High Court Kerala High Court

M.M.Raghavan vs State Of Kerala on 18 June, 2008

Kerala High Court
M.M.Raghavan vs State Of Kerala on 18 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2421 of 2007()


1. M.M.RAGHAVAN, SUB INSPECTOR OF POLICE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. DIRECTOR GENERAL OF POLICE,

3. INSPECTOR GENERAL OF POLICE,

4. DEPUTY INSPECTOR GENERAL OF POLICE,

                For Petitioner  :SRI.KRB.KAIMAL (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :18/06/2008

 O R D E R
                  J.B.KOSHY & P.N.RAVINDRAN, JJ.
                        --------------------------------------
                         W.A.No.2421 OF 2007
                        -------------------------------------
                          Dated 18th June, 2008

                                 JUDGMENT

Koshy,J.

Appellant/petitioner approached this court for quashing

Exts.P5, P10, P15 and P16 orders issued by the first respondent. In all

those cases, punishments were imposed on the petitioner which were

confirmed in appeals and review petitions. Petitioner has also got a case

that Ext.P6 show cause notice has not been finalised so far. Learned

single Judge in the impugned judgment directed the authorities to

finalise the proceedings within three months. With regard to the orders,

the main contention was that by Ext.P2 order dated 14.9.98 the

punishment was postponement of one increment for two years with

cumulative effect. It was consequently confirmed in appeal and review

petition. Secondly, Ext.P8 order of punishment was also confirmed in

appeal and review. The third disciplinary action reached the stage of

Ext.P6 show cause notice. The fourth disciplinary action ended up in

punishment as per Ext.P11 order dated 12.6.02. It is the contention of

the petitioner that on the basis of the decision of the Supreme Court in

Kulwant Singh Gill v. State of Punjab (1991 Supplement 1 SCC 504)

barring of increment with cumulative effect is a major punishment.

W.A.2421/2007 2

Therefore, proceedings regarding the major punishment ought not

have been issued. The above Supreme Court decision is based on the

rules applicable to Punjab Police, whereas, during the relevant time,

as per the special rules applicable to Kerala Police Department, it was

a minor punishment. Even the Kerala Civil Services Rules were

amended only after show cause notice was issued. In this case where

punishments were imposed, punishment orders were passed before

the special rules were amended and as per the special rules

applicable at the time of taking disciplinary action, it was only minor

punishment and formalities for imposing minor punishment were

complied with. The order was confirmed in appeal and review and no

valid grounds are stated to interfere in the same. We fully agree with

the views of the learned single Judge.

The appeal is dismissed.

J.B.KOSHY
JUDGE

P.N.RAVINDRAN
JUDGE

tks