High Court Kerala High Court

Mohammed Muneer vs The State Of Kerala on 16 September, 2009

Kerala High Court
Mohammed Muneer vs The State Of Kerala on 16 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24654 of 2008(I)


1. MOHAMMED MUNEER, (RETIRED
                      ...  Petitioner

                        Vs



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

2. THE COMMISSIONER, LAND REVENUE,

                For Petitioner  :SRI.K.D.BABU

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :16/09/2009

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 24654 OF 2008 (I)
                 =====================

         Dated this the 16th day of September, 2009

                          J U D G M E N T

The petitioner joined as Lower Division Clerk in the Revenue

Department on 6/8/1969.

2. On an application made in terms of the rules then

prevailing, he was granted leave without allowances for taking

employment abroad for 15 years from 26/3/1979. On expiry of

the leave, petitioner ought to have rejoined on 25/3/1994.

According to him, he applied for extension of leave, but however,

though it was rejected, the decision was not informed to him. Be

that as it may, petitioner remained on unauthorised absence and

disciplinary proceedings were initiated. Memo of charges were

issued on 28/12/95 and written statement was filed by the

petitioner on 30th of December, 1995 itself.

3. While so, by Ext.P1, District Collector allowed the

petitioner to rejoin duty subject to the concurrence of the Board of

Revenue. Accordingly, the petitioner joined duty on 13/3/96 and

retired from service as per Ext.P2 order w.e.f. 30/6/96. Board of

Revenue did not concur with the step taken by the District

WPC 24654/08
:2 :

Collector, as a result thereof, disciplinary action continued. It is

stated that by order dated 7/12/96, he was informed of the

provisional decision taken by the authorities to terminate his

services. That order was confirmed as per Ext.P3 dated

5/12/2000.

4. Ext.P3 order was challenged in OP NO.16513/01, which

was disposed of directing to consider his representation against

Ext.P3 and also his request for minimum pension. That was

rejected by Ext.P4 order, which again was challenged in WP(C)

NO.2624/02. The writ petition was dismissed and thereupon the

petitioner filed WA NO.273/05. Writ appeal was disposed of as per

Ext.P5 judgment. A reading of Ext.P5 judgment shows that

although validity of termination was one of the issues in dispute,

petitioner confined his prayer for minimum pension for the

services rendered by him during the period 6/8/69 to 26/3/1979.

The Division Bench finally directed that though the services

rendered by the petitioner was for less than 10 years, still his

services could be reckoned as 10 years service for pensionary

benefits in terms of Rule 57 of Part III KSR. On this basis,

petitioner was allowed to make a representation to the 2nd

WPC 24654/08
:3 :

respondent and the 2nd respondent was directed to consider the

same.

5. Accordingly, representation was made and that was

considered and rejected by the 2nd respondent as per Ext.P6. In

Ext.P6, it is stated that since the service of the petitioner was

terminated and therefore, he is not eligible for pension in terms of

Rule 5(a) of Part III KSR. It is challenging Ext.P6, the writ petition

is filed.

6. Although argument was addressed against the validity

of Ext.P3 order terminating the service of the petitioner, I am not

inclined to consider the same for the reason that a reading of

judgment in WA No.273/05 shows that though validity of

termination was one of the issues raised in that case, the

contentions were given up and the petitioner confined his prayer

only to grant of pension. Thus, the contentions against Ext.P3

having been given up on an earlier occasion, the petitioner cannot

now be allowed to re agitate the same in a subsequent

proceedings.

7. Then the only issue that arises for consideration is the

validity of Ext.P6. Rule 5(a) Part III KSR provides that no pension

WPC 24654/08
:4 :

may be granted to an employee dismissed or removed for

misconduct. Therefore, if the case of the petitioner is accepted as

one of dismissal for a misconduct, he is ineligible for pension in

terms of the aforesaid rule. However, counsel contends that even

in Ext.P3 order of punishment, he was shown to have been

‘terminated’ from service and not ‘dismissed’ from service. It is

contended that termination is not a punishment even, and

therefore, the said termination cannot deprive the petitioner

atleast the minimum pension, which he is eligible for.

8. True, as contended by the counsel for the petitioner,

the word used in Ext.P3 is termination. However, fact remains that

the petitioner was proceeded against in a disciplinary proceedings

for a misconduct that he committed. It was in such proceedings

that punishment was imposed resulting in premature cessation

of employment, which in my view, is nothing less than dismissal

from service, although the word used is termination. That apart

even if this contention affecting the validity of Ext.P3 was

available to the petitioner that ought to have been urged by the

petitioner atleast when this Court considered WA NO.273/05.

9. Therefore, in effect and for all purposes, the

WPC 24654/08
:5 :

termination effected by Ext.P3 is nothing less than dismissal and

if that be so Rule 5(a) of Part III KSR applies to his case rendering

him ineligible for pension. I am not in a position to take a view

different from what is taken by the 2nd respondent in Ext.P6.

Writ petition fails and is dismissed.

ANTONY DOMINIC, JUDGE
Rp