High Court Kerala High Court

A. Francis vs Kerala State Road Transport … on 25 January, 2008

Kerala High Court
A. Francis vs Kerala State Road Transport … on 25 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 35546 of 2005(F)


1. A. FRANCIS, AGED 55 YEARS,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION
                       ...       Respondent

2. THE EXECUTIVE DIRECTOR (VIGILANCE),

                For Petitioner  :SRI.A.X.VARGHESE

                For Respondent  :SRI.SAJEEVKUMAR K.GOPAL, SC, KSRTC

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :25/01/2008

 O R D E R
                  K.BALAKRISHNAN NAIR, J.
              ----------------------------------------
                   W.P.(C)NO.35546/2005
              ----------------------------------------
           Dated this the 25th day of January, 2008

                           JUDGMENT

The petitioner was a Conductor of the KSRTC. He was

suspended from service by Ext.P1 order dated 25.4.2002 on the

allegation of misappropriation of funds of the KSRTC by issuing

dead tickets etc. He was served with Ext.P2 charge sheet dated

6.6.2002. He submitted reply to the said charge sheet denying

the allegations against him. The disciplinary authority was

dissatisfied with the reply. So, an enquiry was held into the

misconduct of the petitioner. Based on the findings in the

enquiry, the disciplinary authority imposed a punishment of

removal from service by Order dated 29.11.2002. Petitioner

appealed against that order. First respondent appellant authority

affirmed the said punishment. He moved the KSRTC Appellate

Tribunal by filing a revision. The said revision was allowed by

Ext.P3 order dated 10.10.2003, setting aside the punishment.

The second respondent disciplinary authority was directed to

W.P.(C)35546/2005 2

reopen the enquiry and to allow him to cross examine one of the

witnesses of the management and also to allow him to adduce

defence evidence and to produce defence documents. Pursuant to

the said order of the Appellate Tribunal, the enquiry was again

completed and the punishment of compulsory retirement from

service was imposed on him on 22.5.2004 by the disciplinary

authority. Before the petitioner could prefer an appeal against the

said order, the appellate authority initiated proceedings to review

that order. The petitioner submits that when the said suo motu

proceedings were pending, the second respondent modified the

punishment of compulsory retirement from service as dismissal

from service. On 2.8.2004, the petitioner filed a representation

against the said punishment before the first respondent and

thereafter approached this Court. This Court, by Ext.P4 judgment

dated 11.10.2004, set aside the punishment order and directed

the appellate authority to consider the matter. The first

respondent, pursuant to the said judgment of this Court, issued

Ext.P5 order dated 4.12.2004 imposing a punishment of

W.P.(C)35546/2005 3

compulsory retirement from service on the petitioner. The

petitioner challenged Ext.P5 order before the KSRTC Appellate

Tribunal. The Tribunal by Ext.P6 order dated 7.5.2005 set aside

Ext.P5 order and remanded the case to the second respondent

disciplinary authority with certain directions. In the meantime the

petitioner attained the age of superannuation on 31.3.2005.

Pursuant to Ext.P5, the disciplinary authority issued Ext.P7 show

cause notice along with Ext.P8 enquiry report proposing to

impose the penalty of removal from service. He submitted Ext.P9

explanation. Considering the said explanation, the second

respondent disciplinary authority again passed Ext.P10 order

imposing the punishment of removal from service. This writ

petition is filed challenging Ext.P10 mainly on the ground that no

punishment could have been imposed on him invoking the

disciplinary jurisdiction of the second respondent after his

superannuation on 31.3.2005. The respondents have filed a

detailed counter affidavit. They are supporting the impugned

order.

W.P.(C)35546/2005 4

2. Heard the learned counsel on both sides. The learned

counsel for the petitioner relied on the Full Bench decision of this

Court in Xavier v KSEB (1979 KLT 80). He also relied on the

decision of this Court in Raghavan Pillai v Travancore

Devaswom Board (1980 KLT 782). Those decisions laid down

the principle that once superannuation takes place, there is no

employee-employer relationship and the employer has no

disciplinary jurisdiction over the delinquent and no punishment

can be imposed.

3. The rules governing the disciplinary action of the

employees of the KSRTC are Kerala Civil Services (Classification,

Control and Appeals) Rules 1960. As per the said rules, once

the employee retires, no punishment under Rule-15 of the rules

could be imposed on a delinquent employee. But, of course, the

KSRTC can exercise its powers to withhold or withdraw his

pension or a part of it, whether permanently or for a short period

invoking powers under Rule-3 of Part III KSR. The said

provisions are also adopted by the KSRTC. This position is

W.P.(C)35546/2005 5

supported by various decisions of this Court including the one in

Jayarajan v State of Kerala (2001(3) KLT 929). But, the

learned counsel for the KSRTC submitted that the petitioner was

responsible for the delay in concluding the disciplinary

proceedings. He also canvasses the position that once the

punishment is set aside and a fresh punishment is imposed, the

same will relate to the original date of punishment. I think it is

difficult to accept the contentions of the learned counsel for the

KSRTC. Even if the petitioner is responsible for the delay in

concluding the disciplinary proceedings, the same will not enable

the KSRTC to impose any punishment on him under Rule-15 of

the Classification, Control and Appeal Rules, after his retirement.

Further, once the punishment of dismissal or removal from

service is set aside, an employee in service can be dismissed or

removed from service only prospectively. Therefore, the

contentions of the learned counsel for the KSRTC cannot be

accepted.

4. In the result, the impugned order Ext.P10 is quashed.

W.P.(C)35546/2005 6

This will not affect the powers, if any, of the KSRTC to take action

against the petitioner under Rule-3 of Part III KSR. The KSRTC

shall decide whether it can and whether it should proceed against

the petitioner as per Rule-3 of Part III KSR, within two months

from the date of production of a copy of this judgment; otherwise

the terminal benefits due to him shall be released to him, as per

the priority list of pensioners.

K.BALAKRISHNAN NAIR, JUDGE

css/