High Court Kerala High Court

K.Pocker vs The Kerala State Financial … on 21 October, 2008

Kerala High Court
K.Pocker vs The Kerala State Financial … on 21 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34691 of 2004(E)


1. K.POCKER, S/O.KUNHIKUTTY ALI HAJI,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE FINANCIAL ENTERPRISES
                       ...       Respondent

2. THE MANAGING DIRECTOR,

3. M.K.KARTHIKEYAN,

4. SRI.P.K.RADHAKRISHNAN, ADVOCATE,

                For Petitioner  :SRI.S.V.BALAKRISHNA IYER (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :21/10/2008

 O R D E R
                        V.GIRI, J.
         -------------------------
             W.P.(C).No.34691 of 2007
         -------------------------
         Dated this the 21st day of October, 2008.


                     JUDGMENT

Petitioner challenges Ext.P34 order passed

by the 2nd respondent Managing Director of the

Kerala State Financial Enterprises, imposing a

punishment on him, on conclusion of disciplinary

proceedings initiated against the petitioner for a

variety of charges. Ext.P34 was challenged by the

petitioner in appeal in terms of the Standing

Orders and the same was also dismissed as per

Ext.P41 order. By Ext.P41 order, the Board of

Directors affirmed Ext.P34 order. Ext.P41 is also,

therefore, challenged in this writ petition.

2. As evidenced by Ext.P2, petitioner

(Senior Manager) was eligible for promotion to the

higher post of Regional Manager. By Ext.P3 memo

dated 4.3.1999, petitioner was suspended from

service. Ext.P4 memo of charges was issued to the

petitioner. By Ext.P5 letter dated 18.5.1999

petitioner sought for copies of various documents

specifically referred to therein. Petitioner was

told vide Ext.P6 that directions have been issued

to the Kalpetta Branch to provide him copies of the

W.P.(C).NO.34691/04

:: 2 ::

relevant documents. Ext.P7 request was, therefore,

made to the Branch Manager at Kalpetta reiterating

the requests made in Ext.P5. This was met with

Ext.P8 stating that certain documents were readily

available and those which are available will be

permitted to be perused. It seems that the

petitioner felt that he would not be in a position

to give a reply to the memo of charges and submit a

written statement of defence, unless he is supplied

with the documents. He, therefore, sought for

extension of time to submit a written statement.

Petitioner makes reference to the repeated requests

made by him in this regard and also refers to

Ext.P14 dated 9.7.1999 whereby he was informed that

many of the documents, copies of which he had

sought for, are not relevant in this context.

3. An Enquiry Officer was appointed. The

enquiry was proceeded with. Petitioner reiterated

his request for copies of the documents before the

Enquiry Officer.

4. The management got Exts.M1 to M28 marked

at the time of enquiry. Petitioner has a case that

even the list of documents relied on by the

management were not given to him. He again made a

W.P.(C).NO.34691/04

:: 3 ::

request, as evidenced by Ext.P22, that at least

copies of the documents, which are marked by the

management, should be given to him. In the

meanwhile, petitioner aspired for promotion as

Regional Manager on the strength of his seniority

as reflected in Ext.P2 and the same had reached

this court, as evidenced by Exts.P24 and P25

judgments. The petitioner’s claim, in this regard,

was directed to be considered on completion of the

enquiry. As could be seen from Ext.P26, petitioner

persisted with the claim for receipt of the

documents. On completion of the enquiry, he

submitted a detailed argument note with reference

to each charge and he repeated his complaint that

there has been violation of the principles of

natural justice, inter alia, on account of the fact

that he was not only not supplied the documents

which he had sought for in the first instance to

substantiate his defence, but was also not supplied

with the documents sought to be marked by the

management in advance. Ext.P28 Enquiry Report was

drawn up on 18.4.2001 and on receipt of a copy of

the same, petitioner submitted a detailed

representation Ext.P29 raising his objections

W.P.(C).NO.34691/04

:: 4 ::

regarding the findings contained in the Enquiry

Report. He had raised a contention on each one of

the findings contained in the Enquiry Report.

Ext.P30 show cause notice was issued to the

petitioner proposing a punishment of reversion.

5. Pursuant to a direction issued by this

court in O.P.No.24543/04, petitioner was afforded

an opportunity for submitting an explanation to

Ext.P30. This was done as per Ext.P31. Personal

hearing was afforded on 16.11.2001.

6. Final orders on the disciplinary action

was not passed for a long time and petitioner was

due to retire on 28.2.2003. He contends that on

21.2.2003 he was served with Ext.P34 which is a

final order passed in the disciplinary proceedings.

He was let off with a “strong warning”. An appeal

filed by the petitioner before the Board of

Directors as per the Standing Orders [Ext.P36] was

rejected as per Ext.P41 and as stated above,

petitioner challenges Exts.P34 and P41.

7. A detailed counter affidavit has been

filed by the respondents supporting the orders

impugned and a reply affidavit has been filed by

the petitioner.

W.P.(C).NO.34691/04

:: 5 ::

8. I heard learned counsel for the

petitioner Mr.P.B.Krishnan, and learned counsel for

the respondents Mr.Anand.

9. Mr.Krishnan, learned counsel for the

petitioner contends that the enquiry proceedings

against the petitioner was clearly vitiated by

violation of principles of natural justice. He

contends that immediately on receipt of the memo of

charges Ext.P1, petitioner made a request for

copies of various documents as per Ext.P5. He was

assured that instructions have been given to the

Kalpetta Branch to supply him with the copies of

the relevant documents. He reiterated his request

in Ext.P7 and thereafter on several occasions. He

made a request before the Enquiry Officer, as is

evidenced by Ext.P14. He also made a request to

the Enquiry Officer to summon the documents.

Petitioner was disabled from submitting his

statement of defence, because of the

omission/failure on the part of the management to

supply him those documents.

10. The management had produced certain

documents from their side at the time of enquiry.

Copies of the same were not supplied to the

W.P.(C).NO.34691/04

:: 6 ::

petitioner before they were produced before the

Enquiry Officer. In fact, the Enquiry Officer

should have ensured that the petitioner gets the

copies of the documents and is then given some time

to peruse the same and if necessary, call for

details which may throw light on the aspects that

are otherwise contended to be relevant by the

management with reference to those documents.

After all, as many as 18 charges were originally

formulated and each of them should be considered

only with reference to the documents in the custody

of the management. Reference was made to the

discharge of duties by the petitioner when he was

in Kalpetta Branch. That the management itself was

not very certain about the correctness of the

charges is evident from the fact that though as

many as 18 charges were originally laid against the

petitioner, the management had given up charges

Nos.1, 7, 8, 14, 15, 16 and 18. Charges 3 and 4

were partly found. Charges Nos.5, 6, 9, 10, 13 and

17 were found fully. The petitioner had, on his

own, let in evidence. Learned counsel for the

petitioner submits that there is a genuine attempt

on the part of the employee to prove in a pro-

W.P.(C).NO.34691/04

:: 7 ::

active manner that the charges levelled against him

were baseless. He had examined Dws.1 to 11. He

had produced documents Exts.D1 to D28.

11. Mr.Krishnan contends that there is

absolutely no reference whatsoever, worth the name

to the employee’s evidence by the Enquiry Officer.

He submits that a reference to the Enquiry Report

will show that the Enquiry Officer condescended to

refer to the employee’s evidence at two portions of

the Enquiry Report, first at page 106 dealing with

Issue No.3 and secondly at para 14 dealing with

Issue No.9. He submits that there is no reference

to the plethora of documents produced by the

delinquent employee or the testimony of the 11

witnesses examined on behalf of the employee in the

whole of the report.

12. On receipt of the report, a detailed

petition was submitted by the employee before the

disciplinary authority pinpointing every defect in

the Enquiry Report as such. Thus, the employee did

everything to defend himself in the Enquiry.

