High Court Kerala High Court

K.Suresh Kumar Ias (Kl-89) vs State Of Kerala Represented By Its on 26 November, 2009

Kerala High Court
K.Suresh Kumar Ias (Kl-89) vs State Of Kerala Represented By Its on 26 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23806 of 2009(S)


1. K.SURESH KUMAR IAS (KL-89),S/O.
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY ITS
                       ...       Respondent

2. UNION OF INDIA, REPRESENTED BY ITS

3. ADDITIONAL CHIEF SECRETARY TO

4. CENTRAL ADMINISTRATIVE TRIBUNAL,

                For Petitioner  :SRI.O.V.RADHAKRISHNAN (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :26/11/2009

 O R D E R
          KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
            -----------------------------------------
                 W.P(C)No.23806 of 2009
            -----------------------------------------
       Dated this the 26th day of November, 2009

                          JUDGMENT

Kurian Joseph, J.

Discipline decides the destiny of life and

destination in service. Discipline is the core and cornerstone

of service. However, discipline as understood in common

parlance is different from the discipline as defined in the

service rules though the latter has the trappings of the

former. As far as the government servant is concerned,

disciplinary action can be initiated only in case the officer

concerned is liable to be proceeded against for his

indisciplined conduct. Suspension from service is a prelude

to the disciplinary action. But suspension is not a

precondition or unavoidable accompaniment for a

disciplinary action. It is required, nay warranted, only if as

W.P(C)No.23806 of 2009
-:2:-

part of the action and in overall public interest the officer is to

be temporarily kept out of service for a free and fair enquiry.

No doubt, suspension is not a punishment, unless of course

prescribed as such in the relevant Rules. But merely because

suspension is not a punishment, the employer cannot take a

casual approach and after a few days or months reinstate the

officer, even with backwages. The stigma cannot be washed

away or wiped out, though in the legal parlance it is possible.

For an honest officer, a baseless or motivated action is

certainly painful. That is why the law and procedure on

suspension call for strict interpretation. Of course,

justification for suspension is different from validity of

suspension. This introduction would help us as a prologue in

analysing the question of law raised in this writ petition.

2. Short facts. The writ petition is filed by the applicant

(hereinafter referred to as the petitioner) before the Central

Administrative Tribunal, Kochi, in O.A.No.12/2009. The said

W.P(C)No.23806 of 2009
-:3:-

application was filed challenging order dated 11-12-2008 of

the Government of Kerala whereby the petitioner was

suspended from service. The impugned order Annexure A7

(Ext.P1) reads as follows:-

“It has come to the notice of the

Government that Shri.K.Suresh Kumar, IAS

(KL: 1989) on deputation as Managing

Director, Kerala State Co-operative

Agricultural Rural Development Bank has

appeared before the press and media channels

from 6-12-2008 onwards and adversely

criticised the office of the Hon’ble Chief

Minister of Kerala, making allegations like

piling up of files, absence of support system

and ignorance of Government procedures in

the Chief Minister’s office and thereby violated

the All India Service (Conduct) Rules which

caused embarrassment to the Government.

2. Government after having examined

the matter in detail considers it necessary to

place Shri.K.Suresh Kumar, IAS, Managing

Director, Kerala State Co-operative

Agricultural Rural Development Bank under

W.P(C)No.23806 of 2009
-:4:-

suspension as per Rule 3 of All India Service

(Discipline & Appeal) Rules, 1969 with

immediate effect pending further enquiry.

3. Shri.K.Suresh Kumar, IAS, will be

eligible for subsistence allowance under Rule 4

of All India Service (Discipline & Appeal) Rules

1969.

4. Shri.K.Suresh Kumar, IAS will hand

over charge to Shri.T.Thankappan, IAS (KL:

1989), Secretary, Co-operation Department.”

Before the Central Administrative Tribunal the following reliefs

were sought:-

“i. to call for the records leading to

Annexure A-7 GO(Rt)

No.9528/2008/GAD dated 11-12-08

and Annexure A-11 GO dated 11-03-

2009 and to set aside the same;

ii. to declare that Annexure A-7 Order of

suspension ceased to be valid and

operative by reason of not initiating

disciplinary proceedings before the

expiry of the period of 90 days from the

date of suspension and in the absence of

permission from the Central

W.P(C)No.23806 of 2009
-:5:-

Government as contemplated by the 2nd

proviso to Rule 3(1) of the All India

Servgice (Discipline and Appeal) Rules,

1969;

iii. to issue appropriate direction or order

directing the respondents to allow the

applicant to continue in the post of

Managing Director, Kerala State Co-

operative Agricultural and Rural

Development Bank without regard to

Annexure A7 GO dated 11-12-2008;

iv. to issue appropriate direction or order

directing the respondents to pass

appropriate order treating the period of

suspension as duty for all purposes and

to grant him full service benefits

including arrears of pay and allowances

for the period he has been kept under

suspension unlawfully;

v. to grant such other reliefs which this

Hon’ble Tribunal may deem fit and

proper in the circumstances of the

case.”

3. The Tribunal dismissed the application. Hence the

W.P(C)No.23806 of 2009
-:6:-

writ petition.

4. At the outset we make it clear that we are not

embarking upon an enquiry on the merits of the cases, on the

justification for the suspension; our enquiry is to the limited

area of challenge on the validity of the suspension order, in

view of the non-compliance with the requirement prescribed

under the Rules. The main contention, which alone we

propose to deal with in this case and since that would render

consideration of other questions unnecessary, is that the

suspension has become invalid since before the expiry of the

period of 90 days from the date of suspension, disciplinary

proceedings are not initiated. There is no dispute on two

facts: (1) disciplinary proceedings have not been initiated

against the applicant before the expiry of the 90 days from

the date of suspension; and (2) the Central Government has

not allowed the continuance of the suspension beyond the

period of 90 days.

W.P(C)No.23806 of 2009
-:7:-

5. In order to appreciate the contention on the validity

of suspension order it is necessary to refer to the Rules.

Rule 3 of the All India Service (Discipline and Appeal) Rules

1969 deals with suspension and the procedure to be followed

thereon. The Rule reads as follows:-

“3. Suspension.– (1) If, having

regard to the circumstances in any case and

where articles of charge have been drawn

up, the nature of the charges, the

Government of a State or the Central

Government, as the case may be, is satisfied

that it is necessary or desirable to place

under suspension a member of the service,

against whom disciplinary proceedings are

contemplated or are pending, that

Government may, —

            (a)    if the member of the service is

                   serving under that Government,

                   pass an order placing him under

                   suspension, or

            (b)    if the member of the service is

                   serving      under       another

                   Government,       request   that

W.P(C)No.23806 of 2009
                                 -:8:-


                   Government to place him under

                   suspension,

pending the conclusion of the disciplinary

proceedings and the passing of the final

order in the case:

Provided that, in cases, where there is

a difference of opinion, —

(i) between two State Governments, the

matter shall be referred to Central

Government for its decision;

(ii) between a State Government and the

Central Government, the opinion of the

Central Government shall prevail;

Provided further that, where a member

of the service against whom disciplinary

proceedings are contemplated is suspended,

such suspension shall not be valid, unless

before the expiry of a period of ninety days

from the date from which the member was

suspended, disciplinary proceedings are

initiated against him;

Provided also that the Central

Government may, at any time before the

expiry of the said period of ninety days and

after considering the special circumstances

for not initiating disciplinary proceeding, to

W.P(C)No.23806 of 2009
-:9:-

be recorded in writing allow continuance of

the suspension order beyond the period of

ninety days without the disciplinary

proceedings being initiated.

(1-A) If the Government of a State or

the Central Government, as the case may

be, is of the opinion that a member of the

Service has engaged himself in activities

prejudicial to the interests of the security of

the State, that Government may —

(a) if the member of the Service

is serving under that

Government, pass an order

placing him under

suspension, or

(b) if the member of the Service

is serving under another

Government request, that

Government to place him

under suspension,

till the passing of the final order in the case :

Provided that, in cases, where there is

a difference of opinion —

(i) between two State Governments, the

matter shall be referred to the Central

Government for its decision;

W.P(C)No.23806 of 2009
-:10:-

(ii) between a State Government and the

Central Government, the opinion of the

Central Government shall prevail.

(2) A member of the Service, who is

detained in official custody whether on a

criminal charge or otherwise for a period

longer than forty-eight house, shall be

deemed to have been suspended by the

Government concerned under this rule.

                (3)    A member of the Service in

          respect    of,   or   against,    whom      an

investigation, inquiry or trial relating to a

criminal charge is pending may, at the

discretion of the Government be placed

under suspension until the termination of all

proceedings relating to that charge, if the

charge is connected with his position as a

member of the service or is likely to

embarrass him in the discharge of his duties

or involves moral turpitude.

(4) A member of the Service shall be

deemed to have been placed under

suspension by the Government concerned

with effect from the date of conviction, of, in

the event of conviction for a criminal offence,

W.P(C)No.23806 of 2009
-:11:-

he is not forthwith dismissed or removed or

compulsorily retired consequent on such

conviction provided that the conviction

carries a sentence of imprisonment

exceeding fortyeight hours.

Explanation.– The period of forty-

eight hours referred to in sub-rule (4) shall

be commuted from the commencement of

the imprisonment after the conviction and for

this purpose, intermittent periods of

imprisonment, if any, shall be taken into

account.

(5) Where a penalty of dismissal,

removal or compulsory retirement from

service imposed upon a member of the

Service under suspension is set aside in

appeal or on review under these rules and

the case is remitted for further inquiry or

action or with any other directions, the order

of his suspension shall be deemed to have

continued in force on and from the date of

the original order of dismissal, removal or

compulsory retirement and shall remain in

force until further orders.

(6) Where a penalty of dismissal,

W.P(C)No.23806 of 2009
-:12:-

removal or compulsory retirement from

service imposed upon a member of the

Service is set aside or declared or rendered

void in consequence of or by a decision of a

Court of Law, and the disciplinary authority,

on a consideration of the circumstances of

the case, decides to hold further inquiry

against him on the allegations on which the

penalty of dismissal, removal or compulsory

retirement was originally imposed, the

member of the Service shall be deemed to

have been placed under suspension by the

Central Government from the date of original

order of dismissal, removal or compulsory

retirement and shall continue to remain

under suspension until further orders:

Provided that no such further inquiry

shall be ordered unless it is intended to meet

a situation where the Court has passed an

order purely on technical grounds without

going into the merits of the case.

(6-A) Where an order of suspension is

made, or deemed to have been made, by the

Government of a State under this rule,

detailed report of the case shall be forwarded

W.P(C)No.23806 of 2009
-:13:-

to the Central Government ordinarily within a

period of fifteen days of the date on which

the member of the Service is suspended or is

deemed to have been suspended, as the

case may be.

(7)(a) An order of suspension made or

deemed to have been made under this rule

shall continue to remain in force until it is

modified or revoked by the authority

competent to do so.

(b) Where a member of the Service is

suspended or is deemed to have been

suspended, whether in connection with any

disciplinary proceeding or otherwise, and any

other disciplinary proceeding is commenced

against him during the continuance of that

suspension, the authority competent to place

him under suspension may, for reasons to be

recorded by him in writing, direct that the

member of the Service shall continue to be

under suspension subject to sub-rule (8);

W.P(C)No.23806 of 2009
-:14:-

(c) An order of suspension made or

deemed to have been made under this rule

may at any time be modified or revoked by

the authority which made or is deemed to

have made the order.

(8)(a) An order of suspension made

under this rule which has not been extended

shall be valid for a period not exceeding

ninety days and an order of suspension

which has been extended shall remain valid

for a further period not exceeding one

hundred eighty days at a time, unless

revoked earlier.

(b) An order of suspension made or

deemed to have been made or continued,

shall be reviewed by the competent authority

on the recommendations of the concerned

Review Committee.

(c) The composition and functions of

the Review Committees and the procedure to

be followed by them shall be as specified in

the Schedule annexed to these rules.

(d) The period of suspension under

sub-rule (1) may, on the recommendations

of the concerned Review Committee, be

W.P(C)No.23806 of 2009
-:15:-

extended for a further period not exceeding

one hundred and eighty days at a time:

Provided that where no order has been

passed under this clause, the order of

suspension shall stand revoked with effect

from the date of expiry of the order being

reviewed.

(9) Every order of suspension and

every order of revocation shall be made, as

nearly as practicable, in the appropriate

standard form appended to these rules.”

It may be seen that sub-rule (1) of Rule 3 has three provisos:

(1) dealing with the conflicting stands likely to be taken by the

State Government and the Central Government; (2) dealing

with the mandatory requirement of initiation of disciplinary

action before the expiry of 90 days from the date of

suspension; and (3) dealing with a provision enabling the

Central Government to extend the period of suspension

beyond 90 days even without initiating the disciplinary

proceedings.

6. Disciplinary proceedings can be said to be initiated

W.P(C)No.23806 of 2009
-:16:-

only with the service of memo of charges. That is a well

settled principle and there is no serious dispute on that. In

the instant case the memo of charges has not been served on

the petitioner within 90 days and hence it is the undisputed

factual and legal position that disciplinary proceedings have

not been initiated against the petitioner within 90 days of the

suspension.

7. Learned Additional Director General of Prosecution

Sri.Raveendranath contends that the rule enables the

Government to suspend an employee having regard to the

circumstances of any case and it is not necessary that

suspension can be made only having regard to the nature of

the charges. There is no quarrel with that position,

suspension pending enquiry, suspension in contemplation of

disciplinary proceedings and suspension having regard to the

circumstances of any case is permissible under the rules.

Only thing is that the authority suspending the member of the

W.P(C)No.23806 of 2009
-:17:-

service should be satisfied that it is either necessary or

desirable to place the member under suspension. Needless to

say that the satisfaction must have regard to the nature and

gravity of the indiscipline or misconduct alleged against the

member of the service. The contention of the State is that

when a member of the service is suspended having regard to

the circumstances of any case it is not necessary that the

memo of charges is served initiating the disciplinary

proceedings before the expiry of the 90 days and the

suspension can be continued provided the suspension is

reviewed in exercise of the power under sub-rule (8)(b) read

with sub-rule 8(d) and based on the recommendation of the

Review Committee the suspension can be continued. Yet

another vehement contention is that in any case a suspension

made having regard to the circumstances of a case is valid for

a period of 90 days in view of the provision under sub-rule (8)

(a).

W.P(C)No.23806 of 2009
-:18:-

8. We are afraid both the contentions cannot be

appreciated. While interpreting the All India Services

(Discipline and Appeal) Rules, 1969 it has to be borne in mind

that the rule applies only to members of the All India Service

as defined in Section 2 of the All India Services Act, 1951.

All India Services originally conceived of only Indian

Administrative Service and Indian Police Service. Thereafter

by amendment introduced in the year 1963 certain other All

India Services were also included. Suffice to specially note

that the officers dealt with under the rules are not ordinary

government servants, but members of All India Service,

entrusted with highly responsible offices. Suspension of such

officers should be resorted to only in situations warranting

such grave action. That is why the Rule has provided for

detailed procedure, both in the matter of suspension for the

initial period of 90 days and continuance thereof, with

sufficient safeguards in order to avoid arbitrariness. The

W.P(C)No.23806 of 2009
-:19:-

second proviso to Rule 3(1) of the Rules makes it mandatory

that a member of service suspended in contemplation of

disciplinary proceedings has to be served with memo of

charges, initiating disciplinary proceedings before the expiry

of the period of 90 days from the date of the suspension. The

requirement is not directory as contended by the learned

Additional Director General of Prosecution. Since the

consequence of the requirement is provided in the Rule itself,

the compliance is mandatory. A provision in a rule, no doubt,

can be directory in nature; however, when the grave

consequence of non-compliance is prescribed in the rule itself,

the procedure becomes mandatory. Thus in the instant case

the second proviso to Rule 3(1) mandates that unless the

disciplinary proceedings are initiated within 90 days of the

date of suspension, the suspension becomes invalid. The

other contention is that the said rule is subject to the

operation of sub-rule 8(a) of Rule 3(1). That contention also

W.P(C)No.23806 of 2009
-:20:-

cannot be appreciated. The very opening words of sub-rule 8

(a) would give a definite indication otherwise. It states that

“an order of suspension made under this rule which has not

been extended shall be valid for a period not exceeding ninety

days …”. ‘Suspension under this rule’ is suspension under

Rule 3. Suspension in contemplation of disciplinary

proceedings under Rule 3(1) becomes invalid unless

disciplinary proceedings are initiated by serving memo of

charges within 90 days of the date of suspension or unless the

Central Government after considering special circumstances

recorded in writing allows the continuance of suspension

beyond the period of 90 days without initiating disciplinary

proceedings. In the statement filed by the learned Assistant

Solicitor General it is stated that the Central Government has

not allowed the continuance of the suspension beyond 90

days. The operation of sub-rule (8) is subject to the validity

of the order of suspension in terms of the second or third

W.P(C)No.23806 of 2009
-:21:-

proviso to sub-rule (1) of Rule 3. A suspension which has

been rendered invalid on the operation of the second proviso

of Rule 3(1) cannot be sustained or resurrected under sub-

rule (8). That would certainly lead to a casual, and if not

abusive, exercise of power whereby without any safeguards

an officer belonging to an All India Service can be placed

under suspension for 90 days. Law does not even dream of

such a dis-honourable treatment to a member belonging to All

India Service.

9. The third contention of the learned Additional

Director General of Prosecutions is that in any case the

suspension under Rule 3(1) in contemplation of the

proceedings can be continued under sub-rule 8(b) read with

sub-rule 8(d) in case the Review Committee recommends the

continuation of the suspension and the said recommendation

is accepted by the State Government and orders are passed

on the recommendation. That contention also cannot be

W.P(C)No.23806 of 2009
-:22:-

appreciated. No doubt, under sub-rule 8(b) the order of

suspension is liable to be reviewed by the competent authority

on the recommendation of the concerned Review Committee

and the suspension can thus be extended for a further period

not exceeding 180 days at a time. But it has to be specifically

noted that the suspension that can be extended on the basis

of recommendation is the suspension made under sub-rule (1)

of Rule 3. Sub-rule (8)(d) of Rule 3 makes it unambiguously

clear – “the period of suspension under sub-rule (1) may, on

the recommendations of the concerned Review Committee, be

extended for a further period not exceeding one hundred and

eighty days at a time”. The suspension under sub-rule (1) in

contemplation of disciplinary proceedings becomes invalid

after the expiry of 90 days in case disciplinary proceedings are

not initiated within 90 days from the date of suspension and if

not extended by the Central Government under third proviso

to sub-rule (1) of Rule 3. Sub-rule (7)(b) and sub-rule (8)(d)

W.P(C)No.23806 of 2009
-:23:-

of Rule 3 are subject to the operation of the second and third

provisos of sub-rule (1) of Rule 3. A suspension which has

otherwise become invalid by the operation of the second

proviso to Rule 3(1) cannot be reviewed since there remains

nothing to be reviewed, since the suspension has become

invalid. Therefore, there is no basis for the contention on

plurality of authorities.

10. Learned Senior Counsel for the writ petitioner

submits that since the suspension has become invalid the

petitioner is entitled to reinstatement in service in the same

post. We are afraid that contention has absolutely no basis.

Reinstatement is to the service and not to the post. It is for

the Government to deploy a member of All India Service in

any post. We are informed that the writ petitioner has

already been reinstated in service.

In the above circumstances the writ petition is allowed

declaring that Annexure 7 (Ext.P1) order of suspension is

W.P(C)No.23806 of 2009
-:24:-

invalid and therefore, it has no effect or impact on the

petitioner in the eye of law. Petitioner is entitled to continuity

of service for all purposes with effect from the date of

suspension to the date of reinstatement. In that view of the

matter it is not necessary to consider various other

contentions raised by the counsel on both sides and hence the

rest of the contentions are left open.

(KURIAN JOSEPH, JUDGE)

(C.T.RAVIKUMAR, JUDGE)
ahg.

KURIAN JOSEPH &
C.T.RAVIKUMAR, JJ.

—————————

W.P(C)No.23806 of 2009

—————————-

JUDGMENT

26th November, 2009