High Court Kerala High Court

O.M.Sebanniza Beevi vs State Of Kerala on 22 October, 2009

Kerala High Court
O.M.Sebanniza Beevi vs State Of Kerala on 22 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14415 of 2009(V)


1. O.M.SEBANNIZA BEEVI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF HIGHER SECONDARY

                For Petitioner  :SRI.M.A.FIROZ

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :22/10/2009

 O R D E R
                  T.R. RAMACHANDRAN NAIR, J.
                  ==========================
                      W.P.(C). No.14415/2009-V
                  ==========================
                Dated this the 22nd day of October, 2009

                            J U D G M E N T

The petitioner herein is aggrieved by the proceedings by which

the disciplinary action against her stands finalized as per Ext.P9 order.

As per Ext.P9 a liability to the tune of Rs. 27,000/- is fixed along with

interest @ 12 .5% per annum from the date of purchase till the date of

remittance.

2. The petitioner at the time of filing of the Writ Petition was

the Principal of the Government Higher Secondary School,

Sreekandapuram. Earlier she was the principal of the Tagore

Government Higher Secondary School, Thaliparamba.

3. There was an allegation of misappropriation of fund in

purchasing the Laboratory equipments from the funds allotted to the

School. This was informed to her by Ext.P1 to which an explanation

was submitted as per Ext.P2. Thereafter by Ext.P3 she was ordered to

be transferred. Ext.P5 is the copy of the memo of charges and Ext.P6 is

W.P.(C). No. 14415/2009
-:2:-

an inquiry report relied upon in the memo of charges. The main charges

raised against her in Ext.P5 are that:-

i. While holding the charges of Principal she has failed to see that

the purchase of laboratory equipments were made strictly in accordance

with the Rules,

ii. That she has purchased laboratory equipments at exorbitant rates

leading to monetary loss to Government,

iii . That she has fabricated documents to cover up the lapse, and

iv. That she had tampered with the minutes of the Parent Teachers

Association meeting to cover up the malpractices committed in the purchase

of laboratory equipments using public funds.

These were denied by her in Ext.P7 explanation. It is explained that the

purchase is made as per the decision of the expert committee.

4. The learned counsel for the petitioner submitted that even in

Ext.P6 report there is no finding that the petitioner misappropriated any

W.P.(C). No. 14415/2009
-:3:-

amount or has caused any loss to the Government by her involvement. A

reading of the inquiry report Ext.P6 shows that the inquiry was conducted

on a complaint lodged by P.T.A Vice President and 4 members of the

P.T.A. regarding misappropriation of fund by the principal. The findings

on those are separately entered into in Ext.P6. As regards Item No.1-

misappropriation of public funds, the finding is that on verification of the

available documents produced at the time of inspection, it is found that the

Principal failed to observe Store Purchase Rule and to ensure financial

propriety and the prescribed standard and quality while making the

purchases. There was no proper action from the part of the principal to see

that the purchases were made strictly in accordance with rules and by

avoiding any kind of financial loss to the Government. There is no finding

regarding any misappropriation of funds or that she has caused as financial

loss to the Government.

5. Against allegation No.2 also, that she had purchased laboratory

equipments at higher rate by indulging into corrupt practice, no separate

finding is rendered to the effect of causing any loss to the Government. An

observation is made to the effect that the selected firm supplied all the

W.P.(C). No. 14415/2009
-:4:-

items at an exorbitant rate. The crucial allegation on which the present order

is passed appears to be Item No. 5 in Ext.P6, that she had confessed before

the P.T.A meeting that she had actually received Rs. 27,000/- as

commission in this dealing. The relevant portion of the minutes of the

meeting is to the effect that the commission which could be obtained on

purchase of the articles of the lab is set apart for the purchase of office

articles. The finding is that the said portion of the minutes is scored and

being the custodian of the document the principal has violated the direction

of the Government in this regard, by tampering the minutes. Ultimately, it is

recorded that, “hence the said allegation cannot be neglected”. The opinion

formed in to the effect that the Principal not acted in accordance with the

orders issued by the Government from time to time and also in accordance

with the stores Purchase Rules. The recommendation made in the report is

that disciplinary action has to be initiated against the Principal for financial

misappropriation.

6. The learned counsel for the petitioner submitted that apart from

the Principal, there were other members in the purchase committee and

therefore since the decisions have been taken by the members of the

W.P.(C). No. 14415/2009
-:5:-

committee along with the petitioner, there is no merit in the disciplinary

proceedings initiated by singling out her in the matter. It is submitted that

she had not accepted any personal gifts from the tenderers. Reliance is

placed on Ext.P2 wherein the only statement made by her is that when

purchase order was issued they were requested to donate certain furnitures

and lab articles to the school and the tenderers had supplied furnitures and

lab equipments to the school which were accepted. It is therefore pointed

out that as far as the allegation of misappropriation of funds is concerned

there is no evidence at all. She had not misappropriated any amounts set

apart for the purchase of the required articles. It is also submitted that no

loss has been caused to the Government in the matter. In Ext.P9 the finding

in that misappropriation to the tune of Rs. 27,000/- is established in the

purchase. Accordingly it is fixed as a liability against the petitioner.

