High Court Kerala High Court

State Of Kerala vs Ivan Rathinam on 8 April, 2009

Kerala High Court
State Of Kerala vs Ivan Rathinam on 8 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 736 of 2009()


1. STATE OF KERALA, REP. BY ITS
                      ...  Petitioner
2. DIRECTOR GENERAL OF POLICE,
3. SUPERINTENDENT OF POLICE,

                        Vs



1. IVAN RATHINAM S/O. RATHINAM PILLAI,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :08/04/2009

 O R D E R
                       K.BALAKRISHNAN NAIR &

                        M.L.JOSEPH FRANCIS, JJ.

                    -----------------------------------------

                         W.A. NO. 736 OF 2009

                    -----------------------------------------

                         Dated 8th April, 2009.

                                JUDGMENT

Balakrishnan Nair, J.

The respondents in the Writ Petition are the appellants. The writ

petitioner is the respondent herein. The learned Single Judge by the

judgment under appeal, quashed Ext.P11 order of the Government dated

16.12.2008, as per which the respondent/writ petitioner was suspended from

service, pending decision in the disciplinary enquiry going on against him.

Aggrieved by the said decision of the learned Single Judge, the official

respondents in the Writ Petition have filed this Writ Appeal.

2. The brief facts of the case are the following. The respondent filed

the Writ Petition, making the following pleadings. He is presently working

as Assistant Commandant in the Armed Police at Malappuram. He joined

the police in 1991 and has rendered meritorious service for more than 17

years. He has received several good service entries. While so, a lady,

hereinafter referred to as Mrs.X, started filing complaints against him

WA 736/2009 2

repeatedly before various authorities. She is married to Mr.Y and two

children are born in that wedlock. The respondent is also married and is

living with his family at Alappuzha. The main complaint raised against him

by Mrs.X was that he has committed adultery with her and her second son

Master Z was born out of that relationship. She has moved superior police

officers, demanding action against him. She has also filed a private

complaint before the competent criminal court, alleging that the respondent

has physically attacked and manhandled her and her son. She has filed a suit

before the competent Munsiff’s Court, seeking a declaration that the

respondent is the father of her second child. She has moved the Family

Court, claiming maintenance. She moved the Women’s Commission,

seeking action against him. The District Police Complaints Authority,

Alappuzha was also moved. The respondent submitted that the allegations

of manhandling, etc. made against him by Mrs.X were enquired into by the

Deputy Inspector General of Police, Ernakulam Range. It was found that

the allegations were unfounded. He further submitted that the complaint

before the Women’s Commission was also closed. The District

Superintendent of Police, Alappuzha has also held an enquiry into some of

the allegations against the respondent. They were also found to be baseless.

But, the District Police Complaints Authority filed Ext.P8 report dated

WA 736/2009 3

3.5.2008, making certain prima facie findings against him and suggesting

initiation of disciplinary action. Apparently, based on that report, he has

been served with Ext.P1 memo of charges dated 26.8.2008. The allegation

against him was that he had adulterous relationship with Mrs.X for the last

few years, while he was working as Assistant Commandant in the District

Armed Reserve. He is alleged to be the father of the second child of Mrs.X.

Abusing his official position, he has manhandled the said child and also

defamed Mrs.X. By the above conduct, he has marred the good name of the

police force and has committed gross misconduct, disclosing moral

turpitude.

3. An enquiry officer was appointed to enquire into the charges.

While the enquiry was progressing, allegedly under the influence of Mrs.X,

the Director General of Police filed a report before the Government and

based on that report, the Government suspended him by Ext.P11 order. The

relevant portion of that order reads as follows:

“As per the order read as 1st paper above an Oral Enquiry
was ordered against Sri.Ivan Rathinam, Assistant
Commandant, Armed Reserve, Malappuram for his official
misconduct and moral turpitude. Later, Director General of
Police has, as per the letter read as 2nd paper above, reported
that the Police Complaints Authority had made some serious
observations on his moral turpitude and official misconduct
and recommended departmental action against him. The
Director General of Police has also pointed out that the

WA 736/2009 4

continuance of the officer in service is undesirable and hence
recommended to place him under suspension.

In the circumstance Government order that Sri.Ivan
Rathinam, Assistant Commandant, Armed Reserve,
Malappuram be placed under suspension with immediate effect
under Rule 7(1)(a) of the KPDIP & A Rules, 1958, in public
interest, pending final decision in the Oral Enquiry ordered.”

4. The respondent filed the Writ Petition, challenging the

suspension order Ext.P11. He stated that all the allegations in the charge

memo are unfounded. At any rate, they cannot be the subject-matter of any

disciplinary action. He has been suspended because of the political

influence of the father of Mrs.X. He was already transferred from

Ernakulam to Malappuram. The enquiry is almost over. Therefore, there

was no necessity to suspend him. So, the suspension is vitiated. Based on

these and other grounds, the Writ Petition was filed, challenging the

suspension order.

5. The appellants/respondents filed a counter affidavit. They

submitted that the respondent/writ petitioner was suspended on valid

grounds. In an enquiry conducted by the Inspector General of Police,

Ernakulam Range, it was disclosed that the respondent had illicit

relationship with Mrs.X. The Police Complaints Authority also, prima

facie, found that the respondent had adulterous relationship with Mrs.X.

WA 736/2009 5

Therefore, the respondent was suspended from service. In the counter

affidavit, it is stated as follows:

“Government found that the continuance of the petitioner in
service would become an obstacle for the smooth conduct of
the enquiry. Moreover, it is against the public interest to
allow a Government employee to continue in service, who
possessed extra-marital relations, which became public and
seriously observed by a legally constituted body like Police
Complaints Authority.”

The respondent was transferred on 24.5.2008 to Malappuram, long before

the initiation of the disciplinary proceedings. This has nothing to do with

the enquiry ordered against him, it was submitted. The official respondents

denied the allegations against them and supported the suspension order as

one passed in accordance with law.

6. The learned Single Judge, after hearing both sides, allowed the

Writ Petition by the judgment under appeal. The learned Judge noted that

since the respondent is working in Malappuram, the chances of his

interfering with the enquiry or influencing the witnesses are remote.

Therefore, it was unnecessary to suspend him. The Government failed to

notice the above aspect before ordering his suspension. So, it was found

that the suspension order was passed only to victimise the respondent and it

amounted to abuse of the power vested in the Government. At any rate, it

was held that there was no administrative necessity to place him under

WA 736/2009 6

suspension on the date of Ext.P11. Based on the above findings, Ext.P11

order was quashed.

7. The appellants preferred this appeal, seriously aggrieved by the

above findings of the learned Single Judge. According to them, if the above

findings of the learned Judge are allowed to stand, the disciplinary action

itself will become a futile exercise. Further, it is pointed out that whether

the delinquent will influence the witnesses or interfere with the enquiry, is

only one of the relevant considerations. There are other considerations as

well, which are relevant. It is against public interest to retain such an

officer in service, whose adulterous relationship has become public. So, the

appellants prayed for allowing the appeal.

8. We heard the learned counsel on both sides. The learned

Government Pleader Mr.Benny Gervasis highlighted the above contentions

of the appellants. The learned counsel for the respondent Mr.Dinesh R.

Shenoy reiterated the contentions raised in the memorandum of Writ

Petition, which were upheld by the learned Single Judge.

9. Going by the judgment under appeal, we feel that the Court has

exercised appellate function over the administrative decision of the

Government, contained in Ext.P11. Before examining this aspect in depth,

we would first re-state some fundamental principles governing judicial

WA 736/2009 7

review. The doctrine of ultra vires is the basis of judicial review. The

superior courts of England claimed inherent power to examine whether the

actions of inferior Tribunals and statutory authorities were taken within the

limits of their powers. If any action taken by them was found to have

exceeded the limits of their power, such actions were condemned as ultra

vires,unauthorised and therefore,void by the Courts. The juristic foundation

of judicial review is the concept of ultra vires. Professor H.W.R. Wade and

C.F. Forsyth in Administrative Law, 9th Edition, stated as follows:

“The simple proposition that a public authority may not act
outside its powers (ultra vires) might fitly be called the central
principle of administrative law. The juristic basis of judicial
review is the doctrine of ultra vires. To a large extent, the courts
have developed the subject by extending and refining this
principle, which has many ramifications and which in some of
its aspects attains a high degree of artificiality.”

De Smith, Woolf and Jowell, in Judicial Review of Administrative Action,

have stated:

“In essence, the doctrine of ultra vires permits the courts to
strike down decisions made by bodies exercising public
functions which they have no power to make. Acting ultra
vires and acting without jurisdiction have essentially the same
meaning, although in general the term ‘vires’ has been
employed when considering administrative decisions and
subordinate legislative orders and ‘jurisdiction’ when
considering judicial decisions, or those having a judicial
flavour.”

10. In this case, admittedly, the Government have power under Rule

WA 736/2009 8

7 of the Kerala Police Departmental Inquiries, Punishment and Appeal

Rules, 1958, to suspend the respondent. Rule 7 of the said Rules reads as

follows:

“7.(1) The appointing authority or any authority to
which it is subordinate or any other authority empowered by
the Government in this behalf, may place a member of a
Service under suspension, where–

(a) an inquiry into his conduct is contemplated, or is
pending, or

(b) a complaint against him of any criminal offence is
under investigation or trial.

(2) A member of a Service who is detained in custody
whether on a criminal charge or otherwise, for a period longer
than forty-eight hours shall be deemed to have been suspended
by the appointing authority under this rule.

(3) An order of suspension under sub-rule (1) may be
revoked at any time by the authority making the order or by any
authority to which it is subordinate.”

A contention was sought to be urged to the effect that once the enquiry is

over, the suspension cannot be continued, in view of the words contained in

clause (a) of sub-rule (1) of Rule 7. We find it difficult to accept that

contention. Suspension is permissible even in contemplation of disciplinary

proceedings. So, it can continue till the disciplinary authority passes final

orders. The enquiring authority holds the enquiry for the disciplinary

authority. The disciplinary authority, on receipt of the enquiry report,

WA 736/2009 9

decides whether the same may be accepted or not and after following due

procedure, passes the final order. The enquiry will be over in substance

only when final orders are passed. If the delinquent is to be reinstated

immediately after the enquiry by the enquiring officer is over, the same will

produce an anomalous result, that is, the first part of the above said clause

enables suspension, even in contemplation of an enquiry, whereas the latter

part does not permit continuance of the suspension after the completion of

the enquiry by the enquiry officer, even if the delinquent is found guilty.

So, we feel that it will be irrational to interpret the rule to mean that the

suspension cannot be continued till the final orders are passed.

11. But, a public authority having jurisdiction to do something, while

doing that something, may step outside its jurisdiction and the same will

render its decision ultra vires and therefore, it will become a nullity. In this

context, it is apposite to quote a few words from the speech of Lord Pearce

in the House of Lords in Anisminic Ltd. v. Foreign Compensation

Commission [1969(2) AC 147]. The relevant portion of the said speech

reads as follows:

“Lack of jurisdiction may arise in many ways. There
may be an absence of those formalities or things which are
conditions precedent to the tribunal having any jurisdiction to
embark on an inquiry. Or the tribunal may at the end make an

WA 736/2009 10

order that it has no jurisdiction to make. Or in the intervening
stage, while engaged on a proper inquiry, the tribunal may
depart from the rules of natural justice; or it may ask itself the
wrong questions; or it may take into account matters which it
was not directed to take into account. Thereby it would step
outside its jurisdiction. It would turn its inquiry into something
not directed by Parliament and fail to make the inquiry which
Parliament did direct. Any of these things would cause its
purported decision to be a nullity.”

