High Court Kerala High Court

N.Balakrishnan vs The Kozhikode Bhavanan Nirmana on 17 July, 2008

Kerala High Court
N.Balakrishnan vs The Kozhikode Bhavanan Nirmana on 17 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16673 of 2004(I)


1. N.BALAKRISHNAN, SREEKRISHNA SADANAM,
                      ...  Petitioner

                        Vs



1. THE KOZHIKODE BHAVANAN NIRMANA
                       ...       Respondent

2. THE JOINT REGISTRAR OF CO-OPERATIVE

3. STATE OF KERALA, REP. BY THE SECRETARY,

                For Petitioner  :SRI.SIBY MATHEW

                For Respondent  :SRI.P.C.SASIDHARAN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :17/07/2008

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                    W.P(C).No.16673 OF 2004
                   -------------------------------------------
                Dated this the 17th day of July, 2008


                               JUDGMENT

The petitioner, who was working as Assistant Engineer in

the service of the first respondent, was placed under suspension

on allegations of indiscipline referable to the construction

activities under his supervision. The petitioner submitted his

reply to the chargesheet. The sub committee enquired into the

allegations. Reports of the enquiry was accepted and the

committee imposed the punishment of reversion by one stage,

thereby the petitioner, who was an Assistant Engineer, become a

Work Superintendent. He, thereafter, superannuated on

30.11.1999. The petitioner submitted a representation before

the committee of the society challenging that decision. That was

rejected. He filed an application before the Registrar under Rule

176 of the Kerala Co-operative Societies Rules, 1969,

hereinafter, ‘the Rules’ for short, to rescind the resolution. That

was futile. He filed an appeal, which was also dismissed. Hence,

this writ petition.

WPC.16673/04

Page numbers

2. The fundamental contention of the petitioner is that in the

light of Rule 198 (3) and (4) of the Rules, sub committee has the

authority to impose any punishment and in such event, he would

have a right of appeal to the committee of the society and such

right of appeal has been deprived by the committee imposing the

punishment. It is also pointed out that the petitioner could not

be held in any way responsible for the alleged defects in the

construction of the buildings which was entrusted to a contractor

selected by the society.

3. I may notice that the punishment imposed is only reversion

to the immediate lower post and it cannot be disputed that the

petitioner, as the Assistant Engineer, was the person to have the

supervisory control of the construction activities of the society,

which is a Bhavana Nirmana Sahakarana Sangham, though the

society may entrust such work to contractors. Under such

circumstances and having regard to the punishment imposed,

the mere fact that there may be apparent infraction of Sub Rules

3 and 4 of Rule 198 of the Rules, that by itself is insufficient for

WPC.16673/04

Page numbers

this Court to extend its visitorial jurisdiction under Article 226

and interfere with the findings and the punishment, particularly

when the competent authority under Rule 176 and section 83

have rejected the contentions of the petitioner.

For the aforesaid reasons, this writ petition fails. The same

is accordingly dismissed. No costs.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.21/7.