High Court Kerala High Court

C.S.Parameswaran Pillay vs State Of Kerala on 10 January, 2007

Kerala High Court
C.S.Parameswaran Pillay vs State Of Kerala on 10 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 27797 of 1999(H)



1. C.S.PARAMESWARAN PILLAY
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.S.P.ARAVINDAKSHAN PILLAY

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :10/01/2007

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


                      ````````````````````````````````````````````````````

                             O.P. No. 27797 OF 1999 H

                      ````````````````````````````````````````````````````

                    Dated this the 10th day of January, 2007


                                    J U D G M E N T

The petitioner retired from the service of the Government of

Kerala as an Employment Officer on 29.2.1996. On 19.10.1996, the

petitioner was served with a memo of charges along with a statement of

allegations which is Ext.P1 in this original petition. On the ground that

since the petitioner has already retired from service, no disciplinary

action could have been initiated against him, this court in

OP.No.3250/1997 quashed the memo of charges but giving liberty to the

2nd respondent herein to proceed against the petitioner under Rule 3

Part III of Kerala Service Rules. Ext.P2 is that judgment. After Ext.P2

judgment, proceedings were initiated against the petitioner under rule 59

(b) of Part III of the KSR. After affording an opportunity of personal

hearing by Ext.P3, the petitioner was called upon to show cause why a

sum of Rs.25/- should not be reduced from the monthly pension of the

petitioner. The petitioner filed objection to the same by Ext.P4.

However, the proposal to reduce the pension of the petitioner was

confirmed by Ext.P5 order. The petitioner’s review petition before the

Government did not meet with success as the same was also dismissed

OP.27797/99

2

as Ext.P7 order. The petitioner is challenging Exts.P5 and P7 orders in

this original petition.

2. The petitioner raises two contentions. First is that in so far

as Exts.P5 and P7 orders do not contain any conclusion that the

petitioner’s service has not been thoroughly satisfactory, the

respondents could not have invoked Rule 59(b) of Part III of the KSR to

reduce the petitioner’s pension. The second is that the impugned

orders have been issued on the basis of a report in a vigilance enquiry

in which the petitioner was neither heard nor was the copy of the report

supplied to the petitioner. That being so, Exts.P5 and P7 orders are

violative of the principles of natural justice and, therefore, unjustifiable,

contends the petitioner.

3. I have heard the learned counsel for the petitioner as also

the learned Government Pleader. The learned Government Pleader

would argue in support of the impugned orders.

4. In so far as the first contention is concerned, I am not

satisfied that because of the absence of any sentence in Ext.P5 order to

the effect that the petitioner’s service has not been thoroughly

satisfactory the proceedings under Rule 59(b) would be bad, if the facts

leading to the order contains sufficient material to show that the

petitioner’s service had not been thoroughly satisfactory. The absence

of the words “the petitioner’s service has not been thoroughly

OP.27797/99

3

satisfactory” would not in my opinion vitiate the orders passed under

Rule 59(b). From Ext.P5 order, I find that the finding in Ext.P5 is that

the petitioner had issued false certificate to a person to enable him to

obtain employment in the Air India. If the finding to that effect is

sustainable certainly that would be sufficient to conclude that the service

of the petitioner had not been thoroughly satisfactory and it is not

necessary to specifically state in order that because of the said finding

the petitioner’s service has found to be not thoroughly satisfactory.

Therefore, I do not find any merit in that contention.

5. However, I feel that the petitioner is certainly entitled to take

up a contention that he has been indicted on the basis of an enquiry and

a report which has been arrived at without giving him an opportunity to

show cause against the same. The learned Government Pleader would

vehemently argue that since the vigilance had on an enquiry conducted

for that purpose categorically found the petitioner to be guilty of issuing

a false certificate to an applicant for employment and that reason was

specifically mentioned in the notice and order, there is no violation of

principles of natural justice and the impugned orders cannot be attacked

on that ground. I disagree with the contentions of the learned

Government Pleader. The learned Government Pleader could not

satisfy me that at the time of vigilance enquiry, the petitioner was heard

or that any evidence collected in that enquiry was put to the petitioner

OP.27797/99

4

giving him an opportunity to disprove the same. The petitioner was

never given an opportunity to show cause against such a finding in the

vigilance enquiry. The petitioner was never served with a copy of the

enquiry report except to mention in the impugned order that in such an

enquiry the petitioner was found guilty. That being so, violation of

principles of natural justice is writ large on the entire proceedings.

Petitioner’s pension has been reduced on the basis of a vigilance report

which has not been prepared in compliance with the principles of natural

justice. That being so, Exts.P5 and P7 orders, which have been passed

based on that vigilance report, are not sustainable in law. Accordingly,

Exts.P5 and P7 orders are quashed. It is declared that the petitioner

would be entitled to the full pension sanctioned to him. If any amount

from his pension has been recovered pursuant to the impugned orders,

the same shall be refunded to him, within two months from the date of

receipt of the judgment and the petitioner shall be continued to be paid

his full pension as sanctioned, every month.

The original petition is allowed as above.

(S. SIRI JAGAN, JUDGE)

aks

S. SIRI JAGAN , J.

OP No.27797/99 h

J U D G M E N T

10th January, 2007