High Court Kerala High Court

Danial Devaraj vs State Of Kerala on 19 October, 2009

Kerala High Court
Danial Devaraj vs State Of Kerala on 19 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29417 of 2009(V)


1. DANIAL DEVARAJ, DENNIS VILLA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY THE SECRETARY
                       ...       Respondent

2. THE COMMANDANT GENERAL,

3. THE DIVISIONAL OFFICER,

                For Petitioner  :SRI.MILLU DANDAPANI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/10/2009

 O R D E R
                        ANTONY DOMINIC, J.
                  -------------------------
                    W.P.(C.) No.29417 of 2009
             ---------------------------------
            Dated, this the 19th day of October, 2009

                           J U D G M E N T

The petitioner is working as a Station Officer at the Fire and

Rescue Station, Varkala. While the petitioner was working at

Vadakkancherry, disciplinary action was initiated against the

petitioner, on the allegation that in collusion with another colleague,

he had given certain equipments on rent. Ext.P4 is the enquiry

report, on the basis of which he was imposed a punishment of

barring of 3 increments with cumulative effect. It would appear that

in the appeal, the period of suspension was ordered to be treated as

joining time. He filed Ext.P6 before the 1st respondent, that resulted

in Ext.P8 order dated 26/03/2009, where it was ordered that the

punishment imposed, i.e. barring of three increments, shall be

without cumulative effect. Subsequently, in Ext.P9 select list

prepared for the post of Assistant Divisional Officer, the petitioner

was not included, and still later, he filed Ext.P10 representation

seeking his inclusion in the list as well. In the writ petition, he

WP(C) No.29417/2009
-2-

challenges Ext.P8 and also seeks a direction for consideration of

Ext.P10 representation.

2. In so far as Ext.P8 is concerned, having regard to the fact

that the misconduct stands proved in Ext.P4 enquiry report, I cannot

find fault with the respondents in having imposed a punishment of

barring of three increments and that too without cumulative effect.

This Court will be justified in interfering with an order of

punishment imposed by a disciplinary authority, only if the

punishment is disproportionate to the misconduct proved or is one

shocking the conscience of this Court. Having regard to the facts, I

am not inclined to think that the punishment imposed on the

petitioner is one satisfying any of these conditions. If that be so,

the challenge against Ext.P8 should fail.

3. However, the petitioner submits that since the period of

punishment has expired, he should have been considered for

inclusion in the select list. This essentially is a matter for the 2nd

respondent to consider. Since the petitioner has already moved the

2nd respondent by filing Ext.P10, I direct the 2nd respondent to

consider and pass orders on Ext.P10 as expeditiously as possible, at

WP(C) No.29417/2009
-3-

any rate, within four weeks of production of a copy of this

judgment, along with a copy of this writ petition.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg