High Court Kerala High Court

N.J. Mathew vs State Of Kerala on 8 July, 2009

Kerala High Court
N.J. Mathew vs State Of Kerala on 8 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15291 of 2009(F)


1. N.J. MATHEW, AGED 56,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY CHIEF
                       ...       Respondent

2. THE DIRECTOR, KERALA STATE WATER

3. UNDER SECRETARY TO GOVERNMENT,

4. JOINT SECRETARY TO GOVERNMENT,

5. ADDL. CHIEF SECRETARY, HOME & VIGILANCE

                For Petitioner  :SRI.MANJU ANTONEY

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :08/07/2009

 O R D E R
                              P.N.RAVINDRAN, J.
                =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                       W.P.(C) No. 15291 of 2009 F
                =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                   Dated this the 8th day of July, 2009

                                JUDGMENT

Heard Smt. Manju Antoney, the learned counsel appearing for the

petitioner and Smt. Anu Sivaraman, the learned Senior Government Pleader

appearing for the respondents.

2. The petitioner was a former employee of the Kerala State Water

Transport department. While in service, disciplinary action was initiated

against him on the allegation that he demanded and accepted illegal

gratification. An enquiry into the charges levelled against the petitioner was

conducted by the Vigilance Tribunal. Based on the report of the Tribunal,

the Government issued Ext.P1 order dated 16-3-1993 compulsorily retiring

him from service with effect from the date on which he was placed under

suspension i. e., 18-2-1991. The petitioner challenged Ext.P1 by filing O.P.

No. 8094 of 1993 in this Court. The said original petition was dismissed by

Ext.P2 judgment wherein it was held that there is no scope for interfering

W.P.(C) No. 15291/09 2

with Ext.P1. The petitioner carried the matter in appeal. By Ext.P3

judgment delivered on 13-11-2002 the writ appeal was dismissed. The

petitioner thereafter moved the President of India through the Chief

Secretary to Government of Kerala by filing a representation dated 15-2-

2006. The said representation was forwarded to the Government of Kerala

for disposal. On that representation the petitioner was heard by the Secretary

to Government, Vigilance department on 27-12-2007. This writ petition is

filed contending that though the petitioner was heard on 27-12-2007, till

date orders have not been passed on his representation or communicated to

him. However, relying on Ext.P6 extract from the files, wherein the Hon’ble

Minister had ordered that the review petition be rejected, it is contended that

the order rejecting the review petition is a cryptic order.

3. The learned Government Pleader appearing for the respondents,

on instructions, submits that pursuant to the hearing held on 27-12-2007, the

Government had issued G.O.(Ms) No.28/2008/Vig. dated 16-8-2008

rejecting the representation dated 15-2-2006 submitted by the petitioner and

that a copy thereof was also communicated to the petitioner. The learned

counsel for the petitioner disputes the said statement and submits that the

petitioner has not so far been served with a copy of the order passed by the

Government on 16-8-2008. He submits that the Government may be

W.P.(C) No. 15291/09 3

directed to serve a copy of the order dated 16-8-2008 on the petitioner and

that the petitioner may be granted an opportunity to amend the writ petition

by incorporating a prayer to challenge the said order.

4. In my opinion, in the light of Exts.P2 and P3 judgments of this

Court, the challenge to the order passed by the Government on 16-8-2008

rejecting the petitioner’s representation must fail. The petitioner

unsuccessfully challenged the order compulsorily retiring him from service

in this Court. The original petition filed by him was dismissed by Ext.P2

judgment delivered on 22-12-2000. The petitioner carried the matter in

appeal and the Division Bench of this Court concurred with the learned

single Judge and dismissed the appeal by Ext.P3 judgment. Nearly three

years thereafter, the petitioner moved the President of India by submitting a

representation. That representation was forwarded to the Government of

Kerala and after the petitioner was heard, the Government rejected the

same. In my opinion, in the light of Exts.P2 and P3 judgments of this Court,

Ext.P1 order compulsorily retiring the petitioner has attained finality. The

Government could not have thereafter reviewed it as prayed for by the

petitioner. Since Exts.P1 and P2 judgments have attained finality, the

petitioner was not in my opinion entitled to seek any relief at the hands of

the Government. Further the representation submitted by him was also

W.P.(C) No. 15291/09 4

highly belated. For these reasons I am of the considered opinion that the

petitioner is not entitled to any relief in this writ petition. The writ petition

fails and is accordingly dismissed.

P.N.RAVINDRAN,
JUDGE.

mn.