High Court Kerala High Court

P.Durgapraya vs State Of Kerala on 28 October, 2008

Kerala High Court
P.Durgapraya vs State Of Kerala on 28 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 10801 of 1998(J)



1. P.DURGAPRAYA
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.C.RAMAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :28/10/2008

 O R D E R
                          S.SIRI JAGAN, J.

                   ==================

                      O.P.No.10801 of 1998

                   ==================

             Dated this the 28th day of October, 2008

                          J U D G M E N T

The petitioner, while working as Agricultural Officer at Krishi

Bhavan, Thazhekode, Malappuram District, disciplinary

proceedings were initiated against her on certain allegations of

misconducts contained in memo of charges dated 20.5.1997,

which is produced as Ext.P1 in this original petition. The

petitioner submitted explanation, Ext.P2, disclaiming any liability

in respect of the misconduct alleged against her. In Ext.P2, she

requested for an opportunity to be heard in person. However, her

explanation was not accepted and Ext.P3 order was passed

imposing on her the punishment of barring of increment for a

period of one year without cumulative effect. She was also

directed to remit an amount of Rs.14,069/- being her share of

the loss sustained by the Government on account of the

misconducts found to have been committed by her. The

petitioner is challenging Ext.P3 order, inter alia, on the ground

that the petitioner was not afforded an opportunity of being

heard before passing Ext.P3 order.

o.p.10801/98 2

2. A counter affidavit has been filed by the 1st respondent

in which they have sought to sustain Ext.P3 order. In the same,

while admitting that the petitioner was not afforded an

opportunity of being heard, they raised a contention that this

being only a minor penalty proceedings, rules do not contemplate

an opportunity of personal hearing. Therefore, the 1st respondent

would contend that the impugned order is not violative of any

principles of natural justice on account of the petitioner having

not been heard in person.

3. I have considered the rival contentions in detail.

4. I note from Ext.P1 memo of charges itself that the

petitioner was required to state whether she desires to be heard

in person. The petitioner, in Ext.P2 explanation to the memo of

charges specifically stated that in case the matter was being

proceeded with further, the petitioner may be heard in person.

Even if there is no procedure of being heard in person prescribed

in the rules, after having offered an opportunity of being heard to

the petitioner, which she wanted to avail of if the matter was

being proceeded with, I do not think that the 1st respondent can

be heard to contend that such hearing need not be given to the

o.p.10801/98 3

petitioner. This is all the more so since in minor penalty

proceedings no enquiry is conducted and the proceedings are

finalised in a summary manner by the disciplinary authority

without the advantage of hearing arguments on the evidence

relied upon against the delinquent officer. In the above

circumstances, I am satisfied that Ext.P3 is violative of principles

of natural justice in so far as the petitioner has not been afforded

an opportunity of being heard as offered to her in Ext.P1.

Therefore, Ext.P3 is quashed. It would be open to the

respondents to pass fresh orders in the matter after affording an

opportunity of being heard to the petitioner.

The original petition is disposed of as above.

Sd/-

sdk+                                          S.SIRI JAGAN, JUDGE

            ///True copy///




                                   P.A. to Judge

o.p.10801/98    4




                       S.SIRI JAGAN, J.

                   ================

                   O.P.No.10801 of 1998-J

                   ================




                       J U D G M E N T


                     28th October, 2008