High Court Kerala High Court

K.P.Moyin vs The Malappuram Service … on 24 November, 2008

Kerala High Court
K.P.Moyin vs The Malappuram Service … on 24 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29883 of 2008(G)


1. K.P.MOYIN, S/O.MOHAMMED, RESIDING AT
                      ...  Petitioner

                        Vs



1. THE MALAPPURAM SERVICE CO-OPERATIVE
                       ...       Respondent

2. THE DISCIPLINARY SUB COMMITTEE,

3. THE BOARD OF MANAGEMENT, MALAPPURAM

                For Petitioner  :SMT.JAYASREE MANOJ

                For Respondent  :SRI.V.G.ARUN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :24/11/2008

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                  W.P(C).No.29883 OF 2008
                  -------------------------------------------
            Dated this the 24th day of November, 2008


                              JUDGMENT

Petitioner was placed under suspension from the service of

a co-operative bank. Disciplinary proceedings ended in his

dismissal from service. That was interfered with and ultimately

the matter stood relegated. Later, the issue again reached this

Court and by Ext.P19, this Court directed that the intra

institutional appeal should be considered by adverting to the

different contentions, including that the order of dismissal

should not have been passed with retrospective operation.

Ext.P21 is the appellate order now issued, holding that the

appeal is unsustainable.

2. Even in Ext.P19 judgment, this Court had noticed that the

petitioner has an alternate efficacious remedy by way of

arbitration by recourse to Section 69 of the Kerala Co-operative

Societies Act, 1969. Notwithstanding that, learned counsel for

the petitioner urged that the appellate order (Ext.P21) has been

WPC.29883/08

Page numbers

issued without considering any of the contentions of the

delinquent before the appeal committee. In this context, the

respondents were asked to state as to whether the appeal was

heard and whether the procedure was duly adopted.

Accordingly, a counter affidavit has been placed on record

producing the minutes of the appeal committee as Ext.R3(a).

Taking the impugned Ext.P21 and Ext.R3(a) together, it appears

to have been demonstrated that the committee of the bank

deliberated on the appeal on different dates and by hearing the

delinquent and even with reference to the materials, they have

drawn a conclusion. While the learned counsel for the petitioner

points out that all the charges have not been considered by bank

into cognizance with the grounds of objections referable to each

charge, learned counsel for the bank states that it is not so.

According to the petitioner, many of the monetary claims against

him further concluded against the bank by different decisions by

arbitrators and by revisional tribunals and that therefore, it was

impermissible for any charge to be levelled and sustained in

disciplinary proceedings on those issues. However, it cannot be

WPC.29883/08

Page numbers

conceded that there are certain other charges also which include

an allegation of having issued a loan in the name of the wife of

the petitioner. The petitioner appears to have a case that his

wife’s signature has been forged and he is innocent in the

matter. That is not an issue which has been concluded by any

competent statutory authority.

3. The aforesaid scenario and a close reading of Exts.P21 and

R3(a) tend to show that while it would not be proper to conclude

the petitioner from challenging the proceedings before the

competent authority under Section 69 of the KCS Act, it is quite

impermissible for this Court to exercise its writ jurisdiction

under Article 226 of the Constitution of India to erase Ext.P21 or

to direct re-consideration of the appeal.

In the aforesaid circumstances, this writ petition is closed

without prejudice to contentions, clarifying that all issues are left

open and that any proceedings of the petitioner, which may be

invoked in terms of Section 69, will be decided untrammeled by

WPC.29883/08

Page numbers

anything stated herein. Having regard to the fact the petitioner

is apparently on the verge of retirement, any authority who

would be moved under Section 69 would consider expeditious

final disposal of the matter.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.