High Court Madras High Court

M. Adaikkan vs The Registrar Of on 6 April, 2006

Madras High Court
M. Adaikkan vs The Registrar Of on 6 April, 2006
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS           

DATED: 06/04/2006  

CORAM   

THE HON'BLE MR. JUSTICE P. SATHASIVAM         
AND  
THE HON'BLE MR. JUSTICE J.A.K. SAMPATHKUMAR           

Review Application No.5 of 2006

M. Adaikkan                            .. Petitioner

-vs-

1. The Registrar of
   Cooperative Societies
   N.V.N. Maaligai
   No.170 EVR Periyar Road 
   Kilpauk, Chennai 600 010.

2. The Joint Registrar of Cooperative
   Societies, Ramakrishna Road 
   Salem 7.

3. The Registrar
   Tamil Nadu Administrative Tribunal
   City Civil Court Buildings
   Chennai.                             .. Respondents


                Review Petition filed under Article 226 of the Constitution of
India read with Section 151 CPC against the order  dated  06.12.2005  made  in
W.P.No.19840 of 2003.  

!For petitioner :  Ms.  R.  Vaigai

^For respondents:  Mr.  D.  Krishnakumar
                Spl.  Govt., Pleader for R.1&2
..

:ORDER  

(Judgment of the Court was delivered by P. SATHASIVAM,J.)

Aggrieved by the dismissal order dated 06.12.2005 made in Writ
Petition No.19840 of 2003, M. Adaikkan, the petitioner in the above writ
petition has filed the present review petition.

2. The review applicant, while functioning as Senior
Inspector of Cooperative Societies, during 1995, was directed to hold
additional charge of about 15 Societies as Special Officer. During the said
period as Special Officer, a settlement h ived at by him under Section 12 (3)
of the Industrial Disputes Act, 1947 (in short “I.D.Act”), and for alleged
violations of the Rules, a charge memo dated 31.03.1998 under Rule 17(b) of
the Tamil Nadu Civil Services (Discipline and Appeal) Rules (in sho rt “the
Rules”) was issued, asking him to submit his explanation for the same. An
Enquiry Officer was also appointed and at the time of enquiry, on 13.07.2002,
he submitted his written explanation and the Enquiry Officer submitted his
report. Based on the same, the Joint Registrar of Cooperative Societies,
Salem Region has concluded that out of 55 allegations, 45 were proved and 9
were not proved, by order dated 31.01.2002, dismissed the petitioner from
service. Aggrieved by the said order, the petit ioner has filed O.A.No.807 of
2002 before the Tamil Nadu Administrative Tribunal. By order dated
21.02.2003, the Tribunal, dismissed his original application and confirmed the

punishment of dismissal order of the Joint Registrar of Co.operative Societie
s, Salem Region. The said order was challenged before this Court in
W.P.No.19840 of 2003.

3. In the said writ petition it was contended that the
respondents have no jurisdiction to initiate proceedings under Rule 17(b) of
the Rules; the petitioner was not given reasonable opportunity to put forth
his case before the Original auth ll as the Tribunal, since the higher
authority, viz., the Joint Registrar of Cooperative Societies had imposed the
capital punishment, the petitioner lost an opportunity of canvassing the order
before the appellate authority; in respect of similarly plac ed persons, the
same Department has imposed minor punishment, and in some cases, charges have
been dropped. Considering all the above contentions, the reasoning of the
Tribunal, volumness charges leveled against the petitioner, the enquiry
proceedings, order of the Joint Registrar of Co.operative Societies,
dismissing the petitioner from service and finding that the petitioner acted
in a high handed manner as well as caused loss to the tune of Rs.7.5 lakhs to
various authorities while he was the Speci al Officer, the punishment of
dismissal imposed on him is just, reasonable and adequate to the proved
charges, the learned Judge dismissed the said writ petition.

4. By pointing out that as per G.O.(2D) No.68 dated
12.11.1993 and G.O.(2D) No.2 dated 06.01.1994, the Government sanctioned
revised cadre strength as well as pay scales and authorised signing of
settlements under Section 12(3) of the I.D. contended that the conclusion of
the Joint Registrar, the Tribunal, as well as the order passed in the writ
petition cannot be sustained. It is also brought to our notice that the order
passed in the case of C. Ramanathan, Co.operative Sub Registrar, wh o was
also charged for a similar misconduct of granting unauthorised revision of pay
scales, appointments, promotions, etc., after accepting his explanation,
relying on the aforesaid two Governments Orders, an order had been passed on
13.09.1999, absolvi ng him of all the charges. If the said Government Orders
are applied to the case of the petitioner, the charges leveled against him are
also liable to be absolved.

