High Court Kerala High Court

K.P.Krishnankutty vs The Joint Registrar Of … on 15 December, 2006

Kerala High Court
K.P.Krishnankutty vs The Joint Registrar Of … on 15 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33288 of 2006(K)


1. K.P.KRISHNANKUTTY,
                      ...  Petitioner
2. K.P.GANGADHARAN,

                        Vs



1. THE JOINT REGISTRAR OF CO-OPERATIVE
                       ...       Respondent

2. THE NEDIYANGA SERVICE CO-OPERATIVE BANK

                For Petitioner  :SRI.V.C.JAMES

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.M.JAMES

 Dated :15/12/2006

 O R D E R
                           J.M.JAMES, J.

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

                        W.P.(C). 33288/2006

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

            Dated this  the 15th day of December, 2006


                             JUDGMENT

The writ petitioners are the employees of the

second respondent, bank. There were allegations of mis-

appropriation and mis-conduct, during their service. They

were proceeded against, as per the service rules. The

allegations made against them were found to be proved.

Therefore, the punishment, as prescribed under the

Kerala Co-operative Societies Rules, 1969, in short ‘the

Rules’, had been imposed. However, a vigilance case had

been registered against three persons, including the writ

petitioners herein. The Vigilance and Anti corruption

Bureau had continued with the investigation. On

collection of the materials, F.I.R had been lodged under

Sections 13(2) and 13(1)(c) of the Prevention of

Corruption Act, 1984, and also under Sections 109, 465,

467, 468, 471, 477A, 201 and 120B of IPC.

2. On receiving the information from Vigilance

W.P.(C).33288/2006

2

and Anti Corruption Bureau, the first respondent, the

Joint Registrar of Co-operative Societies, through his

communication dated 28.11.2006, had addressed the

second respondent to place the writ petitioners under

suspension, as their continuance in service would affect

the further investigation of the criminal case.

3. Basing on the communication of the first

respondent, the second respondent issued a show cause

notice to the writ petitioners, directing them to show

cause why they should not be suspended from service.

Accordingly, both the writ petitioners had filed their

replies. The same are thus under consideration of the

second respondent. While so, the petitioners came up

before this Court, praying that, as a domestic enquiry

had already been completed and penalties imposed,

according to the Rules, there should not be a further

suspension, which would affect their very existence and

their family members also would be put into difficulties.

4. The learned counsel for the writ petitioners

W.P.(C).33288/2006

3

submitted, relying on Muhammed Kutty v. Secretary

to Government (2002 (1) KLT 880), to emphasis the

point that the Joint Registrar has got no authority to

direct the second respondent, bank, to suspend their

employees. The counsel also relied on Gopinathan

Nair v. Registrar of Co-operative Societies (1978

KLT 392) to argue that, discretion has to be exercised

by an authority invested with such discretion and law

has to be exercised uninfluenced by the directions of any

extraneous authority. The counsel, therefore, submitted

that the first respondent had got no authority to direct

the second respondent to suspend the writ petitioners.

5. The learned Government Pleader, on the other

hand, submits relying on State of Rajasthan v.

B.K.Meena and Others (1996 (6) SCC 417) to

argue that “disciplinary proceedings are meant not

really to punish the guilty, but to keep the administrative

machinery unsullied by getting rid of bad elements”. On

W.P.(C).33288/2006

4

the other hand, criminal proceedings are initiated to see

whether the accused had committed any offence as

alleged against them. The Government Pleader also

placed reliance on Depot Manager, A.P. State Road

Transport Corporation v. Mohd. Yousuf Miya

(1997 (2) SCC 699) to reiterate the point that the

purpose of departmental enquiry and of prosecution are

too different and distinct aspects. The criminal

prosecution is lodged for an offence, for the violation of a

duty, which the offender owes to the society.

Departmental enquiry is to maintain discipline in the

service and efficiency of public service. Both the

proceedings are distinct and different.

6. The above legal principles clearly show that

there can be criminal proceedings as well as

departmental enquiries. In the case at hand, the plea of

the writ petitioners is that the allegations made against

them had been found proved and, therefore, the

punishments, as prescribed under the Rules, had been

W.P.(C).33288/2006

5

impose on them. Hence, the suspension at the instance

of the first respondent, need not be again imposed.

7. As discussed above, the show cause notice

had been issued and the replies furnished by both the

writ petitioners. The final decision has to come from the

second respondent, the Co-operative bank.

8. In the above legal and factual situation, the

second respondent shall take an independent decision,

uninfluenced by the directions of the first respondent to

suspend them. On the suspension of the writ petitioners,

this Court, at this stage, need not interfere with the show

cause notice issued by the second respondent or the

replies furnished by the writ petitioners. It is for the

disciplinary authority, the managing committee of the

second respondent, to take appropriate decision, in view

of the legal principles discussed above. Therefore, I find

no further orders are necessary to be given through this

writ petition.

9. However, I make it clear that the writ

W.P.(C).33288/2006

6

petitioners will be free to redress their grievance, if

their interests are adversely affected, in the order that

may be passed by the second respondent.

The writ petition is closed as above.

J.M.JAMES

JUDGE

mrcs