High Court Kerala High Court

C.U.Mathews vs State Of Kerala Represented By on 24 February, 2009

Kerala High Court
C.U.Mathews vs State Of Kerala Represented By on 24 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20362 of 2008(Y)


1. C.U.MATHEWS, HEAD SURVEYOR (UNDER
                      ...  Petitioner
2. S.NOUSHAD, FIRST GRADE SURVEYOR (UNDER
3. A.ANDREWS. SUPERINTENDENT OF SURVEY AND

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. DIRECTOR OF SURVEY AND LAND RECORDS,

                For Petitioner  :SMT.I.SHEELA DEVI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :24/02/2009

 O R D E R
                           T.R. Ramachandran Nair, J.
                        ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                            W.P.(C). No.20362/2008-Y
                        ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                   Dated this the 24th day of February, 2009

                              J U D G M E N T

The writ petition was originally filed by the petitioners challenging their

suspension for a direction to revoke the order of suspension and reinstate them

in service. This Court after perusing the counter affidavit on behalf of the

second respondent and after noticing the fact that the Director of Vigilance and

Anti Corruption Bureau has by his letter dated 17/07/2008, informed the second

respondent that the Vigilance Department has no objection in reinstating the

petitioners in service, provided they are posted out of Idukki District, by an

interim order dated 15/10/2008, directed the first respondent to take a final

decision regarding the revocation of suspension of the petitioners.

2. Thereafter, as per Ext.P7 order dated 06/11/2008, the Government

rejected their request for reinstatement in the service.

3. A reading of Ext.P7 shows that the Director of Survey and Land

Records in his letter dated 13/08/2008 had informed the Government that since

the Vigilance and Anti Corruption Bureau has expressed their willingness as

per letter dated 17/07/2008, to reinstate the petitioners into service and to post

them outside Idukki District. But in paragraph (4) it is stated that the Vigilance

Department as per reference letter (5) dated 27/09/2008, informed that the

Suspension Review Committee held on 30/07/2008 decided not to recommend

W.P.(C) No.20362/2008
-:2:-

the reinstatement of the petitioners, since the investigation is pending. In view

of the above position the representation was rejected. Ext.P7 is challenged, in

the amended writ petition.

4. Pending the writ petition, the first petitioner attained

superannuation on 31/01/2009.

5. In the counter affidavit filed in the writ petition, the stand taken is

that at that point of time an Enquiry Commission was also enquiring the matter

and that final vigilance report has not been received. Altogether one year and 6

months have lapsed after the order of suspension has been passed, which is

dated 31/08/2007. Under Rule 10(6) of the Kerala Civil Services

(Classification, Control and Appeal) Rules, “an order of suspension made or

deemed to have been made under this rule may at any time be revoked by the

authority which made or is deemed to have made the order or by any authority

to which that authority is subordinate.” Already, one of the persons who was

suspended namely, the first petitioner has attained superannuation. Even

though the Suspension Review Committee at that point of time did not agree for

the reinstatement of the petitioners, the Government is having all powers to

reconsider the issue in the light of the specific power conferred under Rule 10

(6) of the KCS(CC&A) Rules. Even going by the averments in the counter

affidavit and paragraph (3) of the order Ext.P7, the Vigilance and Anti

Corruption Bureau in their letter dated 17/07/2008 have expressed their

W.P.(C) No.20362/2008
-:3:-

willingness to reinstate the petitioners in their service and to post them outside

Idukki District, which fact was communicated by the Director of Survey and

Land Records to the Government. Therefore, even though the representations

were rejected as per Ext.P1 nothing prevents the Government from

reconsidering the matter in the light of the fact that the first petitioner has

already attained superannuation and more time has elapsed after the passing of

Ext.P7 order.

6. In the result, the writ petition is disposed of directing the first and

second respondents to consider afresh the request made by the petitioners to

revoke the order of suspension. The Government is free to take a decision after

calling for a fresh report from the Vigilance and Anti Corruption Bureau and

from the second respondent Director of Survey and Land Records as to whether

the petitioners 2 and 3 need be kept under suspension pending further action in

the matter. Appropriate orders shall be passed within a period of two months

from the date of receipt of the copy of this judgment. The petitioners will be

free to file a fresh representation which will be produced along with the copy of

the judgment within a period of ten days from today. No costs.

(T.R. Ramachandran Nair, Judge.)

ms