High Court Kerala High Court

P.Sukumaran vs The Director General Of Police on 7 April, 2009

Kerala High Court
P.Sukumaran vs The Director General Of Police on 7 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 3395 of 2003(D)


1. P.SUKUMARAN,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR GENERAL OF POLICE,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/04/2009

 O R D E R
                        S. SIRI JAGAN, J.
                 ------------------------------------
                      O.P.No.3395 OF 2003
               ----------------------------------------
                 Dated this the 7th day of April, 2009

                            JUDGMENT

The petitioner entered service as Sub Inspector of Police on

4.1.1995. Five separate proceedings for disciplinary action were

initiated against him which resulted in five separate punishments

of barring of increments imposed on the petitioner. Subsequently,

in the petitioner’s appeal against those orders, Ext.P1 series of

orders were passed wherein the punishment was converted into

one of censure. Since censure is not a punishment which could

be taken into account for the purpose of denying promotion, the

petitioner filed Ext.P3 representation before the Departmental

Promotion Committee for inclusion in the selection list for the

purpose of promotion as Circle Inspector of Police. By Ext.P3(a)

judgment, this Court directed consideration of the same.

Thereafter, Ext.P4 order was passed, wherein the petitioner’s

claim was rejected. The petitioner challenged the same before

this Court. While that was pending, Exts.P5 to P8 appellate

orders, whereby the conversion of punishment of barring of

O.P.No.3395/03 2

increments into censure was cancelled and the original

punishments were re-imposed. The petitioner is challenging the

same. The petitioner contends that the same are without

jurisdiction. The petitioner also contends that the same have

been issued without notice to the petitioner.

2. The learned Government Pleader submits that under

Rule 36 of the Kerala Police Departmental, Enquiries, Punishment

and Appeal Rules 1958, there is a power of suo motu review on

the authority superior to the authority who passed the original or

appellate orders. According to the learned Government Pleader, it

is pursuant to that power Exts.P5 to P8 orders have been passed.

3. I have considered the rival contentions in detail. Even

assuming that the authority who passed Exts.P5 to P8 orders

have jurisdiction, that jurisdiction could not have been exercised

without first issuing a show cause notice to the petitioner for such

review and hearing the petitioner, which is so stipulated in Rule

36 itself. The learned Government Pleader has not been able to

satisfy me that before issuing Exts.P5 to P8 orders, such a notice

was issued to the petitioner or that the petitioner was heard in

the matter. That being so, Exts.P5 to P8 are clearly

unsustainable. Accordingly, they are quashed. I am not

O.P.No.3395/03 3

expressing any opinion on the contention of the petitioner that

the authorities, who passed Exts.P5 to P8 orders, do not have

jurisdiction to pass those orders. That contention is left open to

be agitated by the petitioner if and when the appropriate

authority decides to pass fresh orders in the matter which they

may do if they have jurisdiction and if they decide to taking into

account the facts and circumstances of the case. If no such fresh

orders are passed within three months from the date of receipt of

a copy of this judgment, the petitioner would be entitled to

consequential benefits regarding promotion with effect from the

date when the same became due to him which was denied to him

on the basis of the punishment of barring of increments.

The original petition is disposed of as above.

S. SIRI JAGAN, JUDGE

Acd

O.P.No.3395/03 4