

passed. Since there is a statutory injunction in the matter, the same had to

be considered. Therefore, there is an apparent error in the order dated

RP 529/09 in IA 13467/08
in OP 7768/95 3

12.1.2009 and the same has to be reviewed.

6. The question is whether the respondents could be given further

time to complete the proceedings. It is clear that the proceedings have not

been completed in spite of various directions issued by this court. Learned

Special Govt. Pleader submitted that the enquiry will be completed without

much delay, as the petitioner has already been issued a show cause notice.

It is submitted by the learned counsel for the writ petitioner that the show

cause notice was served only on 1.7.2009.

In the light of the above, the review petition is disposed of in the

following manner:

The proceedings will be finalised within a period of two months from

today. The said time limit should be adhered to by the petitioners herein.

The direction to disburse the retirement benefits is vacated. The payment of

retirement benefits will depend upon the outcome of the final order to be

passed in the matter and the competent authority will consider the

grievances raised by the writ petitioner while passing orders.

(T.R. Ramachandran Nair, Judge.)

kav/