5. On going through the said Government Orders, we ordered
notice in the review application. The Joint Registrar of Cooperative
Societies, Salem Region, second respondent herein filed a counter affidavit.
Though he dealt with all the factu there is no need to refer the same, except
his stand relating to two Government Orders referred to in the review
petition. Regarding those two orders, it is stated that the main issue
involved in the disciplinary proceedings initiated against the petit ioner is
that among other issues, the petitioner has entered into the settlements under
the provisions of the I.D. Act, even for those whose appointments are not
regular, besides making irregular appointments. This Court in many cases held
the settleme nts entered into under the provisions of the I.D. Act either by
fraud, by coercion or against the instructions of the Registrar do not have
any legal status.

6. The contention relating to one C. Ramangathan,
Cooperative Sub-Registrar (now retired), it is stated that subsequent domestic
enquiry revealed that the charges leveled against him have not been proved as
per the material records and the trar dropped the charges as per his
proceedings dated 30.09.1999. The said case cannot be cited, since the
petitioner herein, almost in all the Societies where he worked as Special
Officer, crossed the boundaries by violating the bye-laws and rules ther eof.

7. Ms. Vaigai, learned counsel for the petitioner reiterated
the very same grounds as stated in the review application, viz., two
Government Orders, i.e., G.O.(2D) No.68 dated 12.11.1993 and G.O.(2D) No.2
dated 06.01.1994, the Government san ised cadre strength as well as pay scales
and also authorised signing settlement under Section 12 (3) of the I.D. Act.
She also contended that in the case of similarly placed person, viz., C.
Ramanathan, Cooperative Sub-Registrar, by accepting the expla nation of him,
wherein he cited the aforesaid Government Orders, the Joint Registrar,
absolved him of all the charges, the same as that of the petitioner’s case.

8. Mr. D. Krishnakumar, learned Special Government Pleader,
reiterated the objections as stated in the counter affidavit.

9. Now, let us consider whether the petitioner has made out a
case for reviewing the earlier order passed by this Court. In G.O.(2D) No.68
Co.operation, Food and Consumer Protection Department, dated 12.11.1993, the
Registrar of Co.operative directed the Management of Primary Agricultural
Cooperative Banks immediately to enter into 12 (3) settlements for five years
under the I.D. Act, 1947 in lieu of the existing 12 (3) settlement. Certain
scales have been modified in G.O.(2D) No.2 Cooperat ion, Food and Consumer
Protection Department dated 06.01.1994. It is true that both the said
Government Orders enable the Management of Primary Agricultural Cooperative
Banks to enter into a new settlement under Section 12(3) of the I.D.Act in
lieu of the existing settlement. However, merely because there is an
authorisation by the Government for modification of the existing scale of pay,
payments, etc., even then decisions have to be taken and orders passed only in
accordance with law and there cann ot be any fraud or violation.

10. The proceedings of the Joint Registrar of Cooperative
Societies, Salem dated 31.01.2002 which starts from page 109 and ending with
246 of the typed set of papers filed in the review application demonstrate the
details regarding allegatio ls relating to the same, discussion and finding of
the Joint Registrar. It also shows that the Joint Registrar was very well
aware of the two Government Orders authorising the persons in charge of the
Management of the Primary Agricultural Cooperative B anks for revising
payments, appointments, promotions, etc. Further, we have already concluded
that adequate opportunity was given to the petitioner before the Enquiry
Officer as well as the Original Authority, viz., Joint Registrar. After
analysing all the materials, the Joint Registrar came to the conclusion that
out of 55 allegations, 46 were proved and 9 were not proved. A perusal of the
said order also shows that the decision is based on the records, explanation
of the applicant, report of the do mestic Enquiry Officer and further
representation of the petitioner. We are satisfied that the Joint Registrar
was aware of the relevant Government orders and based on the acceptable
materials concluded that out of 55 allegations, 46 were proved. In su ch
circumstances, we are unable to accept the first contention. This Court in
several writ petitions has held that settlements entered into under the
provisions of I.D. Act whether by fraud or by coercion or against the
instructions of the Registrar do not have a legal status.

11. Coming to the case of C. Ramanathan, Cooperative
Sub-Registrar, in the counter affidavit, the Joint Registrar of Co.operative
Societies, Salem Region has explained that subsequent domestic enquiry
revealed that the charges leveled agains not been proved, as per the material
records and hence the charges have been dropped as per the proceedings dated
30.09.1999. It is also stated that the second respondent has duly applied his
mind in disposing of the charges framed against C. Ramanatha n and dropped
the disciplinary proceedings. On the other hand, it is stated that in almost
all the Societies, in which the petitioner was a Special Officer, he has
violated the bye-laws and Rules. In the light of such factual details, the
said contenti on is also liable to be rejected.

Under these circumstances, we do not find any valid ground for
reviewing the order dated 06.12.2005 made in W.P.No.19840 of 2003;
consequently, the review petition is dismissed. No costs.

kh

To

1. The Registrar of Co.operative Societies
N.V.N. Maaligai
No.170 EVR Periyar Road
Kilpauk, Chennai 600 010.

2. The Joint Registrar of Co.operative
Societies, Ramakrishna Road
Salem 7.