If the Government have failed to advert to the relevant matters or have taken

into account irrelevant matters, the decision will be vitiated. According to

the respondent, the Government did not take into account the relevant

matter that he is working in Malappuram and therefore, the suspension was

unnecessary. The Government also failed to notice that the enquiry was

almost over and therefore, the suspension, which was meant to prevent

interference with the enquiry, was unwarranted. The above contention has

been accepted by the learned Single Judge. But, we find it difficult to

accept the above proposition. A police officer in service, irrespective of

whether he is working in Ernakulam or Malappuram, can influence the

conduct of the enquiry and also the witnesses. We notice that in Ext.P3

enquiry report submitted by the Deputy Inspector General of Police, it is

seen that the said officer has questioned a lady residing in the

neighbourhood of the respondent. She has deposed that she has not seen the

alleged incident. A lady residing in the neighbourhood of a senior police

WA 736/2009 11

officer, going by normal human conduct, would not dare to depose against

him. So, if a police officer, even if transferred out, if he is continuing in

service, can be a cause of influence on the witnesses. So, the finding that

because of his transfer to a distant place, the suspension of the respondent is

unwarranted, is unsustainable. Even assuming that the enquiry is over and

therefore, there is no question of influencing any witnesses, still, we feel

that there is yet another important reason for keeping the delinquent officer

under suspension. When a senior police officer is accused of serious

offences involving moral turpitude, it is in public interest to keep him

outside the force. His presence will sully the discipline of the force and

show it in poor light in the eyes of the general public. So, public interest,

being an overriding consideration, demands that such officers, especially,

in disciplined police force, accused of serious derelictions, should be kept

out. This very important aspect, which was highlighted in the counter

affidavit, also was not noted by the learned Judge.

12. Even if a public authority has jurisdiction to do something, if it

acts in a manner, which no man in his senses will do, then its action can be

safely described as ultra vires and unauthorised. We cannot say Ext.P11 is

so arbitrary or irrational or “so absurd that no sensible person could ever

dream that it lay within the powers of the authority” (Lord Green M.R. in

WA 736/2009 12

Associated Provincial Picture House, Ltd. v. Wednesbury Corpn., 1948

(1) KB 223). We notice the prima facie findings made by the Police

Complaints Authority against the respondent in Ext.P8. The Police

Complaints Authority consists of a retired District Judge, an I.A.S. officer

and an I.P.S. officer. Their findings against the respondent are summarized

as follows:

(i) He failed to deny the execution of letters in possession of
Smt. X alleged to have been sent by him which disclose that he
is the father of the child.

(ii) There was a series of photographs of the child and Shri.Ivan
Rathinam together, for which, he failed to give any satisfactory
explanation.

(iii) The evidence before the Police Complaints Authority prima
facie disclosed that the child was begotten out of sexual
relationship of Smt.X with Shri.Ivan Rathinam. Evidence
adduced if unrebutted is sufficient to prove that Shri.Ivan
Rathinam had sexual intercourse with her in the year 2000
while subsistence of marriage of her with Y. It was clear from
the provisions of Sec.497 IPC that he had committed the
offence of adultery.

(iv) His conduct was one punishable under Sec.41(d) of Kerala
Police Act 1960.

(v) His conduct was in violation of Rule 3 of the Government
Servants Conduct Rules 1960.

(vi) His conduct will be a good and sufficient reason to impose
penalty as per Rule 15 of KPDIP & A Rules, if proved in a full-
fledged enquiry.

WA 736/2009 13

Finally, the authority recommended as follows:

“We unanimously recommend to the Appointing
Authority/Disciplinary Authority/Government of Kerala to
initiate departmental proceedings against the respondent on the
basis of the allegation that he had sexual intercourse with the
complainant during subsistence of her marriage with Mr.Y.”

As per the provisions of the Police Amendment Act, 2007 (Act 21/2007),

when such a recommendation of the Police Complaints Authority is

received, the disciplinary authority is bound to take disciplinary action,

though the disciplinary authority or the enquiring authority should not be

influenced by the prima facie findings of the Police Complaints Authority.

13. The respondent was not suspended when disciplinary action was

initiated by serving Ext.P1 charge memo. But, later the Director General of

Police addressed a communication on 12.12.2008 to the Government and

based on that communication, the Government decided to suspend him.

Going by the allegations against the respondent, it cannot be contended that

this is not a fit case to place him under suspension, in public interest. The

view taken by the Government in this regard cannot be described as

arbitrary or perverse or one, which no man in his senses will take. The fact

that at the first instance the respondent was spared, does not mean that

subsequently the Government cannot wake up, when it was alerted by the

Director General of Police and order suspension. While reviewing an

WA 736/2009 14

administrative action, the court should bear in mind that on the same set of

facts, different views are possible. Even if the view taken by the

Government is different from the view entertained by the Court, it is not a

ground to interfere with the administrative action concerned. Lord

Hailsham LC said:

“Two reasonable persons can perfectly reasonably come
to opposite conclusions on the same set of facts without
forfeiting their title to be regarded as reasonable”. (In Re W. v.
An Infant, 1971 AC 682).

