High Court Kerala High Court

G.Thomas vs The State Of Kerala on 15 October, 2009

Kerala High Court
G.Thomas vs The State Of Kerala on 15 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19770 of 2007(C)


1. G.THOMAS, S/O.GEORGE, AGED 55 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE REGISTRAR OF CO-OPERATIVE

3. THE JOINT REGISTRAR OF CO-OPERATIVE

4. THE ASSISTANT REGISTRAR (GENERAL)

5. THE AMBALATHUMBHAGOM SERVICE

                For Petitioner  :SRI.N.UNNIKRISHNAN

                For Respondent  :SRI.K.DIVAKARAN NAIR

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/10/2009

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 19770 OF 2007 (C)
                 =====================

           Dated this the 15th day of October, 2009

                         J U D G M E N T

Petitioner is an employee of the 5th respondent, a Co-

operative Bank. While working as Senior Clerk, by Ext.P1, the 1st

respondent introduced revision of scale of pay of employees in

the Co-operative sector. However, the benefit of Ext.P1 pay

revision was not extended to the petitioner and he made

representations to the Board of Directors and also to the Assistant

Registrar. That resulted in Ext.P3, where he was told that there

was a criminal case pending against him and although he was

exonerated in the disciplinary proceedings, in view of the

pendency of the criminal case he cannot be extended the benefit

of Ext.P1 pay revision. It is thereupon that this writ petition is

filed by the petitioner.

2. Petitioner has also produced Ext.P4, an order passed

by the Bank promoting him subsequently as an Internal Auditor.

He has also produced Ext.P5, a representation made by him to

the Registrar of Co-operative Societies, which also did not evoke

any response.

WPC 19770/07
:2 :

3. As already seen, in Ext.P3, the only reason stated by

the Assistant Registrar for declining the petitioner the benefit of

pay revision implemented by Ext.P1 is the pendency of a criminal

case. It would appear that in relation to acceptance of certain

gold ornaments in the Bank, disciplinary proceedings were

initiated against the petitioner. Accordingly charge sheet was

issued, an enquiry was conducted by an enquiry officer and

Ext.P6 is the report submitted by the enquiry officer. A reading of

Ext.P6 show that there was no evidence to find the petitioner

guilty and accordingly, he was exonerated of the charges. It was

only thereupon that the petitioner who was kept under suspension

was reinstated and it is on that basis he is continuing in service

even now.

4. Subsequently, a criminal case was got registered, in

which, still later, the petitioner was also arrayed as an accused.

That criminal case was stayed by Ext.P7 order passed by this

Court and it is submitted that the trial is going on.

5. Irrespective of the pendency of the criminal case, fact

remains that the petitioner has been reinstated and is discharging

his duties. If that be so, he is entitled to be paid wages treating

WPC 19770/07
:3 :

like any other similar employee and there is absolutely no

justification for declining the benefit of Ext.P1. Apart from the

pendency of the criminal case, none of the respondents could also

point out any provision of law justifying the stand taken in Ext.P3.

In such circumstances, I cannot uphold Ext.P3 and Ext.P3

therefore will stand set aside.

6. Respondents are directed to extend the benefit of

Ext.P1 pay revision to the petitioner as in the case of other

employees of the Bank. Needful shall be done, as expeditiously

as possible and arrears shall be released within 8 weeks of

production of a copy of this judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp