High Court Kerala High Court

O.J.Cicily vs Corporate Manager on 30 January, 2010

Kerala High Court
O.J.Cicily vs Corporate Manager on 30 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2736 of 2009()


1. O.J.CICILY, KUNNUMPURATHU VEEDU,
                      ...  Petitioner

                        Vs



1. CORPORATE MANAGER,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE DISTRICT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.C.K.PRASAD

                For Respondent  :SRI.V.M.KURIAN

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :30/01/2010

 O R D E R
                                                         "CR"

   K. BALAKRISHNAN NAIR & P.N.RAVINDRAN, JJ.
                   ------------------------------
                    W.A. No.2736 of 2009
                    ------------------------------
            Dated this, the 30th day of January, 2010

                       J U D G M E N T

~~~~~~~~~~~

Balakrishnan Nair, J.

The appellant was the 4th respondent in the Writ

Petition. The 1st respondent herein was the writ petitioner.

2. The brief facts of the case are the following:

The appellant is a Peon working in the school managed

by the 1st respondent. She was suspended from service by the

Manager in contemplation of the disciplinary proceedings on

16.7.2001. There is some dispute between the parties as to

whether permission was granted by the Educational Officer,

to keep her under suspension beyond 15 days. Since the

same is not relevant in this case, it is unnecessary to go into

that controversy. She was served with Ext.P19 memo of

charges dated 10.8.2001. She submitted her reply, Ext.P20,

on 28.8.2001. The Assistant Educational Officer (for short

‘AEO’) held an enquiry into the charges on 21.8.2001 and

W.A. No.2736/2009

– 2 –

furnished Ext.P6 report dated 11.9.2001 to the Manager,

finding the appellant guilty. Based on that enquiry report, the

Manager issued Ext.P7 notice dated 4.10.2001, proposing to

remove her from service. The appellant submitted Ext.P8

reply. On finding the reply not satisfactory, the Manager

removed her from service by Ext.P9 order dated 17.11.2001. It

appears that the order was passed without the previous

sanction of the District Educational Officer (for short ‘DEO’).

So, the DEO was moved and the said officer granted sanction

to impose a punishment of removal from service on the

appellant, by Ext.P10 dated 5.4.2002. Thereafter, the

Manager passed a fresh order, Ext.P11 dated 15.4.2002,

removing her from service. The appellant challenged Ext.P11

before the Deputy Director of Education, Idukki. The said

officer, after hearing both sides, by Ext.P12 affirmed the

finding of guilt of the accused, but reduced the punishment to

one of barring one increment without cumulative effect. The

Manager and the appellant filed Revision Petitions before the

Government, challenging Ext.P12. The Government, after

hearing both sides, by Ext.P15 order dated 3.8.2007 affirmed

Ext.P12.

W.A. No.2736/2009

– 3 –

3. Challenging Exts.P12 and P15, the 1st respondent

Manager filed the Writ Petition. The learned Single Judge,

after hearing both sides, allowed the Writ Petition quashing

Exts.P12 and P15. Feeling aggrieved by the said judgment,

the appellant has preferred this Writ Appeal.

4. We heard, Sri.C.K.Prasad, learned counsel for the

appellant. We also heard the learned counsel for the Manager

and the learned Government Pleader, Smt.R.Bindu, for the

official respondents. The learned counsel for the appellant

brought to our notice that the enquiry was held even before

the receipt of her reply to Ext.P19 charges. Further, the

enquiry was held without following the procedure prescribed

under Rule 75 of Chapter XIVA of the Kerala Education Rules

(for short ‘KER’). The procedure therein will apply to holding

disciplinary enquiry against non-teaching staff also, by virtue

of Rule 7 of Chapter XXIVB of the KER. The learned counsel

also pointed out that all the charges contained in Ext.P19,

except the 5th charge, are vague and could not have been the

subject-matter of disciplinary action. Even the finding on

charge No.5 is not in conformity with the allegations in the

W.A. No.2736/2009

– 4 –

memo of charges. Therefore, the learned counsel for the

appellant prayed for reversing the judgment of the learned

Single Judge.

5. The learned counsel for the Manager, on the other

hand, supported the judgment under appeal. The materials on

record would show that the presence of the appellant cannot

be tolerated in an educational institution and therefore, she

has been rightly removed from service. The learned

Government Pleader supported the impugned orders of the

Deputy Director and the Government.

6. We considered the rival submissions made at the

Bar and perused the materials on record. Rule 75 of Chapter

XIVA of the KER provides that before the Manager orders an

enquiry into the charges against the delinquent, he should

examine the written statement of the incumbent and decide

whether it is necessary to order the enquiry. In this case, as

per Ext.P19 memo of charges dated 10.8.2001, the appellant

was given 15 days time for filing reply from the date of receipt

of the memo. She filed Ext.P20 reply on 28.8.2001. But, the

W.A. No.2736/2009

– 5 –

AEO held the enquiry on 21.8.2001. So, it is manifest that

even before the receipt of reply, the Manager decided to hold

the enquiry, moved the AEO, who in turn readily obliged and

held the enquiry on the eleventh day of serving the memo of

charges. The decision to hold enquiry, taken even before the

receipt of written statement of defence and before the expiry

of the time limit fixed for filing the written statement, will

vitiate the entire proceedings, as such the decision violates

Rule 75(1) of Chapter XIVA of the KER. The Sub-Rule reads as

follows:

            "75. Procedure      for     imposing      major
            penalties:-

(1) (a) Whenever a complaint is received
or on intimation from the authorised Officer
as per Section 12(A) is recorded or on
consideration of the report of investigation or
for other reasons the manager is satisfied
that there is prima facie case for taking action
against the teacher definite charge or charges
shall be framed and communicated to him with
the statement of allegations on which each
charge is based and of any other
circumstances which it is proposed to take into
consideration in passing orders on the case.
The teacher shall be required to submit within

W.A. No.2736/2009

– 6 –

a reasonable time to be specified in that
behalf a written statement of his defence and
also to state whether he desires to be heard in
person. The teacher may on his request be
permitted to peruse or take extracts from the
records pertaining to the case for the purpose
of preparing the written statement; provided
the manager may, for reasons to be recorded
in writing refuse him such access if in his
opinion such records are not strictly relevant
to the case or it is not essential in Public
interest to allow such access.

After the written statement is received
within the time allowed, the manager may if he
is satisfied that a formal enquiry should be
held into the conduct of the teacher, order
that a formal enquiry may be conducted.”

7. Going by the above provision, the Manager can

order to hold an enquiry only after the receipt of written

statement of defence, if it is filed in time and on finding that

the explanation of the delinquent is not satisfactory. This

Court has quashed the disciplinary action against a bank

employee for violation of a similar provision in E.S.Nambiar

v. Union Bank of India [1991 (2) KLT 354].

W.A. No.2736/2009

– 7 –

8. We are taking the above view, as both sides

submitted before us, that Ext.P6 is the enquiry report on the

memo of charges. We have some doubt regarding the said

aspect because, the subject mentioned in the opening portion

of Ext.P6 would show that the enquiry report relates to the

suspension of the appellant. Whatever be that, as mentioned

earlier, the Manager has taken Ext.P6 as an enquiry report on

the memo of charges issued by him to the appellant. We

notice that in Ext.P6, the adversary procedure provided in

Rule 75 has not been followed. But, on the contrary,

inquisitory procedure was followed by the Assistant

Educational Officer. That means, the enquiry was held in

violation of the principles of natural justice and in violation of

the mandate of Rule 75. In view of the above position, Ext.P6

could not have been made the basis for action against the

appellant. In Ext.P7, Ext.P6 is referred as the 5th paper and in

Ext.P11, the said report is referred as 4th paper. There is no

other enquiry report other than Ext.P6 against the appellant.

W.A. No.2736/2009

– 8 –

9. In view of the above finding, we think, it is

unnecessary to go into the other contentions raised by both

sides in this Writ Appeal. So, we reverse the judgment of the

learned Single Judge and the following directions are issued:-

It is declared that Ext.P6 cannot be treated as an enquiry

report into the memo of charges. So, all further proceedings

taken, based on it, are declared to be invalid and

unenforceable. If the Manager has obtained permission for

keeping the appellant under suspension beyond 15 days, she

shall be reinstated in service and shall be treated as under

suspension all along. The Manager and Headmaster shall take

steps to release to her the subsistence allowance due,

including arrears thereof, on her reinstatement. It is clarified

that she need be paid only the balance subsistence allowance

after deducting the amount already paid. If there is no

sanction for treating her under suspension beyond 15 days, as

claimed by the appellant, she shall be reinstated in service by

the 1st respondent Manager. In that event, how the period she

was out of service shall be treated, will be decided by the

Controlling Officer, the Assistant Educational Officer, after

hearing the appellant and the Manager. The Manager is given

W.A. No.2736/2009

– 9 –

liberty to decide whether an enquiry should be held into the

charges, after considering the reply of the appellant. If it is

found that the reply is not satisfactory and further enquiry is

necessary, the Manager will be free to move the AEO, to hold

a fresh enquiry into the charges against her. In that event,

the AEO shall hold the enquiry, in accordance with the

procedure prescribed in Rule 75 of the KER . The AEO is

directed to inform the Manager, the Headmaster and the

appellant, whether he has passed any order permitting to keep

the appellant under suspension beyond 15 days. If there is

such a proceeding, the AEO shall serve a copy of the same to

the appellant immediately on production of a copy of this

judgment.

The Writ Appeal is allowed as above.

(K. BALAKRISHNAN NAIR, JUDGE)

(P.N.RAVINDRAN, JUDGE)

ps