High Court Kerala High Court

P.Sukumaran vs State Of Kerala on 30 November, 2010

Kerala High Court
P.Sukumaran vs State Of Kerala on 30 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27812 of 2010(B)


1. P.SUKUMARAN, FORESTER, WALAYAR FOREST
                      ...  Petitioner

                        Vs



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

2. THE CHIEF CONSERVATOR OF FORESTS,

3. THE CONSERVATOR OF FORESTS,

4. THE DIVISIONAL FOREST OFFICER,

                For Petitioner  :SRI.AUGUSTINE JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :30/11/2010

 O R D E R
                      S. SIRI JAGAN, J.
              - - - - - - - - - - - - - - - - - - - - - - -
                 W.P.(C)No. 27812 of 2010
              - - - - - - - - - - - - - - - - - - - - - - -
        Dated this the 30th day of November, 2010


                        J U D G M E N T

While working as a Forest Guard in the Forest

Department of the Government of Kerala, the petitioner was

suspended from service pending disciplinary proceedings by

order dated 21.03.1996. A charge memo was issued on

26.06.1996 and an enquiry was conducted. The same ended

in an order imposing on him the punishment of withholding

of two annual increments and treating the suspension

period as leave. In the criminal case on the same set of

facts the petitioner was acquitted. The petitioner

challenged the punishment of withholding of increments in

an appeal on the ground that the enquiry is vitiated for non-

compliance with the procedure prescribed. By Ext.P4

order, the 2nd respondent allowed the appeal and quashed

the order of punishment on the ground of defect in the

W.P.(C)No. 27812 of 2010
-2-

enquiry, directing a denovo enquiry. That order was passed

on 15.06.2001. The petitioner’s grievance in this writ

petition is that even now the denovo enquiry has not even

begun. It is under the above circumstances the petitioner

has filed this writ petition seeking the following reliefs:

“i) call for the records relating to Exhibit P-5;

ii) issue a writ of certiorari to quash Exhibit P-5;

iii) issue a writ of mandamus to the 3rd respondent to give all
consequential benefits with interest since the barring of
two annual increments and the suspension period based
on Exhibit.P1 has been quashed by the 2nd respondent by
Exhibit.P3″

2. The petitioner’s contention is that, if the denovo

enquiry is conducted now after 14 years, the petitioner

would not be in a position to defend himself properly in view

of the passage of time and therefore the petitioner is

seriously prejudiced.

3. I have heard the learned Government Pleader

also. The question as to whether the delay in conducting

the enquiry in a disciplinary action vitiates the disciplinary

proceedings itself has been subject matter of decisions of

both this court and the Hon’ble Supreme Court in several

W.P.(C)No. 27812 of 2010
-3-

decisions. Some of them are, State of Punjab & Others

Versus Prem Sarup (CDJ 2008 SC 1677), P.V. Mahadevan

versus M.D., Tamil Nadu Housing Board (CDJ 2005 SC 592),

Punjab National Bank, Human Resources Department and

Others v. K. Prabhakaran [2010 (1) KHC 704 (DB)],

Mahadevan v. Tamil Nadu Housing Board [2005 (4) KLT

SN 22 (Case No.27) & Thomas v. K.S.E.B [2008 (3) KLT

895]. In those decisions it was held that such delay would

vitiate the proceedings as the same would cause serious

prejudice to the delinquent in defending himself.

4. The long delay in completing the disciplinary

proceedings would certainly prejudice the delinquent

insofar as by that time the documents in support of his

contentions may not be available and the witnesses also

may not be available. In this case, the disciplinary

proceedings were initiated as early as in 1996. Fourteen

years have elapsed. The petitioner is due to retire from

service on 31.3.2011. As such, I am of opinion that,

following the above decisions the disciplinary proceedings

W.P.(C)No. 27812 of 2010
-4-

are to be quashed. Accordingly the disciplinary

proceedings are quashed and the writ petition is allowed as

prayed for.

S. SIRI JAGAN
JUDGE

shg/