High Court Kerala High Court

G.Reghukumar vs State Of Kerala on 12 January, 2007

Kerala High Court
G.Reghukumar vs State Of Kerala on 12 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33790 of 2006(V)


1. G.REGHUKUMAR, EXCISE GUARD,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE COMMISSIONER OF EXCISE,

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :12/01/2007

 O R D E R
                                 K.K.DENESAN, J

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

                          W.P.(C)NO.33790  of 2006

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


                  Dated this the 12th  day  of January, 2007



                                    JUDGMENT

The petitioner is working as Excise Guard in Kollam District. He

was found guilty of certain charges and the penalty of reduction in

rank by 20 places was imposed. The appeal filed by him before the

Government has been rejected vide Ext.P6 order. One of the

contentions urged by the petitioner against Ext.P6 is that the

Government have failed to apply its mind to the gravity of the charges

and the role alleged to have been played by the petitioner and

therefore the penalty imposed is unconscionably excessive. It is

pointed out that in a case involving similar acts of delinquency

committed by the officers of the Excise department, the penalty

imposed on a Preventive Officer is barring of two increments only,

but the petitioner who is only an Excise Guard and who had worked in

the concerned range only for a very short period has been subjected to

a severe penalty without considering the extenuating circumstances he

has raised in his appeal memorandum.

W.P.(C)No. 33790/2006 2

2. Learned counsel for the petitioner submits that if the

petitioner was afforded an opportunity of being personally heard by

the appellate authority, it would have enabled him to appraise the

concerned authorities to convince them that the penalty imposed on

him is excessive and disproportionate to the gravity of the offences

alleged to have been committed by him.

3. Invoking the power of review vested in the Government, the

petitioner has filed Ext.P9 representation. Learned counsel for the

petitioner submits that the Government has got the power to consider

the case of the petitioner either under Rule 34 of Kerala Civil Services

(Classification and Appeal) Rules 1960 or under rule 39 of the Kerala

State and Subordinate service rules, so as to deal with his case in a

just and equitable manner.

4. I am not expressing any opinion on the merits of the

contentions urged by the petitioner in support of the reliefs prayed for

by him, for, any such opinion will prejudice either of the parties. It

would suffice that the first respondent is directed to consider Ext.P9

and dispose of the same after affording an opportunity of being heard

to the petitioner. Accordingly, the writ petition is disposed of directing

the first respondent to issue notice to the petitioner and after hearing

W.P.(C)No. 33790/2006 3

him, pass appropriate orders on Ext.P1. The petitioner shall produce a

copy of the judgment along with a copy of the writ petition before the

first respondent for compliance. Time for compliance is three months.

K.K.DENESAN, JUDGE

css/

W.P.(C)No. 33790/2006 4