High Court Kerala High Court

C.Balakrishnan vs State Of Kerala on 7 March, 2007

Kerala High Court
C.Balakrishnan vs State Of Kerala on 7 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 32376 of 1999(D)



1. C.BALAKRISHNAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.B.RAGUNATHAN

                For Respondent  :SRI.N.NANDAKUMARA MENON,SC,TVM CORPN.

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/03/2007

 O R D E R
                              S. SIRI JAGAN, J.

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

                         O.P.NO. 32376 OF 1999

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

            DATED THIS THE 7th DAY OF MARCH, 2007


                                   JUDGMENT

The petitioner while working as Revenue Inspector of Thiruvalla

Municipality was proceeded against in disciplinary proceedings by

issuing Ext.P1 memo of charges dated, 9.8.94. Since the explanation

furnished by the petitioner was not satisfactory to the disciplinary

authority, an enquiry was conducted, in which the petitioner was found

guilty of causing loss to the Municipality. Therefore Ext.P3 show cause

notice was issued directing him to show cause why the said loss should

not be recovered from him as punishment for the misconduct alleged

to have been proved against him. Despite Ext.P4 objection filed by the

petitioner by Ext.P5 order the proposed to punishment was confirmed

and the punishment of recovery of the loss caused to the Municipality

on account of the action of the petitioner was directed to be recovered

from him. His Ext.P6 appeal was also rejected by Ext.P7 order. In the

meanwhile, he retired from service on 28.2.98. Thereafter, Ext.P8

order was passed directing recovery of part of the said amount from

his DCRG and he was also directed to convey his concurrence for

recovery of the balance amount from the commuted value of pension

O.P.32376/99 2

due to him. The petitioner is challenging Exts.P5, P7 and P8 orders

in this original petition.

2. He had raised several contentions against the impugned

orders. I am not considering all the contentions, since I am

impressed by one contention which relates to violation of principles

of natural justice on which ground alone the matter has to be

remitted to the original authority for fresh decision. The contention

is that before passing Ext.P5 order, the petitioner was not furnished

with the copy of the enquiry report. According to the petitioner it is

settled law that non furnishing of copy of the enquiry report before

imposition of punishment would amount the violation of principles of

natural justice. Although such a specific ground has been taken in

the original petition itself, the counter affidavit silent about that

contention. That would show that the contention of the petitioner

in this regard is justified. That being so, the entire proceedings

subsequent to the submission of the enquiry report by the enquiry

officer, are violative of the principles of natural justice. Accordingly,

Exts.P5,P7 and P8 orders are quashed and the matter is remanded

to the 2nd respondent for fresh consideration of the matter from the

stage of issuing fresh show cause notice on the basis of the enquiry

report after furnishing a copy of the enquiry report to the petitioner.

It is ordered accordingly.

3. The petitioner has got a contention that the proceedings

O.P.32376/99 3

for recovery from him is violative of Rule 3 of Part III of Kerala

Service Rules. I am not inclined to go into this question at this

point of time, since the matter is being remanded to the original

authority. As and when further steps are taken pursuant to this

judgment it would be open to the petitioner to raise all contentions

available to him.

Original petition is disposed of as above.






                                                     S. SIRI JAGAN, JUDGE




Acd


O.P.32376/99    4