Lord Diplock in his speech in Secretary of State for Education and

Science v. Metropolitan Borough Counsel of Tameside, 1977 AC 1014

said:

“The very concept of administrative discretion involves a
right to choose between more than one possible course of
action, upon which, there is room for reasonable people to hold
differing opinions as to which is to be preferred.”

Our Apex Court in U.P. Financial Corporation v. Gem Cup (India) Pvt.

Ltd. & Ors.[(1993)2 SCC 299] held as follows:

“In the matter of administrative action, it is well known,
more than one choice is available to the administrative
authorities. They have a certain amount of discretion available
to them….. . The Court cannot substitute its judgment for the
judgment of the administrative authority in such case.”

14. Even assuming, in the view of the court, a different or better view

WA 736/2009 15

is possible, still, the court cannot substitute its decision for that of the

Government. Professor H.W.R. Wade and C.F. Forsyth in Administrative

Law (Ninth Edition) have stated as follows:

“The doctrine that powers must be exercised reasonably
has to be reconciled with the no less important doctrine that the
court must not usurp the discretion of the public authority
which Parliament appointed to take the decision. Within the
bounds of legal reasonableness is the area in which the
deciding authority has genuinely free discretion. If it passes
those bounds, it acts ultra vires. The Court must therefore
resist the temptation to draw the bounds too tightly, merely
according to its own opinion. When a Divisional Court yielded
to that temptation by invalidating a Secretary of State’s decision
to postpone publication of a report by company inspectors, the
House of Lords held that the judgments ‘illustrate the danger of
judges wrongly though unconsciously substituting their own
views for the views of the decision-maker who alone is charged
and authorised by Parliament to exercise a discretion. The court
must strive to apply an objective standard which leaves to the
deciding authority the full range of choices which the
legislature is presumed to have intended. Decisions which are
extravagant or capricious cannot be legitimate. But if the
decision is within the confines of reasonableness, it is no part
of the court’s function to look further into its merits. …………….”

(Emphasis supplied)

The above statement of law has been quoted and followed by our Supreme

Court in G.B.Mahajan v. The Jalgaon Municipal Council [AIR 1991 SC

1153]. Going by the above mentioned well-settled principles of judicial

review, we feel that no ground has been made out, warranting interference

with Ext.P11.

WA 736/2009 16

15. Even if the view taken in the judgment under appeal, mentioned

earlier, that it is not necessary to suspend the respondent to prevent him

from influencing the witnesses is accepted, still, his suspension is justified

in public interest. The learned Judge failed to advert to that relevant aspect.

Further, we notice that the finding of the learned Judge that the suspension

order was passed only to victimise the respondent and it will amount to

abuse of the power vested in the Government, is not supported by any

material on record. Of course, the respondent has made certain self serving

statements regarding the mala fide action from the part of the State. But, the

appellants in their counter affidavit have denied those allegations of mala

fide also. Allegations of mala fide are easily made, but they are seldom

sustained. In this case,the respondent is accused of serious misconduct and

pending enquiry, he has been suspended. There is nothing unusual, irregular

or irrational about it. It cannot be said that this is a case where the

respondent would not have been suspended, but for the political clout of the

father of Mrs.X.

16. We have gone through the decisions relied on by the learned

Single Judge. Going by the principles laid down in A.K.Veeramani v.

State of Kerala [1974 K.L.T. 630], the decision of the Government to

WA 736/2009 17

suspend the respondent is fully justified. This Court in Mathew v. State of

Kerala [2000(1) K.L.T. 245] held that there should be application of mind

before suspending an employee. The decisions in Surendran K v.

Government of Kerala [I.L.R. 2008(3) Kerala 587] and Vikraman Nair v.

State of Kerala [2008(4) K.L.T. SN 63 (case No.59)] are rendered on the

special facts of those cases. The observations in those cases have no

application to the facts of this case.

17. In the result, the Writ Appeal is allowed. The judgment of the

learned Single Judge is reversed and the Writ Petition is dismissed. But,

this judgment will not stand in the way of the Government, either suo motu

or on application, reviewing the suspension order and reinstating the

respondent in service, if it thinks fit.

K.BALAKRISHNAN NAIR, JUDGE.

M.L.JOSEPH FRANCIS, JUDGE.


nm/

WA 736/2009    18