High Court Kerala High Court

K.S.Sasidharan vs State Of Kerala on 15 July, 2010

Kerala High Court
K.S.Sasidharan vs State Of Kerala on 15 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20554 of 2010(T)


1. K.S.SASIDHARAN, AGED 54 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESETNED BY
                       ...       Respondent

2. THE DIRECTOR OF AGRICULTURE,

                For Petitioner  :SRI.A.V.THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/07/2010

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
                W.P.(C) NO. 20554 OF 2010 (T)
                =====================

            Dated this the 15th day of July, 2010

                         J U D G M E N T

The challenge in the writ petition is against Ext.P5, an order

issued by the 1st respondent finalising the disciplinary action

against the petitioner by barring one increment of pay for one

year without cumulative effect and to retain the excess pay of

Rs.91,359/-, with normal interest till recovery of the same from

the Convenor through revenue recovery proceedings.

2. Petitioner was the Principal Agricultural Officer,

Kottayam. During the period 2001 to 2003, construction of an

outer bund at Velluvakka padasekharam under Paddy

Development Scheme was entrusted to the Convenor of the

Padasekhara Samithi on a total payment of Rs.5,11,000/-, which

was disbursed by the petitioner.

3. Subsequently, Ext.P1 notice dated 6/7/09 was issued to

the petitioner alleging that the petitioner made excess payment

of Rs.91,359/-. Petitioner submitted Ext.P2 explanation. Ext.P3 is

the memo of charges that is issued and Ext.P4 is the written

statement of defence filed by the petitioner. These proceedings

WPC No. 20554/10
:2 :

are now finalised by Ext.P5.

4. A reading of Ext.P5 shows that the lapse found on the

part of the petitioner was that he paid an amount of Rs.91,359 in

excess to the Convenor without obtaining the valuation certificate

from the Assistant Executive Engineer, (Agri), Kottayam. It is

stated that such lapse is a clear violation of the Government

directions. In Ext.P2 reply or in Ext.P4 written statement of

defence, petitioner did not have a case that he did not release

payment nor did he plead that he made payment after receipt of

the valuation certificate. In such circumstances, the finding that

the petitioner had committed the lapse alleged is unassailable,

and if that be so, neither the punishment imposed nor the

direction to withhold the amount from the dues of the petitioner

can be said to be illegal or arbitrary warranting interference in a

proceedings under Article 226 of the Constitution of India.

Writ petition fails and is dismissed.

ANTONY DOMINIC, JUDGE
Rp