High Court Kerala High Court

Lucy.T.I vs The State Of Kerala on 5 January, 2010

Kerala High Court
Lucy.T.I vs The State Of Kerala on 5 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1658 of 2006(V)


1. LUCY.T.I,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF GENERAL EDUCATION,

3. THE DEPUTY DIRECTOR OF GENERAL EDUCATION

4. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

5. THE PRINCIPAL,

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/01/2010

 O R D E R
                       ANTONY DOMINIC, J.
                   -------------------------
                   W.P.(C.) No.1658 of 2006 (V)
               ---------------------------------
               Dated, this the 5th day of January, 2010

                           J U D G M E N T

Challenge in the writ petition is against Ext.P1 order dated

29/11/2005 fixing liability on the petitioner, who retired as the

Principal of Government Higher Secondary School, Edappal on

31/05/2003.

2. Prior to her retirement, while the petitioner was working

as the Principal of Government Higher Secondary School,

Chavakkad, disciplinary proceedings were initiated resulting in

Ext.P3 order dated 11/07/2003 imposing a punishment of barring

of one increment for one year without cumulative effect.

Subsequently, by Ext.P1 order dated 29/11/2005, liability of the

petitioner has been fixed and it is challenging Ext.P1 order, the writ

petition is filed.

3. A reading of Ext.P1 shows that three liabilities have been

fixed against the petitioner which shall be dealt with in the order in

which it is fixed.

WP(C) No.1658/2006
-2-

4. The first liability fixed is that through the Guruvayur

Municipality, the petitioner was given an advance of Rs.40,000/- for

maintenance of the school building, and only Rs.18,494/- was

fixed. The suggestion is that the differential amount was

misappropriated. The learned counsel for the petitioner submits

that by Ext.P5 agreement between the Principal and the Officials of

the Parents Teachers Association (PTA), the maintenance work was

entrusted to the PTA. It is stated that maintenance work was carried

out by the PTA spending its own resources and that thereafter,

when by Ext.P7, the PTA requested for payment of Rs.40,000/-

spent by it, the petitioner released the full amount of Rs.40,000/-

received by her as advance. It is contended that the allegation that

the petitioner misappropriated the amount is incorrect.

5. However, the primary duty to spend the amount was that

of the petitioner. This was coupled with the duty to ensure that the

amount is paid only after being satisfied that the amount was

actually spent for maintenance purpose. In this writ petition, there

is absolutely no material to indicate that before the amount was

allegedly released to the PTA, the petitioner had any material to be

satisfied that the PTA had in fact expended the amount. If that be

WP(C) No.1658/2006
-3-

so, the petitioner cannot rely on Ext.P7 alone and justify the alleged

payment made to the PTA. For that reason, I cannot accept the

contention of the petitioner and the first liability fixed has to be

sustained.

6. The second liability fixed is that there was no vouchers

for having spent Rs.13,150/- paid by the Guruvayur Municipality

and that there was nothing to show that the expenditure allegedly

incurred was accepted by the Guruvayur Municipality. Here also, the

suggestion is that this amount was misappropriated. However, the

learned counsel for the petitioner invited my attention to Ext.P8

which shows that the petitioner had tendered account of the amount

expended by her and that the Secretary of the Municipality has

acknowledged receipt of such account by an endorsement made on

Ext.P8. There is no material to indicate that Ext.P8 was rejected by

the Municipality. If that be so, there is absolutely no justification for

fixing the liability of Rs.13,150/- on the petitioner.

7. The third liability fixed is that by the time punishment

was imposed on the petitioner by Ext.P3, the petitioner having

retired from service, she is liable to refund an amount equal for an

increment received by her for one year. Admittedly, punishment in

WP(C) No.1658/2006
-4-

question was imposed only on 11/07/2003, whereas the petitioner

was already retired from service on 31/03/2003. On the cessation

of employment by retirement of employees, disciplinary

proceedings can be continued only for the purposes mentioned in

the Rules. There is no Rule enabling imposition of punishment,

once an employee is retired from service. In this case, this precisely

is what is happened. Therefore, the recovery of incremental amount

already paid is impermissible. Therefore, the third liability fixed on

the petitioner also cannot be sustainable.

Accordingly, the liability fixed on the petitioner, except to the

extent the liability of Rs.21,506/- has been fixed, will stand set

aside, and the respondents are directed to disburse the amount

withheld from the petitioner’s terminal benefits as above. This shall

be done as expeditiously as possible, at any rate, within two months

of production of a copy of this judgment.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg