High Court Kerala High Court

M.Narayanan Chettiar vs The President on 7 December, 2007

Kerala High Court
M.Narayanan Chettiar vs The President on 7 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 2319 of 2007()


1. M.NARAYANAN CHETTIAR,SUNI BHAVAN,
                      ...  Petitioner

                        Vs



1. THE PRESIDENT,
                       ...       Respondent

2. ARUVIKKARA FARMERS SERVICE CO-OPERATIVE

3. THE JOINT REGISTRAR OF CO-OPERATIVE

4. THE REGISTRAR OF CO-OPERATIVE SOCIETIES

5. STATE OF KERALA REPRESENTED BY ITS

6. KERAL LOK AYUKTA,

                For Petitioner  :SRI.B.RAGUNATHAN

                For Respondent  :SRI.K.JAJU BABU

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :07/12/2007

 O R D E R
                       H.L.DATTU, C.J. & K.M.JOSEPH, J.
                           ------------------------------------------
                                W.A.No.2319 of 2007
                           ------------------------------------------
                     Dated, this the    7th day of December, 2007

                                   JUDGMENT

H.L.Dattu, C.J.

The first respondent in W.P.(C) No.24355 of 2001 has filed this writ

appeal questioning the correctness or otherwise of the orders passed by the

learned Single Judge in the aforesaid writ petition, dated 6th July, 2007. The

learned Single Judge, following the observations made in the case of State of

Kerala v. Bernard reported in 2002 (3) KLT 254, has stated that the Lok Ayukta

has no jurisdiction to pass the impugned order (Ext.P8) and accordingly has

allowed the Writ Petition.

2. In our opinion, for the purpose of disposal of this writ appeal, we

need not have to decide the powers of the Kerala Lok Ayukta in entertaining a

petition for payment of certain service benefits of an employee of a co-

operative society/co-operative bank. That issue may be agitated in a better

case.

3. The appellant before us was working as Town Manager in the

Aruvikkara Farmer’s Service Co-operative Bank Limited (‘the Bank’ for short).

While in service, in contemplation of a departmental enquiry for certain alleged

acts of omissions and commissions said to have been committed by him, he

was kept under suspension by the Bank by its order dated 27.10.1997. On

attaining the age of superannuation, it is the case of the appellant, that he

retired from service on 31.3.1998.

4. The Bank pursuant to the order of suspension passed, had

appointed an enquiry officer, to enquire into the alleged acts of misconduct said

W.A.No.2319 of 20076
2

to have been committed by the appellant while he was in service. The enquiry

officer after holding an enquiry has submitted a report to the Bank. In the said

report, the enquiry officer has given a clean chit to the appellant.

5. The Bank has not accepted the enquiry officer’s report. Therefore,

they have appointed a sub committee to look into the correctness or otherwise

of the report of the enquiry officer and also to suggest whether any further

proceedings requires to be taken by the Bank against the appellant.

6. When the matter was pending before the sub-committee of the

Bank, the appellant had approached the Kerala Lok Ayukta,

Thiruvananthapuram, with a complaint that the Bank has not paid the D.C.R.G.

amount payable to him after he retired from service. The Kerala Lok Ayukta

has passed an order (Ext.P8). Correctness or otherwise of the said order was

questioned by the Bank by filing the writ petition before this Court.

7. Since the Bank has not taken a decision on the report of the enquiry

officer, it may not be proper for us to take any decision with regard to payment

of DCRG amount to the appellant. The same depends on the final orders that

may be passed by the sub-committee of the Bank, before whom the enquiry

report of the enquiry officer is pending for consideration. In view of that, in our

opinion, if a direction is issued to the Bank to take a decision on the report of

the enquiry officer at the earliest, no prejudice will be caused either to the

appellant or to any other respondents.

8. In view of the above, without going into the powers of the Lok Ayukta

to decide on a complaint filed for payment of the service benefits of the

employees of a co-operative society, this writ appeal is disposed of as under:

W.A.No.2319 of 20076
3

ORDER

i) The sub-committee of the Bank shall take a decision on the report of

the enquiry officer appointed to enquire into the alleged acts of misconduct of

the appellant as expeditiously as possible, at any rate within three months from

the date of receipt of a copy of this Court’s order.

ii) If the Bank accepts the report of the enquiry officer, then the Bank

shall settle the amounts payable to the appellant within a reasonable time.

iii) If for any reason the Bank does not accept the report of the enquiry

officer, the same shall be communicated to the appellant.

iv) If for any reason the appellant is aggrieved by the said order he is at

liberty to question the same before appropriate forum.

9. With these observations and directions, the writ appeal is disposed of.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(K.M.JOSEPH)
JUDGE
vns