High Court Kerala High Court

P.Gopakumar vs The Kerala State Road Transport on 29 June, 2009

Kerala High Court
P.Gopakumar vs The Kerala State Road Transport on 29 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25531 of 2003(M)


1. P.GOPAKUMAR,
                      ...  Petitioner
2. K.D.MOHANAN S/O. DAMODARAN,
3. K.V.JOHNY S/O. VARGHESE,

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.N.UNNIKRISHNAN

                For Respondent  :SRI.SAJEEVKUMAR K.GOPAL, SC, KSRTC

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :29/06/2009

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

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

            W.P.(C).No.25531 of 2003-M

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

       Dated this the 29th day of June, 2009.

                     JUDGMENT

1.The petitioners were Assistant Transport Officers

in KSRTC. On ground that they retained some

Conductors to function as Clerks disregarding the

directions issued to the contrary by the KSRTC,

the employer decided to recover from them the

loss allegedly caused to it by the said

commissions and omissions of the petitioners.

Pending assessment of actual loss, decision was

taken for interim recovery. That led to an

earlier round of litigation resulting in Ext.P3

judgment directing that the petitioners will be

heard on the matter before a final decision is

taken. Pursuant to that, after affording the

petitioners an opportunity of hearing, the

impugned Ext.P5 order has been issued.

WP(C)25531/03 -: 2 :-

2.According to the employer, by Office Memorandum

dated 5.7.2001, directions were issued regarding

the engagement of Conductors on other duty in

non-line duties/light duties. The failure of the

petitioners, who had supervisory roles in office,

resulted in the Corporation unnecessarily paying

salaries at rates available for Conductors,

though those persons were permitted to do

clerical duties. Going by the impugned Ext.P5,

all that the petitioners had pleaded before the

Managing Director of KSRTC at the time of hearing

was that they were unaware of the Office

Memorandum dated 5.7.2001. The Managing Director

concluded that the said argument cannot be

accepted because ignorance of standing orders

cannot be made an excuse for violating the same

and causing revenue loss. It was held that the

petitioners, being Unit Officers, ought to be

aware of all the important directions and ought

to comply with them. It is accordingly that the

impugned Ext.P5 has been issued for recovery of

Rs.1,000/- per month towards the realisation of

WP(C)25531/03 -: 3 :-

loss till recovery of the entire loss is

effected.

3.While recovery of loss is not prescribed as a

condition of service, it could be enforced as a

measure of punishment or for recoveries

simpliciter only if actual loss is proved. Even

going by the last sentence of the impugned order,

the recovery is to continue till the entire loss

is realised, meaning thereby that the total loss

is not even finalized. Under such circumstances,

the impugned orders do not stand.

In the result, this writ petition is allowed

quashing the impugned orders, namely, Exts.P1, P4

and P5. No costs.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/300609