7. A reading of the memo of charges along with the statement of

allegations shows that there is no specific allegation that the petitioner had

misappropriated the amount of Rs. 27,000/- or that she had caused loss to

the tune of Rs.27,000/-. The memo of charges is too vague in this regard.

The approach appears to be that the petitioner had violated certain

W.P.(C). No. 14415/2009
-:6:-

procedures in relation to the acceptance of tenders as prescribed by the

relevant orders and as a result of the combined effect of those omissions,

loss has been caused to the Government. Evidently the respondent have

proceeded against the petitioner in terms of Kerala Civil Services

(Classification, Control and Appeal) Rules, 1960. When a disciplinary

action against person is sought to be proceeded with, it is well settled that

the charges should be specific and cannot be vague. The petitioner can

submit explanation only in terms of specific charges raised against her.

Ext.P5 lacks in details of the amount allegedly misappropriated or described

as financial loss. The Government Pleader submitted that the amount

represents cost of the articles which was gifted to the school by the tenderer

and accepted by the petitioner. As regards this also there is no specific

allegation in the memo of charges. Further going by the explanation Ext.P2

the petitioner had only stated that she had not personally received any

articles from the tenderer and the articles like furnitures and lab equipments

were donated to the school itself. There is no contra evidence to find

whether the actual recipient is the petitioner and not the school. In that

view of the matter, it cannot be conclusively held that the petitioner is the

recipient of furniture and lab equipments, the value of which could be

W.P.(C). No. 14415/2009
-:7:-

reckoned as Rs. 27,000/-. Therefore the said contention cannot also be

accepted. It is not a case where the finding is rendered to the effect that by

giving the contract to the highest tenderer loss has been caused to the

Government or the value of the articles supplied is not in tune with the

award amount of the contract. No attempt has been made in the inquiry

report to find out whether any actual loss has been caused to the

Government by the tender. The decision to accept the particular tender in

by the expert committee consisting of different members. It is not a case

where any action has been taken against other members of the purchase

committee also. It is clear that the petitioner has been acting as the member

and convenor of the purchase committee. The copy of the minutes produced

as Exts.P8 and P10 show that the different members of the committee were

also present in the meeting. Ext.P8 will show that in the crucial meeting

which was held on 14.06.2007, which contained a decision regarding the

commission, which is seen struck off, the petitioner was not present also.

8. Therefore it is a case where there is no evidence which

conclusively pin points the guilt of the petitioner, either in regard to the

misappropriation of fund or in relation in regard to the allegation of causing

loss to the Government. The penalty that could be imposed under Rule 11

W.P.(C). No. 14415/2009
-:8:-

(iv) (a) of K.C.S (C.C.&A) Rules, especially is :

” Recovery from pay of the whole or part of any

pecuniary loss caused to a State Government or the

Central Government or to a local authority by negligence

or breach of orders”.

9. Here the crucial finding is that the petitioner had misappropriated

an amount of Rs. 27,000/-. In the absence of any evidence to prove this

allegation, the finding in the report Ext.P6 or in Ext.P9 that the petitioner is

answerable for misappropriation of the funds to the tune of Rs. 27,000/-

cannot stand scrutiny. It is arrived at only on the basis of conjunctures and

surmises. Ext.P6 is based on a surprise inspection, in which the opinion in

that Stores Purchase Rules have not been followed even in respect of Para 5

in Ext.P6 regarding the receipt of commission, the observation is only that

the “said allegation cannot be neglected”. This will not substitute for a

proof of guilt in a disciplinary inquiry. Therefore, the very basis of the

order by which liability to the tune of Rs. 27,000/- is imposed against the

petitioner falls to the ground. In that view of the matter Ext.P9 cannot be

supported. Hence Writ Petition is allowed. Ext.P9 is quashed.

10. The learned Government pleader then submitted that permission

W.P.(C). No. 14415/2009
-:9:-

may be accorded to the respondents to proceed against the petitioner afresh

in the matter. Since the disciplinary action itself was initiated based on the

memo of charges which concluded in the order Ext.P9 and the entire action

cannot be supported for want of proper evidence and materials, said request

cannot be entertained, and hence rejected. There were other members in the

Expert Committee which decided to accept the tender. No costs.

(T.R. Ramachandran Nair, Judge.)

ln