High Court Kerala High Court

Sri.G.Bovas vs The Survey Director on 15 February, 2007

Kerala High Court
Sri.G.Bovas vs The Survey Director on 15 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34536 of 2006(J)


1. SRI.G.BOVAS,
                      ...  Petitioner

                        Vs



1. THE SURVEY DIRECTOR,
                       ...       Respondent

                For Petitioner  :SRI.P.BABU KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :15/02/2007

 O R D E R
                              K.K.DENESAN, J

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

                      W.P.(C)NO. 34536 of 2006

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



           Dated this the 15th   day  of  February, 2007



                                  JUDGMENT

The petitioner retired 8 years ago from the post of Resurvey

Superintendent. It is alleged that about 10 years ago, one

Kuriakose assaulted him and he made a complaint before the

police. Pursuant to the complaint lodged simultaneously with the

departmental authorities, disciplinary proceedings were taken

against the above named Kuriakose and one Krishnan alleging

misconduct on their part. They were found guilty in the

disciplinary proceedings and the penalty of barring increment

was inflicted on them. Feeling aggrieved by the order imposing

penalty, they invoked the statutory remedies. Ultimately, the

statutory petition filed by them was disposed of reducing the

penalty of barring of increment to that of censure. The petitioner

says that he feels aggrieved by the order reducing the quantum

of punishment and has got a right to demand that those who had

W.P.(C)No.34536/2006 :2:

alleged to have assaulted him should not get the benefit of a

lenient view taken by the statutory authorities. He has

approached this Court with this writ petition for a direction to

the sole respondent, namely, the Survey Director to dispose of

Exts.P3 and P4 review petitions filed by him.

2. The petitioner has filed copies of two petitions said to

have been filed by him before the police in respect of the very

same incident. However, he does not know what happened to

those petitions. He has not even cared to verify whether a crime

case was registered and what exactly is the result of his lodging

complaints before the police.

3. For two reasons, I am not inclined to allow the prayer

made by the petitioner. Neither Krishnan nor Kuriakose is a

respondent in this writ petition. The effect of allowing the prayer

made in this writ petition will be once again calling upon the

above named persons to face proceedings which have become

final. The respondent has put a quietus to the departmental

proceedings by inflicting on the delinquent Officers, such penalty

which according to the department was found appropriate in the

W.P.(C)No.34536/2006 :3:

circumstances. In the absence of the above named persons, it is

not proper for this court to examine the merits of the

contentions of the petitioner. Hence, for non-impleadment of the

necessary parties, this writ petition must fail. Secondly, in a

matter of this nature, the defacto complainant has no locus

standi to demand that the penalty imposed by the department on

another government servant shall be enhanced. For these two

reasons, this writ petition is liable to be dismissed. I do so. The

petitioner will be free to pursue the remedy under the criminal

law in case appropriate action has not been taken on the

petitions said to have been filed by him before the police

authorities.

K.K.DENESAN, JUDGE
css
/

W.P.(C)No.34536/2006 :4: