High Court Kerala High Court

K.U.Joseph vs State Of Kerala on 8 July, 2010

Kerala High Court
K.U.Joseph vs State Of Kerala on 8 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20935 of 2010(N)


1. K.U.JOSEPH,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.P.ARAVINDAKSHAN PILLAY

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/07/2010

 O R D E R
                       ANTONY DOMINIC, J
                      -------------------
                       W.P.(C).20935/2010
               Dated-------------------- 2010
                      this the 8th day of July,

                           JUDGMENT

Petitioner was a Commercial Tax Officer in the Commercial

Tax Department.

2. Exts.P5 and P10 are under challenge in this writ petition.

Ext.P5 is the report of enquiry and Ext.P10 is the final order

passed by the Disciplinary authority ordering to realize an

amount of Rs.2,67,340/- from the petitioner out of DCRG due

and the balance amount, by reduction of pension in terms of the

provisions contained in Rule 3 of Part-III, KSR.

3. Facts of the case are that prior to the retirement of the

petitioner on 31.12.2007, Ext.P1 memo of charges was issued

to the petitioner on 4.10.2006. Petitioner submitted Ext.P2

written statement. The enquiry was ordered and finally Ext.P5

enquiry report was submitted. Against the findings in the report,

petitioner submitted Ext.P6 representation. Disciplinary

W.P.(C).20935/10
2

Authority considered the matter and issued Ext.P7, proposing to

recover the loss allegedly suffered by the Government on

account of the misconduct committed by the petitioner from the

DCRG, that is due, and pension. Against this proposal, Exts.P8

and P9 objections were filed by the petitioner. Proceedings were

finalized by Ext.P10 in the manner proposed in Ext.P7 It is in

these circumstances the writ petition is filed seeking to quash

Exts.P5 and P10 and for consequential benefits.

4. Heard the learned counsel for the petitioner and also the

learned Government Pleader.

5. It cannot be disputed that the procedure followed

culminating in Ext.P10 order is not under Rule 15 KCS (CC & A)

Rules, 1960. On the other hand, even in Ext.P10, it is stated that

after receipt of the written statement from the petitioner,

Government ordered a detailed enquiry as provided under Rule

15(2) of the KCS (CC & A) Rules, 1960. This procedure has not

been followed by the Enquiry Officer who submitted Ext.P5

W.P.(C).20935/10
3

report. This is evident from the report itself. The report was

accepted and Ext.P7 show cause notice was issued followed by

Ext.P10 final order. For this reason itself, proceedings finalized

against the petitioner is illegal. Therefore, Exts.P5 and P10 are

quashed leaving it open to the respondent to conclude

proceedings against the petitioner in accordance with the

procedure laid down under the Rules. Needless to say that the

entire procedure will be expedited and completed within three

months of production of a copy of this judgment. It is made

clear that all the contentions of the parties are left open.

Writ petition is disposed of as above.

ANTONY DOMINIC,
Judge

mrcs