High Court Kerala High Court

R.Ayyappan Pillai vs Kerala State Electricity Board on 7 October, 2010

Kerala High Court
R.Ayyappan Pillai vs Kerala State Electricity Board on 7 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1194 of 2010()


1. R.AYYAPPAN PILLAI,LAKSHMINAGAR-11,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE DPEUTY CHIEF ENGINEER,

                For Petitioner  :SRI.S.A.RAZZAK

                For Respondent  :SRI. ASOK M.CHERIYAN, SC, KSEB

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :07/10/2010

 O R D E R
       J.Chelameswar, C.J. & P.R.Ramachandra Menon, J.
                 ------------------------------------------
                       W.A. No.1194 of 2010
                 ------------------------------------------
              Dated this the 7th day of October, 2010

                            JUDGMENT

J.Chelameswar, C.J.

The petitioner in W.P.(C) No.6868 of 2010 is the

appellant herein. The writ appeal is preferred aggrieved by the

judgment dated 19th May, 2010 in the abovementioned writ petition.

2. The appellant was in the service of the first respondent

Kerala State Electricity Board. He retired from service on 31st July,

2009. During the period between 9.1.1987 and 27.9.1988 he was

working as ‘Cashier trainee’. The further details of his employment

may not be necessary except to state that as part of such a duty the

appellant had to handle certain monies belonging to the first

respondent Board.

3. On 11.10.1988 it was detected that the appellant did

not account for certain amounts of cash. There was shortage of an

amount of `26091/-. Consequent upon the detection of such fact

W.A.No.1194 of 2010

– 2 –

the appellant was kept under suspension on 21.10.1988. An

enquiry was ordered after a long lapse of almost five years on 30th

July, 1993. The appellant continued under suspension until he was

reinstated to service on 11.2.1994.

4. By the proceedings (Ext.P4) of the second

respondent dated 2.9.1997 the appellant was called upon to remit an

amount of `14020.15 along with interest, etc. obviously towards the

recovery of the amount which could not be accounted for by the

appellant. The amounts mentioned in the said document were

remitted by the appellant.

5. However, the respondents could not conclude the

disciplinary enquiry against the appellant. It must be mentioned

that the charge memo itself was issued on 21.6.1997. The enquiry

referred to in Ext.P4 document dated 2.9.1997 appears to be an

administrative enquiry distinct from the disciplinary enquiry

conducted against the appellant.

6. During the pendency of the said disciplinary enquiry,

the appellant retired from the service. After his retirement the

W.A.No.1194 of 2010

– 3 –

appellant approached this Court by W.P.(C) No.6868 of 2010

praying as follows:

“i) issue a writ of mandamus or other appropriate writ,

direction or order directing the respondents to award and release

Superannuation Pension in full reckoning petitioner’s entire

service as qualifying service;

ii) issue a writ of mandamus or other appropriate writ,

direction or order directing the 2nd respondent to release the

salary arrears for suspension period, leave surrender benefits,

commuted value of full pension due along with DCRG

admissible based on emoluments drawn on the date of

retirement;

iii) issue such other writ, direction or order as this

Hon’ble Court may deem fit and proper on the facts and in the

circumstances of the case and to allow this Original Petition with

the petitioner’s costs.”

7. By the judgment under appeal, a learned Judge of this

Court held that the document under Ext.P4 dated 2.9.1997 is not an

order imposing punishment on the conclusion of disciplinary

enquiry. It is held at paragraph 4 as follows:

“…………………… A reading of Ext.P4 indicates that by this

order, all that the Board has done is to call upon the petitioner to

remit the balance amount found to have been lost by the Board

on account of the misconducts committed by the petitioner. In

W.A.No.1194 of 2010

– 4 –

my view, apart from recouping the loss the Board has suffered,

this order does not lead me to infer that the recovery was as a

punishment imposed in conclusion of the disciplinary

proceedings. Therefore, I am not prepared to conclude that the

disciplinary action has come to a close by Ext.P4 and that

therefore, the respondents were not justified in issuing Ext.P6.”

The learned Judge further held as follows:

“Therefore, unless there is some other liability due from the

petitioner, there is absolutely no justification for not disbursing

DCRG that is due to him. Therefore, it is directed that, if no other

liability is outstanding from the petitioner, the DCRG that is due

to the petitioner shall be released to him as expeditiously as

possible, at any rate, within four weeks of production of a copy of

this judgment. ………………..

Needless to say that if final orders in the disciplinary

proceedings are not passed within eight weeks as directed, further

proceedings against the petitioner shall be discontinued and his

terminal benefits shall be settled forthwith.”

8. Hence the appeal.

9. During the pendency of the appeal a further order

dated 14.7.2010 came to be passed by the second respondent herein.

It is recorded in the said order that in the enquiry all the charges

levelled against the accused were proved. Therefore, the second

respondent ordered that the period of suspension undergone by the

W.A.No.1194 of 2010

– 5 –

appellant shall not be counted for any purpose. In other words, a

punishment of suspension from service was awarded. Relevant

portion of the said order reads as follows:

“However taking into consideration of the fact that the accused

is a Pensioner, and more than one punishment is against natural

justice, this authority feels that both barring of increments and

treating of suspension period as L W A at a time are

undesirable, and hence it is hereby ordered to finalize the

proceedings by treating the suspension period as Suspension

itself, and the period will not be counted for any purpose. No

other punishments are ordered.”

