Dinakaran vs State Of Kerala on 30 November, 2001

0
55
Kerala High Court
Dinakaran vs State Of Kerala on 30 November, 2001
Equivalent citations: 2002 (93) FLR 472
Author: K Joseph
Bench: K Joseph

JUDGMENT

Kurian Joseph, J.

1. Suspension is made in public interest. But should there be assessment of public
interest while passing an order for revocation of suspension pending enquiry?

2. The challenge in the Original Petition is against Ext. P1 order passed by the
Government placing the petitioner under suspension. It is seen from the impugned
order itself that the suspension was in connection with the hooch tragedy at
Kalluvathukkal and Kottarakkara in Kollam District. The tragedy took place while
the petitioner was working as Deputy Commissioner of Excise, South Zone. Both
Kalluvathukkal and Kottarakkara come under the jurisdiction of the Deputy
Commissioner of Excise, South Zone. Though pursuant to Ext. P3 judgment of this
Court, the representation for revocation of suspension was considered, the request
was turned down as per Ext. P4. Petitioner contends that all the relevant aspects
have not been considered either while suspending the petitioner or while passing Ext. P4
order rejecting the request for revocation of the suspension. It is further contended
based on Ext. P5 statement filed by the Government before Justice V.P. Mohan Kumar
Commission of Inquiry that there is no involvement of the petitioner in the matter.

3. It is brought to my notice that during the pendency of the Original Petition,
memo of charges has been framed and issued to the petitioner and it is only a matter
of time for the Government and that final decision can be taken in the disciplinary
proceedings. Any observation at this stage might prejudice the enquiry now conducted
in the matter and ultimately the disciplinary proceedings. Therefore, taking an overall
assessment of the situation, I dispose of the Original Petition directing the respondents
to see that the disciplinary proceedings now pending against the petitioner pursuant to
Ext. P1 are concluded within four months from the date of receipt of a copy of this
judgment.

4. The learned counsel for the petitioner submits that liberty may be reserved to
the Government/Commissioner to review the suspension in the meanwhile. Needless
to say, it will be open to the authorities to do so since the rules contemplate such
review once in six months. It is made clear that the disposal of the Original Petition
will not stand in the way of the Government/Commissioner reviewing the suspension
order in accordance with law.

5. Before parting with the case, I shall deal with the legal question that has
incidentally arisen in this case. During the pendency of the Original Petition, it was
brought to the notice of the Court that some police officers against whom there were
very serious allegations of commissions of offences in connection with the liquor tragedy
were reinstated pending enquiry and posted in the same districts. This Court in the
order dated 17.10.2001 directed the Chief Secretary to file an affidavit on certain
aspects. One specific issue read as follows:-

“Was the reinstatement of the Police Officers involved in the case done with the knowledge
of the Government and was there an assessment of public interest at the time when orders for
reinstatement and posting of those officers were passed”.

In the affidavit dated 3.11.2001, referring to the said issue it is stated at paragraph 8 as
follows:-

“Regarding the second direction it is humbly submitted that the Police Officers suspended
by the Director General of Police were reinstated by him without the Knowledge of Government.
As Head of Department, Director General of Police is competent to take disciplinary action
against the police officers upto the rank of Inspector of Police. The Government is not usually
consulted in such matters. I beg leave to submit to this Hon’ble Court that the question of public
interest does not arise in this case as the reinstatement of the officers are done in the course of
disciplinary proceedings.”

The stand of the Chief Secretary is not correct; it is against the statutory mandate
also. Under Rule 10 of the Kerala Civil Services (Classification, Control and Appeal)
Rules, suspension is ordered in public interest. I need not elaborate what public interest
is, since it involves so many aspects. As the chief executive officer of the State, the
Chief Secretary has a duty to see that his subordinates act only in accordance with
law. If the suspension is in public interest, necessarily at the time of reinstatement
pending disciplinary action public interest has to be considered. True, disciplinary
proceedings as far as a delinquent employee is concerned has to be governed by codified rules. But even under the
codified rules, namely the Classification, Control
and Appeal Rules, it is mandatory that an erring officer should be kept out of service
by suspension pending disciplinary action if public interest so warrants. On a close
analysis of the provision it can be seen that suspension is warranted only in public
interest. If suspension is made in public interest, at the time of revocation thereof also
public interest has to be weighed. The contention that public interest need not weigh
with the disciplinary authority is at the stage of passing final orders in the disciplinary
proceedings and not at the time of revocation of suspension.

6. The learned Advocate General invited my attention to the decision of the
Apex Court in Rajnit Prasad v. Union of India ((2000) 9 SCC 313), particularly to
paragraph 9 which reads as follows:

“….In respect of departmental proceedings which are initiated or sought to be initiated by
the Government against its employees, a person who is not even remotely connected with those
proceedings cannot challenge any aspect of the departmental proceedings or action by filing
a Writ Petition in the High Court or in this Court. Disciplinary action against an employee is taken
by the Government for various reasons principally for “misconduct” on the part of the employee.
This action is taken after a “domestic” inquiry in which the employee is provided an opportunity
of hearing as required by the constitutional mandate. It is essentially a matter between the
employer and the employee, and a stranger, much less a practising advocate, cannot be said to
have any interest in those proceedings. Public interest of general importance is not involved
in disciplinary proceedings. In fact, if such petitions are entertained at the instance of persons
who are not connected with those proceedings, it would amount to an abuse of the process of court.”

7. It may be seen that in that case a public interest litigation was filed by a
stranger challenging the interference by the High Court quashing the disciplinary
proceedings against a police officer. Obviously, the context and connotation of the
expression “public interest” there is totally different and hence that decision has no
application here particularly since this is a case of revocation pending disciplinary
proceedings. It is for the Chief Secretary to ensure that the subordinates also act in
accordance with law, particularly in the matter of suspension and revocation thereof,
both being actuated and necessitated only in public interest. Any adverse impact on
public interest results in disorder in society. Therefore, the moment the Chief Secretary
comes across instances of subordinates acting against the mandate in the rules and
against public interest, he has a duty to put things in order, since public interest is
protected and respected in a State only if there is law and order.

The petitioner will produce a copy of this judgment along with a copy of the
Original Petition before the respondents.

8. Communicate a copy of this judgment to the Chief Secretary, Government of
Kerala.

LEAVE A REPLY

Please enter your comment!
Please enter your name here