13. It is contended that a personal hearing

was conducted by the Managing Director in November,

2001 [16.11.2001] and ultimately it was 14 months’

W.P.(C).NO.34691/04

:: 8 ::

thereafter that the final order was passed on

19.2.2003, i.e., on the eve of his retirement on

28.2.2003. Therefore, the personal hearing was

nothing but a formality and there is lack of

application of the mind by the disciplinary

authority. This is evident by the cryptic manner in

which Ext.P34 has been passed. Though a detailed

memorandum of appeal was submitted traversing each

one of the findings in the Enquiry Report, the same

was also met with a cryptic appellate order

Ext.P41. He submits that ultimately the only

purpose achieved by the management, in initiating

disciplinary proceedings against the petitioner and

terminating him on the eve of his retirement was to

deny him the benefit of promotion to the post of

Regional Manager and in said process enable 4 of

his juniors to get promotion. Since the petitioner

retired on 28.2.2003, even if this court accepts

his contention, it could only result in the

management being required to give the petitioner

the benefit of a promotion from the date on which

his immediate juniors were promoted and it is

prayed that consequential benefits may be

reflected, at least, in his retirement benefits.

W.P.(C).NO.34691/04

:: 9 ::

14. Learned counsel for the respondents, on

the other hand, submits that strict rules are

obviously not applicable to the disciplinary

proceedings. There seems to have been laches on

the part of the petitioner in dragging the

disciplinary proceedings. None of the documents

sought for by him was strictly relevant and what

was relevant was supplied to him. In the ultimate

analysis, the petitioner was let off with a

warning, whereas a more severe punishment could

have been awarded. Learned counsel for the

respondents submitted that there is no reason for

interference under Article 226 of the Constitution.

15. Having heard counsel on both sides and

having perused the Enquiry Report and the other

documents placed on record and the detailed

explanation offered by the petitioner, I am of the

view that the petitioner is well founded in his

contention that there has been violation of the

principles of natural justice in the conduct of the

enquiry, which, to an extent was carried forth up

to the final stage of the disciplinary proceedings

resulting in the final order passed by the

disciplinary authority.

W.P.(C).NO.34691/04

:: 10 ::

16. As was noted above, the petitioner made

a request, at the earliest stage of disciplinary

proceedings, for supply of copies of the documents.

If the charges levelled against him Ext.P4 are

perused, it can be seen that the documents sought

for by him cannot be considered as unnecessary or

otherwise totally irrelevant, nor could it be

contended that the documents are otherwise not

available. The management would obviously be the

custodian of the documents and unless there is a

weighty reason for not permitting or disclosing the

same (I do not think it is possible for the

management to take up a contention in that behalf

in relation to the document sought for by the

petitioner), then the principles of natural justice

dictated that the copies of the documents may be

made available to the employee. Of course, if some

documents like voluminous registers or other books

maintained by the management in the usual course of

business are sought, then it is open to the

petitioner to note down the details, photo copies

taken and then permitted to be marked. If the

logistics prevented photo copies being taken and

supplied in the case of all the documents, then a

W.P.(C).NO.34691/04

:: 11 ::

suitable reply should have been given in that

regard to the petitioner. Even in such cases, where

the petitioner seeks production of some of those

documents before the Enquiry Officer, they should

have been produced. If the management was unable

to do so, then explanation should have been

offered.

17. The request made before the Enquiry

Officer for copies of the documents produced by the

management were not seriously heeded to.

Apparently, they were supplied only after the

management witnesses were examined. One should

remember that the series of charges relatable to

functions and duties discharged by the petitioner

over several number of years as a Branch Manager at

Kalpetta essentially formed the subject matter of

enquiry and it would not be reasonable to presume

that an officer would be able to give a suitable

and fitting reply against the charges levelled,

unless he is supplied with the copies of the

documents sought for by him and is then afforded a

reasonable time to go through the same and give an

explanation. Such an opportunity seems to have

been denied to the petitioner.

W.P.(C).NO.34691/04

:: 12 ::

18. Learned counsel for the respondents is

correct in saying that strict rules would not be

imported to disciplinary proceedings. Rules of

evidence which are otherwise afforded in courts,

say, that objections regarding document should be

heard before the same is permitted to be admitted

in evidence and that mere admission of a document

will not amount to proof of its contents is also

not a principle, which is not strictly made

applicable to disciplinary proceedings. But there

is one rule which is applied without any dilution

in all disciplinary proceedings. The delinquent

must be given a chance to defend himself properly

and if he requests for the documents, which are in

the custody to the employer, it must be supplied to

him, unless there are adequate reasons for refusing

this facility. It is not the management’s case

that any one or all the documents sought for by the

petitioner could not have been disclosed before the

Enquiry Officer.

19. I also agree with the learned counsel

for the petitioner that Ext.P34 reveals a non-

application of the mind by the disciplinary

authority. The further procedure followed by the

W.P.(C).NO.34691/04

:: 13 ::

disciplinary authority in affording a personal

hearing in November, 2002 and then taking a

decision thereon, after a period of 14 months, on

the eve of the petitioner’s retirement, is also

reflective of an attitude, which did not reflect an

anxiety to conform to the principles of natural

justice. It could be a case of either the

disciplinary authority considering the personal

hearing as an empty formality or a case where the

authority has already taken a decision prior to the

personal hearing and then deciding to defer the

issuance of an order till the eve of the retirement

of the petitioner. One is not able to give any

other reasonable explanation for the fact that a

personal hearing was afforded to the petitioner on

16.11.2001, but Ext.P34 came to be passed 14 months

thereafter, on the eve of the petitioner’s

retirement-on 28.2.2003. I am, therefore, in

agreement with the contention of the petitioner

that, there has been a violation of the principles

of natural justice.

20. I further take note of the contention

taken by the petitioner that there seems to have

been a pronounced selective appreciation of the

W.P.(C).NO.34691/04

:: 14 ::

documents by the Enquiry Officer. Exts.D1 to D28

were marked on the side of the employee. Dws.1 to

11 were examined. Except for a reference in two

places, the Enquiry Report is completely silent

regarding either the merits of the defence evidence

or the lack of it, as the case may be. In fact,

there is not even a reference to the documents or

evidence adduced by the employee, if not, for

accepting it, at least, for declaring that the same

are irrelevant. In short, the evidence adduced by

the employee seems to have been completely ignored,

which was obviously unjust.

21. In the circumstances, I am of the view

that the disciplinary proceedings which resulted in

Ext.P34 order was vitiated by the principles of

natural justice. Petitioner was not dealt with in

a fair manner by the disciplinary authority. The

serious objections raised by him against the

findings in the Enquiry Report have not merited

even a cursory consideration at the hands of the

disciplinary authority. Petitioner was denied an

opportunity to prosecute a challenge against the

order passed by the disciplinary authority, even

when he was in service and therefore, he was denied

W.P.(C).NO.34691/04

:: 15 ::

a reasonable chance to seek a promotion to the next

higher post of Regional Manager, which otherwise he

would have been entitled to. I am in agreement

with the contention taken up by the learned counsel

for the petitioner that essentially the petitioner

was handed a raw deal.

22. An instrumentality of the State is

expected to act in a fair and reasonable manner.

It is true that the petitioner has retired from

service on 28.2.2003. It is, therefore, necessary

for this court to mould the reliefs, which the

petitioner is entitled to. In the circumstances, I

do not think, the petitioner would be entitled to

wages of the Regional Manager from the date on

which his juniors were promoted to the said post,

till the date of his retirement. But, having said

so, I am of the view that his retirement benefits

should reflect the higher pay, which he was

entitled to, had he been promoted as Regional

Manager at the appropriate time.

In the result, the writ petition is

allowed. Exts.P34 and P41 are set aside. The 2nd

respondent is directed to pass fresh orders,

treating the petitioner as having been eligible for

W.P.(C).NO.34691/04

:: 16 ::

promotion to the post of Regional Manager, with

reference to the date on which his immediate

juniors were promoted as per Ext.P2 list. The last

drawn pay of the petitioner as on 28.2.2003 should,

therefore, be worked out as if the petitioner had

been promoted as the Regional Manager with effect

from the above date and the retirement benefits due

to the petitioner shall be recomputed accordingly.

The process, as outlined above, shall be completed

and the benefits due to the petitioner shall be

disbursed within a period of three months from the

date of receipt of a copy of this judgment.

Sd/-

(V.GIRI)
JUDGE
sk/

//true copy//