High Court Kerala High Court

O.P.Radhakrishnan vs State Of Kerala on 8 June, 2009

Kerala High Court
O.P.Radhakrishnan vs State Of Kerala on 8 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15634 of 2009(Y)


1. O.P.RADHAKRISHNAN,
                      ...  Petitioner

                        Vs



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

2. THE LAND REVENUE COMMISSIONER,

                For Petitioner  :SRI.MURALI PURUSHOTHAMAN

                For Respondent  : No Appearance

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

 Dated :08/06/2009

 O R D E R
                           P.N.RAVINDRAN, J.
                      -------------------------------------
                       W.P.(C)No.15634 of 2009
                      --------------------------------------
                           Dated 8th June, 2009

                                JUDGMENT

Heard Sri.Murali Purushothaman, the learned counsel

appearing for the petitioner.

2. The petitioner is presently working as Deputy Tahsildar.

On the allegation that while he was working as Village Officer in Vilayur

Village in Ottappalam Taluk, he had recommended the issuance of a

solvency certificate to Sri.Babu by exorbitantly valuing the lands

belonging to him, Ext.P1 memo of charges was issued to the

petitioner by the Principal Secretary to Government, Revenue

Department. The petitioner submitted Ext.P2 reply wherein he

admitted that he had recommended the issuance of a solvency

certificate to Sri.Babu and had also admitted that he had reported that

the lands have a market value of Rs.21 lakhs. After Ext.P2 reply was

submitted, the petitioner was also heard in person. The Government

thereafter issued Ext.P4 order dated 12.5.2005 imposing on the

petitioner the minor punishment of barring one increment without

cumulative effect. The petitioner thereupon moved the Government in

review. By Ext.P6 order passed on 17.3.2009 the review petition was

also dismissed. Exts.P4 and P6 are under challenge in this writ

petition.

WP(C).No.15634/2009 2

3. A reading of Exts.P4 and P6 indicates that there was

large scale malpractice in the issuance of solvency certificates to abkari

contractors. While working as Village Officer in Vilayur Village, the

petitioner recommended the issuance of solvency certificate to

Sri.Babu. The petitioner reported to his superior officer that 1 acre 39

cents of land belonging to Sri.Babu will fetch a market value of Rs.21

lakhs. On enquiry it was found that the petitioner had valued the land

without reference to the actual market value. The petitioner admitted

having given such a recommendation. His explanation was that since

a large number of Non Indian Residents are residing in the locality, the

land value was on the higher side. The Government on a consideration

of the entire facts held that though no pecuniary loss has been caused

to the Government, the petitioner had recommended the issuance of a

solvency certificate without adopting any yardstick. For improper

conduct, the Government decided to impose on the petitioner the

minor punishment of barring of one increment without cumulative

effect. The petitioner has no case that before imposing the

punishment of barring of one increment without cumulative effect, the

procedure prescribed in Rule 16 of the Kerala Civil Services

(Classification, Control and Appeal) Rules, 1960 had not been followed.

The petitioner also moved the Government in review. The review

WP(C).No.15634/2009 3

petition was also considered and rejected. In the light of the findings

arrived at by the Government, over which this Court cannot sit in

appeal, it cannot be held that the punishment awarded to the

petitioner is excessive. In the absence of any plea on the side of the

petitioner that the procedure prescribed under the rules has not been

followed, I find no merit in the challenge to Exts.P4 and P6.

The writ petition fails and is accordingly dismissed.

P.N.RAVINDRAN
Judge

TKS