High Court Kerala High Court

P.Usha vs State Of Kerala on 19 November, 2008

Kerala High Court
P.Usha vs State Of Kerala on 19 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34056 of 2008(D)


1. P.USHA, W/O.PREMDOSS SWAMI DOSS
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF SOCIAL WELFARE,

3. SMT. MARY JOHN, CHILD DEVELOPMENT

4. THE SECRETARY, SOCIAL WELFARE

                For Petitioner  :SRI.R.S.KALKURA

                For Respondent  : No Appearance

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

 Dated :19/11/2008

 O R D E R
                        P.N.RAVINDRAN, J.
         ======================================
                    W.P.(C)No. 34056 of 2008
         ======================================
           Dated this the 19th day of November 2008

                           JUDGMENT

Heard Sri.R.S.Kalkura, the learned counsel appearing for the

petitioner.

2. The petitioner, who is presently working as an Integrated

Child Development Service Supervisor, challenges Ext.P5 order

passed by the disciplinary authority and Ext.P9 appellate order

passed by the State Government. By Ext.P5, the disciplinary

authority imposed on the petitioner the punishment of censure.

On an appeal filed by the petitioner, on an analysis of evidence

the Government upheld the imposition of the punishment by

Ext.P9 order. The petitioner challenges Exts.P5 and P9 inter alia

on the ground that the disciplinary action was initiated by the

third respondent out of personal ill will and animosity.

3. The disciplinary authority has, after complying with the

procedure prescribed in the rules and after affording the

petitioner an opportunity to state her case, arrived at the

conclusion that the petitioner is guilty of misconduct. The

disciplinary authority has by Ext.P5 order imposed on the

petitioner a minor punishment of censure. The appellate authority

has, after hearing the petitioner in person, concurred with the

decision of the appellate authority. The Apex Court has held that

this Court can in exercise of its jurisdiction under Article 226 of

W.P.(C)No.34056 of 2008 2

the Constitution of India, interfere with the orders passed in

disciplinary proceedings only if the principles of natural justice

have not been complied with or the procedure prescribed in the

rules has not been adhered to or if there is no evidence to prove

the charges. The Apex Court has held that this Court cannot act

as an appellate authority, analyse the evidence and come to its

own conclusion as to whether the misconduct alleged has been

proved or not.

In the instant case, apart from alleging that the disciplinary

action was engineered by the third respondent, who according to

the petitioner has animosity and ill will towards her, there is no

material on the basis of which this Court can come to the

conclusion that the order imposing the punishment of censure is

in any way vitiated. The petitioner has no case that the procedure

prescribed in the rules has not been adhered to. She has also no

case that the order was passed by an incompetent authority.

Further the petitioner had also filed an appeal before the

appellate authority at the highest level, viz. the Government. The

Government heard the petitioner, considered her contentions and

passed an order concurring with the disciplinary authority. In

these circumstances, I find no merit in the challenge to Exts.P5

and P9. The writ petition fails and is accordingly dismissed.

P.N.RAVINDRAN, JUDGE
css/