High Court Kerala High Court

Issac Varghese vs The Chairman on 7 December, 2006

Kerala High Court
Issac Varghese vs The Chairman on 7 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 2309 of 2006()


1. ISSAC VARGHESE,
                      ...  Petitioner

                        Vs



1. THE CHAIRMAN,
                       ...       Respondent

2. THE SECRETARY,

3. THE CHIEF ENGINEER (HRM),

4. THE DEPUTY CHIEF ENGINEER,

5. THE EXECUTIVE ENGINEER,

                For Petitioner  :SRI.P.ALI

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.RAMACHANDRAN
The Hon'ble MR. Justice A.K.BASHEER

 Dated :07/12/2006

 O R D E R
                    (M.RAMACHANDRAN & A.K.BASHEER,  JJ)

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


                       Writ Appeal No. 2309 of 2006


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

                  Dated this the 7th day of December, 2006


                                   JUDGMENT

Ramachandran, J:

Appellant was the petitioner in W.P.(C).No.27953 of 2005.

Feeling aggrieved about the judgment dated 27-09-2006, this

appeal has come to be filed.

2. A minor penalty had been imposed on the

appellant/petitioner, who was working as Executive Engineer

under the Kerala State Electricity Board. There was also a

proposal for recovery of Rs.11,137/- being the proportionate

amount of loss sustained by the Board. The learned single Judge

found that in the matter of recovery, legal formalities have not

been complied with and thereupon had remitted the matter for

being considered afresh.

3. Mr.P.Ali, appearing for the appellant, submits that in

the matter of penalty as well it may be possible for the appellant

to bring in fresh materials and a reconsideration at the

appropriate level is therefore warranted.

4. We had heard the learned standing counsel for the

Kerala State Electricity Board. He submits that the entire

[WA No.2309 of 2006] -2-

matter viz., the issue relating to the recovery as well as the

imposition of penalty will be considered by the appropriate

authority, in case a representation is filed within one month from

today.

Recording the submission of the standing counsel for the

Board, this writ appeal is closed.

(M.RAMACHANDRAN)

JUDGE

(A.K.BASHEER)

JUDGE

mks/