High Court Kerala High Court

K. Balan vs The State Of Kerala Represented By on 24 July, 2009

Kerala High Court
K. Balan vs The State Of Kerala Represented By on 24 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8659 of 2008(E)


1. K. BALAN, HEADMASTER (UNDER SUSPENSION)
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION

3. THE DEPUTY DIRECTOR OF EDUCATION

4. THE ASSISTANT EDUCATIONAL OFFICER

5. SMT. P.K.NALINI, MANAGER

6. SRI. K.PREMAN

                For Petitioner  :SRI.M.K.DAMODARAN (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :24/07/2009

 O R D E R
                          S. SIRI JAGAN, J
                ...............................................
                   W.P(C) No. 8659 of 2008
               .................................................
            Dated this the 24th day of July, 2009

                          J U D G M E N T

The petitioner was the headmaster of the Mooriyad Central

U.P. School in Kannur District, which is an aided school. He is

aggrieved by the punishment imposed on him of reduction to the

lower grade of UPSA in disciplinary proceedings initiated by the

4th respondent Assistant Educational Officer, Koothuparamba.

On certain allegations of misconduct, by Ext.P7 memo of

charges, the 4th respondent directed the petitioner to show cause

why disciplinary proceedings should not be initiated against the

petitioner for the allegations of misconduct enumerated therein.

The petitioner filed Ext.P8 detailed reply to the charge sheet.

Thereafter, by Ext.P9, the 4th respondent directed the manager

to suspend the petitioner and to continue disciplinary

proceedings. By Ext.P10, the Manager complied with the

directions issued by the AEO and suspended the petitioner for a

period of 15 days. Subsequently the Assistant Educational

Officer himself directed extension of period of suspension by one

W.P(C) No. 8659 of 2008 -2-

month. By Ext.P14, the AEO directed the Manager to extend the

period of suspension of the petitioner, until further orders.

Pursuant thereto, by Ext.P15, the Manager continued the

suspension until further orders. The petitioner approached this

court by filing W.P(C) No. 1668/2008 in which I directed the

Deputy Director of Education to pass orders on the

representation filed by the petitioner. Pursuant to the same, by

Ext.P18, the Assistant Educational Officer was directed to

complete the disciplinary proceedings within seven days.

Subsequently, by Ext.P23, the Manager imposed on the

petitioner the punishment of reversion to the post of UPSA.

Accordingly he was reinsisted with effect from 13.3.2008. The

petitioner is challenging Exts.P7, P9, P10, P12, P15, P18 and

P23.

2. According to the petitioner, the Assistant Educational

Officer being personally interested in the matter with an ulterior

motive of getting a relation of his appointed in the petitioners

place, has initiated the disciplinary proceedings, that too without

complying with the provisions of Section 12A of the Kerala

Education Act. In support of this contention, the petitioner has

W.P(C) No. 8659 of 2008 -3-

produced Ext.P20 letter issued by the Manager to the petitioner

stating that the Manager has absolutely no complaint against any

action of the petitioner and that he was simply following the

directions issued by the AEO. It is contended before me that the

AEO does not have jurisdiction to initiate disciplinary

proceedings by himself without first directing the Manager to

initiate disciplinary proceedings. Only if, pursuant to such

directions, the Manager does not initiate disciplinary

proceedings, without justification, the educational authority can

initiate disciplinary proceedings against teacher of an aided

school by virtue of powers to Section 12A of the Kerala

Education Act. The petitioner also relies on the decision of this

Court in Yamuna.P.R. v. State of Kerala and others ILR 2007

(4) Kerala 426, in support of that contention. He would further

submit that the entire disciplinary proceedings are vitiated for

want of compliance with principles of natural justice in so far as

no enquiry worth the name as contemplated under Rule 75A of

Chapter XIVA of Kerala Education Rules has been conducted and

no copy of the enquiry report has been furnished to the

petitioner. The petitioner therefore submits that the entire

W.P(C) No. 8659 of 2008 -4-

proceedings are vitiated by malafides, lack of jurisdiction and

violation of principles of natural justice.

3. Counter affidavits have been filed by respondents 3 and

4 supporting the proceedings.

4. I have considered the rival contentions in detail.

5. I had earlier heard the matter on 14.7.2009. After

hearing at length, I had directed the learned Government

Pleader to make available the files relating to the case including

the proceedings of enquiry alleged to be held on 24.11.2007 and

the evidence taken on that date. Pursuant thereto, the 4th

respondent has filed an affidavit producing along with copies of

certain proceedings alleged to be the enquiry proceedings and

enquiry report. I am constrained to state that Ext.R4(a), which is

stated to be the enquiry proceedings is an apology of an enquiry

proceedings. Statements of certain persons have been recorded

in one sentence. It does not disclose that the petitioner had been

given an opportunity to cross examine those witnesses.

Thereafter some statements of the petitioner has also been

recorded. The enquiry report produced does not discuss any

evidence whatsoever and any of the contentions of the petitioner.

W.P(C) No. 8659 of 2008 -5-

6. Apart from the same, the disciplinary proceedings were

initiated by the AEO himself by issuing Ext.P7 charge memo.

Prior to issuing that charge memo, no direction was issued to the

Manager to initiate disciplinary proceedings against the

petitioner. The AEO himself directed the Manager to suspend

the petitioner. Every time, the suspension period was extended

as directed by the AEO and in Ext.P20 the Manager himself has

stated that he has done everything as per directions of the AEO

himself and the Manager has no complaint whatsoever against

any action of the petitioner. The contention of the petitioner that

he has not been favoured with a copy of the alleged enquiry

report also has not been controverted effectively. For all the

above reasons, the entire proceedings initiated against the

petitioner suffer from the vices lack of jurisdiction and violation

of principles of natural justice. Accordingly, the impugned

orders are quashed. The petitioner has already retired from

service on 31.3.2008. As such no fresh disciplinary proceedings

can now be conducted against the petitioner.

7. Accordingly, I direct that all arrears of salary and

retirement benefits of the petitioner shall be disbursed to the

W.P(C) No. 8659 of 2008 -6-

petitioner as if there were no disciplinary proceedings against

him. Orders in this regard shall be issued and arrears of salary

and retirement benefits due to the petitioner disbursed to him,

as expeditiously as possible, at any rate, within three months

from the date of receipt of a copy of this judgment.

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE
rhs