High Court Kerala High Court

A.Gopalan vs The State Of Kerala on 22 December, 2009

Kerala High Court
A.Gopalan vs The State Of Kerala on 22 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2702 of 2009()


1. A.GOPALAN, (FORMER L.D.CLERK,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PANCHAYATS,

3. THE DEPUTY DIRECTOR OF PANCHAYATS,

4. THE SECRETARY, PANDANAD GRAMA

                For Petitioner  :SRI.M.V.BOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :22/12/2009

 O R D E R
                                                                    C.R.



             KURIAN JOSEPH & C.T. RAVIKUMAR, JJ.
                   ---------------------------------------------
                          W.A. NO. 2702 OF 2009
                   ---------------------------------------------
                Dated this the 22nd day of December, 2009


                                 JUDGMENT

Ravikumar, J.

The appellant/petitioner was a Lower Division Clerk under the

Mulakkuzha Panchayat. He filed this appeal aggrieved by the dismissal of

W.P.(C) No.32309 of 2009 whereby the learned Single Judge declined to

interfere with Exts.P7 and P9 orders passed by the Government. As per

the said orders, the request of the appellant/petitioner for compassionate

allowance under Rule 5 of Part III of the Kerala Service Rules (for short

“KSR) was declined by the Government. The relevant facts necessary

for the purpose of deciding this appeal are as follows:

2. While working as Lower Division Clerk under the Mulakkuzha

Panchayat, Crime No.4 of 1992 was registered against the appellant

alleging misappropriation of Panchayat funds collected as tax. Thereupon,

he was indicted under Section 13(2) read with Sections 13(1(c) and 13(1)

(d) of the Prevention of Corruption Act and Sections 409, 420, 465, 468,

W.A. NO. 2702/2009 2

471 and 477 A in C.C. No.3 of 1994 of the Indian Penal Code before the

Court of the Enquiry Commissioner and Special Judge,

Thiruvananthapuram. Earlier, pending the vigilance enquiry, the appellant

was placed under suspension. Later, he was convicted and sentenced to

undergo rigorous imprisonment for a period of one year and to pay a fine

of Rs.50,000/- and in default of payment of fine, to undergo rigorous

imprisonment for a further period of four months for the offences under

the Prevention of Corruption Act. He was also sentenced to undergo

simple imprisonment for a period of one year each for the offences under

Sections 409, 465, 468, 471 and 477 A I.P.C. He had unsuccessfully filed

Crl. Appeal No. 218 of 1996 before this Court. Initially, the sentence

imposed on him was suspended. In the meanwhile based on his

conviction in C.C. No.3 of 1994, he was removed from service as per

Ext.P2 order dated 5.7.1999. The said order of removal from service was

challenged before this Court in O.P. No.18684 of 1999 and as per order in

C.M.P. No. 30684 of 1999 therein Ext.P2 order was stayed. During the

pendency of the said Original Petition, Crl. Appeal No. 218 of 1996 filed

by him was dismissed by this Court. Consequently, O.P. No. 18684 of

1999 filed by him was also dismissed by this Court as per Ext.P4

judgment. Against the dismissal of the Crl. Appeal, the appellant/

petitioner had approached the Honourable Apex Court by filing SLP(Crl.)

W.A. NO. 2702/2009 3

No.5704 of 2004, but the same was also dismissed. Thereafter, he had

remitted the fine imposed on him and had undergone the imprisonment.

Subsequently, the appellant had filed a representation before the

Government requesting for compassionate allowance, as provided under

Rule 5 of Part III of the KSR. After considering his claim, it was rejected

as per Ext.P7. The appellant had attempted for a reconsideration of the

decision in Ext.P7 by filing Ext.P8 representation. However, that was also

dismissed by the Government as per Ext.P9. It was challenging the said

orders passed by the Government, viz. Exts.P7 and P9, that the Writ

Petition was filed. The learned Single Judge after considering the claims

and contentions of the petitioner found that the reasoning assigned by the

Government is not perverse or arbitrary warranting interference with

Exts.P7 and P9 and accordingly dismissed the Writ Petition. Hence, this

appeal.

3. The learned counsel for the appellant reiterated all the

contentions which were unsuccessfully urged before the learned Single

Judge. It was contended that the discretionary power vested with the

Government under Rule 5 of Part III of the KSR was exercised in an

arbitrary and perverse manner and, therefore, Exts.P7 and P9 are liable to

the set aside. Yet, another contention raised was that the view taken in the

W.A. NO. 2702/2009 4

impugned orders is opposed to the principles laid down by this Court in

Thankappan Nair v. State of Kerala, reported in 2001(3) K.L.T. 855.

4. For a proper and profitable consideration of the case, it is

relevant to refer to Rule 5 of Part III of KSR which in so far as it is

relevant reads thus:

“5. Misconduct or inefficiency:- (a) No pension
may be granted to an employee dismissed or
removed for misconduct, insolvency or
inefficiency, but to employees so dismissed or
removed, compassionate allowances may be
granted when they are deserving of special
consideration; provided that the allowances
granted to any employee shall not exceed two-
thirds of the pension which would have been
admissible to him if he had retired on the date of
dismissal or removal.”

(emphasis supplied)

A scanning of the above extracted provision would reveal that it confers

discretionary power on the authority competent to sanction compassionate

allowance to decide whether the concerned dismissed/removed employee

deserves special consideration or not. It is a settled position of law that

even when such discretion is vested with an authority competent or the

Government, it cannot be exercised in an arbitrary or perverse manner. Its

fair exercise lies in deciding the deserver according to the rules of reason

W.A. NO. 2702/2009 5

and justice. The salutory maxim “Discretio est discernere per legam quid

sit justum” (Discretion consists in knowing what is just in law) shall be

borne in mind while invoking that power. At any rate, no court will

accept or acknowledge the indiscriminate exercise of the said power

without due regard to the relevant factors.

5. In this case, the very charge against the appellant was that he

had misappropriated the Panchayat funds collected as tax. The Enquiry

Commissioner and Special Judge, Thiruvananthapuram convicted and

sentenced him to undergo rigorous imprisonment and to pay fine under

the provisions of the Prevention of Corruption Act besides convicting and

sentencing him to undergo simple imprisonment for the offences

punishable under the Indian Penal Code. As held by this Court in

Thankappan Nair’s Case (supra), the power conferred under Rule 5 of

Part III of the Kerala Service Rules is a power coupled with a duty to be

exercised fairly according to the rules of reason and justice on an

application made by an employee who was dismissed/removed from

service. In the light of the same, the first contention raised by the appellant

that the discretionary power under Rule 5 was exercised in an arbitrary and

perverse manner has to be looked into.

W.A. NO. 2702/2009 6

6. It is not the volume of the order that weighs while making such a

scrutiny, but the factor as to whether any relevant aspects were omitted to

be taken into account or whether irrelevant factors were taken into

account. In other words, the question to be considered is whether the

power under Rule 5 was exercised fairly while holding the appellant

undeserving for compassionate allowance. The appellant is not a person

removed from service pursuant to a disciplinary proceeding initiated for a

mere misconduct. He has committed misappropriation of Panchayat funds

collected as tax. It is the conviction and the sentence imposed on him by

the Court of Enquiry Commissioner and Special Judge,

Thiruvananthapuram for offences punishable under Section 13(2) read

with Sections 13(1)(c) and !3(1)(d) of the Prevention of Corruption Act

and under Sections 409, 465, 468, 471 and 477 of the Indian Penal Code

that culminated in his removal from service. When that fact was taken

into consideration for rejecting his request for compassionate allowance,

Ext.P7 cannot be considered as an order passed without proper application

of mind. When an authority vested with a discretionary power exercised

that power with due consideration of the facts in the light of the relevant

law, such a decision does not call for any interference. In short, a

scanning of Ext.P7 order would reveal that the discretion under Rule 5 of

Part III KSR has been exercised fairly and in accordance with the rules of

W.A. NO. 2702/2009 7

reason and justice. Since no ground was made out to reconsider the

decision in Ext.P7, the request of the appellant/petitioner on that behalf

was rejected as per Ext.P9 order. Therefore, Ext.P9 also cannot be said to

be smacked of arbitrariness or perversity. A bare reading of Rule 5 of

Part III of the Kerala Service Rules would reveal that compassionate

allowance cannot be granted for the mere asking. The entitlement for such

allowance depends on the satisfaction by the Government that the

concerned employee deserves special consideration and, therefore, eligible

to get the same. In this case, it is upon such consideration that the

appellant was found to be disentitled to get compassionate allowance.

7. The other contention raised by the appellant was that the view

taken by the first respondent in Exts.P7 and P9 are opposed to the

principles laid down by this Court in Thankappan Nair’s Case (supra).

We cannot comprehend the said contention. In fact, a scanning of the

impugned orders in the light of the said decision would reveal that they

are passed in tune with the said decision. The said decision cannot be

understood to have laid down a dictum that all Government servants

dismissed/removed from service for serious misconducts are entitled to

compassionate allowance. It was held therein that “the power under Rule

5 has to be exercised sparingly. Its indiscriminate use can cause great

W.A. NO. 2702/2009 8

harm to public interest. It is not to be doled out to every dismissed

employee.” It was also held that the power under Rule 5 of Part III KSR

is a power coupled with a duty to act when the circumstances warranting

the exercise of that power are shown to exist. In short, it is obvious from

Thankappan Nair’s Case (supra) that emphasis has been given to the

necessity of application of mind while exercising the power under the

said rule. There cannot be any doubt with respect to that position. In

order to decide whether a claim of compassionate allowance deserves

special consideration or not, as contemplated under the rule, application of

mind is essential with regard to the facts and circumstances obtained in

each case. In Thankappan Nair’s Case (supra), the appellant was a

police constable dismissed from service for accepting an illegal

gratification of Rs.43/-. In the case on hand, the appellant was found to

have misappropriated Panchayat funds collected as tax. In C.C. No.3 of

1994, the Enquiry Commissioner and Special Judge, Thiruvananthapuram

found the appellant/petitioner guilty for offences punishable under the

Prevention of Corruption Act and the Indian Penal Code and accordingly

convicted and sentenced him as mentioned earlier. He had

unsuccessfully taken up the matter before this Court and also before the

Honourable Apex Court. He had undergone rigorous imprisonment and

had also remitted the fine in terms of the trial court judgment. Therefore,

W.A. NO. 2702/2009 9

the said contention also cannot be countenanced. In the circumstances, the

judgment of the learned Single Judge calls for no appellate interference.

The appeal is, therefore, devoid of merits and it is accordingly

dismissed.

(KURIAN JOSEPH)
JUDGE

(C.T. RAVIKUMAR)
JUDGE

sp/

W.A. NO. 2702/2009 10

C.R.

KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.

W.A. NO.2702/2009

JUDGMENT

22nd December, 2009

W.A. NO. 2702/2009 11