High Court Kerala High Court

M.K.Mohanan vs The Kerala State Development … on 22 January, 2009

Kerala High Court
M.K.Mohanan vs The Kerala State Development … on 22 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31710 of 2007(Y)


1. M.K.MOHANAN, AGED 58 YEARS,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE DEVELOPMENT CORPORATION
                       ...       Respondent

2. THE MANAGING DIRECTOR,

3. STATE OF KERALA-REPRESENTED BY

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :SRI.M.K.CHANDRA MOHANDAS

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :22/01/2009

 O R D E R
                     T.R.RAMACHANDRAN NAIR, J
                --------------------------------------------------
                      W.P.(C) NO: 31710 of 2007
                ---------------------------------------------------
               Dated this the 22nd day of January, 2009

                                 JUDGMENT

Aggrieved by the proceedings issued by the respondents by way

of second punishment on the basis of same set of charges, the

petitioner has filed this writ petition.

2. The petitioner retired from service on 30.06.2007, while

working as Regional Manager at the Kannur Regional Office of the 1st

respondent Corporation. He was working as such from November,

1998 onwards. One Smt.Edacherian Seetha, had filed an application

for financial assistance for purchase of two plots having the extent of

35 > and 18 cents of land. The application was supported by the

reports of Village Officers concerned showing that the value of the land

is Rs.1500/- per cent in regard to the first item and a market value of

Rs.45,000/- with regard to the second item. Based on the above reports,

the petitioner conducted a site inspection thereafter and found that the

property is cultivable. Exts.P2 and P2(a) are the applications and

reports of the petitioner in respect of the two items of land and in it he

had certified that the lands are cultivable and going by the value shown

in the applications and certified by the Village Officer concerned, the

assistance can be released. When certain complaints arose regarding

the utilisation of funds, he was issued a memo of charges on the basis

wpc:31710 of 2007
2

of the allegation that the valuation report does not reflect the correct

value. Ext.P3 is the memo of charges to which he submitted Ext.P4

explanation. After considering his explanation Ext.P5 show cause notice

was issued wherein Rs.26,875/- was shown as loss and it was proposed

to fix as personal liability of the Regional Manager. He was allowed 15

days time to submit an explanation, to which he responded by

submitting Ext.P6. Later by Ext.P7, it was ordered that the loss to the

Government should be compensated by him. He was directed to file an

affidavit to the effect that he would pay to the Corporation a sum of

Rs.26,875/- if the assignee fails to pay the dues in full or in case the

lands in question fails to fetch the amount equal to the loan amount

when it is sold in public auction due to the failure of repaying the dues

by the assignee. This was responded by the petitioner by submitting

Ext.8 affidavit and final proceedings were issued. Thereafter, the

matters were left there.

3. Three years after, he was informed by Ext.P9 that it has been

ordered to recover half of the amount, that is, Rs.13,438/- from his

salary in 25 installments. If he had any objection in that regard, he has

to give a reply. This was issued on the ground that no recovery has

been effected from the loanee. The petitioner submitted a reply to

Ext.P9 show cause notice stating that the repayment period of the loan

is 12 years and that steps are being taken to recover the amounts from

the loanee. Ext.P10 is the reply. Long thereafter, on 20.12.2004, he

wpc:31710 of 2007
3

was issued a fresh memo of charges on the same set of facts. Ext.P12 is

the explanation given by him. Therein he pointed out that in the earlier

proceedings his liability already had been fixed. Ext.P13 is a further

explanation given by him. Ext.P14 is the enquiry report submitted by

the Enquiry Officer. Thereafter, a show cause notice was issued as

Ext.P15, wherein he was asked to show cause as to why a penalty of

realisation of difference in value of the land assessed by the Village

Officer between the market value and the fair price value, that is

Rs.39,438/- should not be recovered from him. He objected to the said

findings by submitting a reply Ext.P16. Finally by Ext.P17, the proposal

was confirmed by assessing the loss to the tune of Rs.39,438/-. He filed

an appeal by Ext.P18. The appeal also stands rejected by Ext.P19.

