High Court Kerala High Court

Mathew Paul vs Kerala Small Industries … on 5 August, 2009

Kerala High Court
Mathew Paul vs Kerala Small Industries … on 5 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4675 of 2006(F)


1. MATHEW PAUL, AGED 53 YEARS,
                      ...  Petitioner

                        Vs



1. KERALA SMALL INDUSTRIES DEVELOPMENT
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.P.K.ASHOKAN

                For Respondent  :SRI.M.A.MANHU, SC, SIDCO

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :05/08/2009

 O R D E R
                           V.K.MOHANAN, J.
                    ----------------------------------------
                         WPC. No.4675 of 2006
                    ----------------------------------------
                 Dated, the 5th day of August, 2009

                               JUDGMENT

The petitioner, who was working as Senior Accountant in

the Ist respondent corporation, had applied for Leave without

allowance for a period of 5 years to take up employment in

U.S.A. The said request was rejected on 13.1.2001 and

therefore he applied for eligible leave. According to the petitioner,

the said application was neither rejected nor sanctioned. The

petitioner left India on 13.3.2001. In the meanwhile, show cause

notice was issued to him which ultimately culminated in Ext.P18 by

which the petitioner’s service was terminated on the ground of

unauthorised absence. Thus, the petitioner challenged Ext.P18

order in this writ petition.

2. A statement has been filed for and on behalf of the Ist

respondent. Along with the statement the Ist respondent has

produced certain documents on the basis of which it is stated that

the petitioner was unauthorizedly absent against which action

was taken which culminated in Ext.P18 order.

3. I have gone through the contentions and the averments

taken in the writ petition and also perused the materials on record.

WPC 4675/06
-:2:-

It is beyond dispute that the petitioner had applied for leave without

allowance for 5 years from 1.2.2001 to 31.1.2006 to go abroad, as

per his leave application dated 9.1.2001. The first respondent

Corporation as per its letter dated 30.1.2001 rejected that request,

especially, when the corporation was facing with acute shortage of

staff. Subsequently, the petitioner requested to permit him to avail

the eligible leave for 8 months and he had also informed the

corporation that due to the circumstances mentioned in the letter, he

was constrained to leave India on 13.3.2001 on the presumption

that his leave would be granted in due course. From the above, it is

clear that the petitioner left India without getting sanction from the

authorities and without getting the leave duly sanctioned. Such

action of the petitioner is a grave misconduct and as per the

Government Circular 10432/BPE-1/95/Plg dt. 20.1.96, persons who

absent themselves without getting the leave duly sanctioned

should be treated as on unauthorized absence and action should be

taken to terminate their service. Therefore, proceedings was

initiated and issued show cause notice dated 31.5.2001. As per the

explanation dated 1.7.2001, the petitioner submitted that he left

the country under the presumption that his leave would be granted in

due course, but according to the corporation, the said explanation

WPC 4675/06
-:3:-

was not satisfactory. In the meanwhile, the government called for a

report as per its letter dated 4.8.2001 on the basis of a

representation from the petitioner requesting him to grant 5 years

leave without allowance. Accordingly, the Corporation sent report

to the Government. The Government was also not prepared to

entertain the request. Therefore, the petitioner applied for voluntary

retirement with effect from 1.2.2001. The Government was not

prepared to accept that request also and directed the Corporation to

initiate action against him to terminate his service. Thus, on the

basis of the instruction of the government, the corporation issued

notice dated 19.12.2002 to the petitioner to show cause why his

service in the corporation should not be terminated with effect from

13.3.2001. Thereafter, the petitioner filed representation before the

Minister for Industries, Government of Kerala, with a request to

direct the corporation to drop the proposed action. The

Government, vide letter No. 4285/F2/ID dt. 5.11.2004 directed the

Corporation to terminate the service of the petitioner as per direction

in Government letter No.37957/F2/01/ID dt. 15.11.2002. Thereafter,

again a registered notice dated 23.12.2005 was issued to the

petitioner by registered post giving him one month’s time to furnish

written explanation on the decision of SIDCO to terminate his

WPC 4675/06
-:4:-

service. As the explanation received from the petitioner was found

not satisfactory, and on the basis of letter issued by the

Government, SIDCO issued order terminating the service of the

petitioner with effect from 13.3.2001 for unauthorised absence.

4. From the facts mentioned above, it is beyond dispute that

rather the petitioner admits that he had gone abroad without the

permission of the Authority concerned and without getting leave as

requested by him. Thus, though notice was issued including show

cause notice calling for explanation for the unauthorized absence, no

explanation was offered, whereas, it appears that though such

charges were admitted, an attempt was made to justify the

unauthorized absence as an authorized one and made a

representation to the Hon’ble Minister for Industries to direct the

SIDCO to drop action against him. No materials were furnished

and no case is made out to interfere with Ext.P18 order.

In the result, there is no merit in the writ petition and

accordingly, the same is dismissed.

V.K.MOHANAN, JUDGE

kvm/-

WPC 4675/06
-:5:-

V.K.MOHANAN, J.

O.P.No.

JUDGMENT

Dated:..