High Court Kerala High Court

Kerala Police Association vs Principal Secretary (Home) on 2 January, 2007

Kerala High Court
Kerala Police Association vs Principal Secretary (Home) on 2 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 18296 of 2006(C)


1. KERALA POLICE ASSOCIATION,
                      ...  Petitioner

                        Vs



1. PRINCIPAL SECRETARY (HOME)
                       ...       Respondent

2. DIRECTOR GENERAL OF POLICE,

3. SUPERINTENDENT  OF POLICE,

                For Petitioner  :SRI.M.RAJASEKHARAN NAYAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.K.DENESAN

 Dated :02/01/2007

 O R D E R
                                 K.K.DENESAN, J

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

                         W.P.(C)NO.18296  of 2006

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


                  Dated this the 2nd    day  of January, 2007



                                    JUDGMENT

The petitioner is an association of policemen in the service of the

Government of Kerala. They are in the rank of Sub Inspector of Police

and below and are working in various Police Stations in Idukki District.

In connection with their official duties, journeys were undertaken.

Since they were not provided with any conveyance by the department,

they had to make use of the public conveyance. They claim to have

undertaken journies using public conveyance and had preferred claims

for the grant of travelling allowance. Acting on those documents

travelling allowance was paid.

2. According to the respondents, the documents produced by

them in support of the expenses said to have been met for such

journies are not acceptable. It was found that some of the petitioners

were not eligible for travelling allowance and even in the case of those

who were found eligible, amounts admitted was in excess of their

entitlement. Respondents allege that the claim was allowed based on

bogus documents.

3. It appears that during the inspection conducted by the audit

party, certain irregularities were found out and based on the report

W.P.(C)No. 18296/2006 2

thus filed by the audit party, the third respondent issued Exts.P3, P4

and P5 orders showing the names of those who had availed travelling

allowance allegedly beyond their entitlement. Immediately, directions

were issued to the subordinate officers to recover from the salary of

the petitioners, the amounts shown against their names in Exts.P3, P4

and P5 orders. Feeling aggrieved, the petitioner has approached this

Court espousing the cause of the members of the Association.

4. Learned counsel for the petitioner submits that the inferences

drawn by the audit party and that of the third respondent are not

factually correct. The authorities have not taken note of the peculiar

nature of the terrains in Idukki district, the non availability of ordinary

public conveyance during reasonable intervals and the compulsion on

the part of the officers to discharge their duties by undertaking

journeys using such conveyances which were readily available and the

expenses they had to incur in the peculiar circumstances. It is

contended that the individual officers against whom Exts.P3,P4 and P5

orders were issued could have brought to the notice of the third

respondent all relevant facts and show that they had not drawn any

amount in excess of their claim. But without issuing any notice, the

third respondent straight away passed the impugned orders.

Apprehending recovery from their monthly emoluments pursuant to

W.P.(C)No. 18296/2006 3

the above orders, this writ petition has been filed.

5. A detailed counter affidavit has been filed by the second

respondent justifying the stand taken by the department and the need

to effect recovery from the emoluments of the petitioners.

6. Having heard the submissions made on behalf of the petitioner

and the submissions made on behalf of the respondents, I feel that the

police constables and other officers ought to have been afforded an

opportunity to explain things from their stand point of view before the

impugned orders were passed. In the normal course, the impugned

orders are liable to be set aside for violation of the principles of natural

justice, because, the directions contained therein will result in civil

consequences to the members of the petitioner. However, I think the

same object can be achieved by directing the respondents to treat

Exts.P3, P4 and P5 orders as show cause notices to all those who are

adversely affected. They will have the right to file appropriate

representations before the third respondent. Exts.P3,P4 and P5 shall

not be treated as final orders. The representations shall be filed

within six weeks from the date of receipt of a copy of the judgment.

Representations filed within the aforesaid time limit, shall be

entertained and considered in accordance with law and final decision

taken thereafter, as expeditiously as possible. Needless to state that

W.P.(C)No. 18296/2006 4

the recovery contemplated vide Exts.P3,P4 and P5 notices shall be

kept in abeyance until final decision is taken, as directed above.

W.P.(C) is disposed of as above.

K.K.DENESAN, JUDGE

css/

W.P.(C)No. 18296/2006 5