4. The learned counsel appearing for the petitioner submitted

that in the light of the finality attached to the proceedings initiated on

the first memo of charges reflected in Exts.P7 to P9, there cannot be

any fresh enquiry into the matter, that too on the same set of

allegations. It is therefore, submitted that the proceedings resulting in

Exts.P17 and P19 are without jurisdiction. He relies upon the principles

laid down by this Court in Thankappan Unnithan V.State of Kerala

1992 (1)KLT 263 and a decision of the Apex Court in Lt.Governor,

Delhi and Others v. HC Narinder Singh (2004) 13 Supreme Court

Cases 342 .

wpc:31710 of 2007
4

5. The learned counsel appearing for the petitioner also

submitted that even going by the report, the enquiry officer was of the

view that the action taken by the petitioner in relying upon the

certificates of the Village Officer was correct. It was reported by the

enquiry officer that the Regional Manager cannot be blamed for

accepting the land value as fixed by the competent revenue authorities.

It was also reported that there is no evidence of any mal practice or

corruption in the deal.

6. This Court in Thankappan Unnithan v. State of Kerala

1992 (1) KLT 263 held that “Article 20 guarantees immunity against

`prosecution and punishment for the same offence’ for a second time. In

the case on hand, there was no prosecution or punishment. However,

postulates of fair action, require that a person ought not to suffer the

same consequence twice. The Government may differ from findings

made by the disciplinary authority and reach a different conclusion on

the same facts. It cannot hold another enquiry to reach another

conclusion.” Finally it was held that the Government re opened the

matter, held another enquiry and came to an independent conclusion,

where principles of fair- play interdict such a course. In the decision of

the Apex Court in Lt.Governor, Delhi and Others v. HC Narinder

Singh, (2004) 13 Supreme Court Cases 342, it was held that the

second proposed action based on the same cause of action proposing to

wpc:31710 of 2007
5

deny promotion or reversion is contemplated under the impugned show

cause notice. The second penalty based on the same cause of action

would amount to double geopardy. In the light of the above dictum, the

proceedings culminated in Exts.P17 and P19 cannot be supported. The

earlier proceedings which resulted in Ext.P7, quantified the total

liability as Rs.26,875/-. He was made liable to pay the amount, only if

the loanee fails to replay the amount. As directed in Ext.P7, he filed an

affidavit agreeing for the said course as per Ext.P8. Since, the recovery

was not effected steps continued to get the amount from him. By Ext.P9,

it was informed that an amount of Rs.13,438/- is being recovered from

the salary. There is no contention that these were set aside by any

higher authority to order a de novo enquiry. The learned counsel

appearing for the respondents submitted that fresh memo of charges

were issued based on a complaint. The memo of charges shows that the

allegations are identical. They are issued on the same set of facts. If

that be so, the second disciplinary action on the same set of facts will

result in double geopardy. A new punishment also is imposed, to the

effect that he is made to bear the difference in the market value to the

tune of Rs.39,438/-.

7. In that view of the matter, Exts.P17 and P19 are quashed. In

Ext.P7, he was directed to file an affidavit to the effect that he would

pay the Corporation a sum of Rs.26,875/- if the assignee fails to pay the

dues in full or in case the land in question fail to fetch the amount equal

wpc:31710 of 2007
6

to the loan amount when it is sold in public auction due to the failure of

the assignee to pay the amount. That was implemented by Ext.P9 by

effecting the recovery. The contingencies covered by Ext.P7 have not

arisen at all. Therefore, the recovery ordered in Ext.P9 is premature.

Pending this writ petition, the DCRG due to the petitioner after

retaining the amount of Rs.39,438/- has been released. In view of the

findings rendered to above, the balance amount of Rs.39,438/- has to be

released to him. But if the contingency contemplated in Ext.P7 arises

amount of liability as fixed could be recovered from the petitioner.

Therefore, the right of the respondents to recover the same from the

petitioner is protected by the said proceedings. The respondents

shall release the balance amount of Rs.39,438/- within a period of six

weeks from the date of receipt of a copy of this judgment. The writ

petition is allowed as above. No costs.

T.R.RAMACHANDRAN NAIR,
JUDGE

bps