10. Sri.S.A.Razzak, learned counsel for the appellant

argued that in view of the fact that the appellant was allowed to

retire from service on 31.7.2009, the legal relationship of employer

and employee between the first respondent and the appellant came

to an end and therefore the appellant is beyond the disciplinary

control of the first respondent except to the extent indicated under

Rule 3 of Part III of the Kerala Service Rules. The said rule reads as

follows:

“3. The Government reserve to themselves the right of

withholding or withdrawing a pension or any part of it, whether

W.A.No.1194 of 2010

– 6 –

permanently or for a specified period, and the right of ordering

the recovery from a pension of the whole or part of any pecuniary

loss caused to Government, if in a departmental or judicial

proceeding, the pensioner is found guilty of grave misconduct or

negligence during the period of his service, including service

rendered upon re-employment after retirement:

Provided that –

(a) such departmental proceeding, if instituted while the

employee was in service, whether before his retirement or during

his re-employment, shall after the final retirement of the

employee, be deemed to be a proceeding under this rule and shall

be continued and concluded by the authority by which it was

commenced in the same manner as if the employee had continued

in service;

(b) such departmental proceeding, if not instituted while

the employee was in service, whether before his retirement or

during his re-employment.-

(i) shall not be instituted save with the sanction of the

Government;

(ii) shall not be in respect of any event which took place

more than four years before such institution; and

(iii) shall be conducted by such authority and in such place

as the Government may direct and in accordance with the

procedure applicable to departmental proceedings in which an

order of dismissal from service could be made in relation to the

employee during his service;

(c) no such judicial proceedings, if not instituted while the

employee was in service wether before his retirement or during

his re-employment, shall be instituted, save with the sanction of

W.A.No.1194 of 2010

– 7 –

the Government, in respect of a cause of action which arose or an

event which took place more than four years before such

institution; and

(d) the Public Service Commission shall be consulted

before final orders are passed.

Explanation.- For the purpose of this rule –

(a) a departmental proceeding shall be deemed to be

instituted on the date on which the statement of charges is issued

to the employee or pensioner or if the employee has been placed

under suspension from an earlier date, on such date; and

(b) a judicial proceeding shall be deemed to be instituted –

(i) in the case of a criminal proceeding, on the date on

which the complaint or report of police officer on which the

Magistrate takes cognizance is made; and

(ii) in the case of a civil proceeding, on the date of

presentation of the plaint in the Court.”

Admittedly these rules framed under Article 309 of the Constitution

were adopted by the first respondent which is a statutory Board.

11. We do see force in the submission made by the

learned counsel for the appellant. On the termination of

employment, the employer loses disciplinary control over the

employee. Their legal relationship of employer-employee comes to

an end on the termination of the employment. However, in the case

W.A.No.1194 of 2010

– 8 –

of employment under the State, the State by appropriate law may

retain some authority to deal with its erstwhile employees. Rule 3

of Part III of the Kerala Service Rules is such a law which

authorises the State to withhold the pension of a former employee

either totally or partially. Such withholding could be either

permanent or for a specified period in the contingencies mentioned

in the said rule. Such contingencies are (1) the pensioner is found

guilty in a departmental proceeding of grave misconduct or

negligence during the course of his service or (2) in a judicial

proceeding such a finding is recorded. Further it is required under

sub-rule (a) of Rule 3 of the Kerala Services Rules that the

departmental proceedings referred to under Rule 3 need not have

been concluded while the employee was in service. Sub-rule (a) of

Rule 3 authorises the continuation of a pending departmental

proceeding even after the retirement of the employee against whom

proceedings were initiated.

12. In the instant case, admittedly, departmental

proceedings were initiated while the appellant was in the service of

W.A.No.1194 of 2010

– 9 –

the first respondent Board. Therefore, the authority of the first

respondent to continue the pending departmental proceeding against

the appellant is undoubted. But the course of action open to the

first respondent on the conclusion of such an enquiry is limited, i.e.

it could only have ordered the withholding of pension either

partially or totally as already indicated earlier. It may also be

mentioned here that it is a well established principle that in the

matters of employment under the State pension is an amount

payable to the erstwhile employee of the State for the satisfactory

service rendered by such an employee. A principle which found

expression in Rule 59 of Part III of the Kerala Service Rules.

13. In the circumstances, the decision of the first

respondent evidenced by the proceedings dated 14.7.2010 not to

count the period spent by the appellant under suspension for any

purpose, in our opinion, is not sustainable. Therefore, the order

dated 14.7.2010 insofar as it declares that the period of suspension

of the appellant herein will not be counted for any purpose is

declared to be illegal. We make it clear that we are not interfering

W.A.No.1194 of 2010

– 10 –

with the finding of guilt of the appellant recorded in the said order.

It is open to the respondents now to take such other appropriate

action as is permissible to them under law against the appellant.

Writ appeal is disposed of as above.

J.Chelameswar,
Chief Justice

P.R.Ramachandra Menon,
Judge

vns