High Court Madras High Court

S.Balasubramanian vs The Director General Of Police on 5 November, 2007

Madras High Court
S.Balasubramanian vs The Director General Of Police on 5 November, 2007
       

  

  

 
 
          IN THE HIGH COURT OF JUDICATURE AT MADRAS

                   Dated  : 05.11.2007

                          Coram:

             The Hon'ble Mr. Justice K.CHANDRU

                  W.P. No.42971 of 2006
                            and
                    M.P. No.1 of 2006
                             



S.Balasubramanian                    		..Petitioner


       Vs.


1.   The Director General of Police
     Chennai 4.

2.   The Superintendent of Police
     Tirunelveli District.

3.   The Deputy Inspector General of Police
     Tirunelveli Range
     Tirunelveli.            			..Respondents




Petition  filed  for  issuance of  writ  of  Certiorarified
Mandamus   calling for the records pertaining to the  order
of  the  first  respondent in Rc. No.  PR.II(1)/027215/2004
dated 31.7.2004 and the second respondent in D.O. 607/04 C.
No.   P3/OA.368/96  dated  19.8.2004  and   Na.   Ka.   No.
F1/BN/65/2004 dated 11.8.2006 and quash the same and direct
the  respondents   to reinstate the petitioner  in  service
with all consequential benefits including service, monetary
benefits.




       For Petitioner  :  Mr. M.S. Soundararajan

       For Respondent  :  Mrs. Bhavani Subbarayan, AGP
                             



                           ORDER

The petitioner challenges the order of the first

respondent dated 31.7.2004 imposing the punishment of

compulsory retirement, which was communicated by an order

dated 19.8.2004, as well as the recovery order dated

11.8.2006.

2. I have heard the arguments of Mr. M.S.

Soundararajan, learned counsel appearing for the petitioner

and Mrs. Bhavani Subbarayan, learned Assistant Government

Pleader representing the respondents and have perused the

records.

3. The petitioner was charge-sheeted under Rule 3(b)

of the Tamil Nadu Police Subordinate Service (Discipline

and Appeal) Rules. The charge against the petitioner was

that he had intimidated and intruded into the privacy of

one Santhanamariammal, wife of Shanmugam, another Police

Constable at 5.30 pm on 18.6.1983 and in furtherance of the

object of intimidation and intrusion, visited the line hut

18 K Block between 9 and 10 pm clandestinely and skulked

away. Subsequently, after conducting an enquiry, the

petitioner was given punishment of reduction in time scale

of pay for a period of two years with cumulative effect by

an order dated 27.12.1984. The petitioner challenged

the same by way of appeal dated 29.02.1985. But, however,

the third respondent Deputy Inspector General of Police

issued a suo motu revision order as to why the penalty

should not be enhanced to that dismissal and accordingly,

he was dismissed from service vide order dated 12.9.1985.

The petitioner preferred a Review Petition before the

Inspector General of Police and the penalty was set aside

and the petitioner asked to show cause as to why he should

not be dismissed from service by a notice dated 11.12.1996.

Subsequently, after getting his explanation, he was

dismissed from service on 04.3.1987.

4. As against the order of dismissal, the petitioner

moved the Tamil Nadu Administrative Tribunal by filing an

Original Application being O.A. No. 2754 of 1990 and the

said O.A. was allowed by an order dated 06.3.1992 with a

direction to the respondents to review the matter. The

respondents’ attempt to move the Supreme Court had also

failed and the S.L.P. was dismissed on 09.5.1995.

Thereafter, a show cause notice dated 06.11.1995 was given

to the petitioner to submit his explanation. The

petitioner, after submitting an explanation, also filed

another Original Application before the Tribunal being O.A.

No. 368 of 1996 challenging the show cause notice. The

Tribunal, by an order dated 30.3.2004, directed the

respondents to take a lenient view on the matter. Pursuant

to the order of the Tribunal, the petitioner sent a

representation dated 29.6.2004 to the first respondent. The

first respondent rejected his representation but, however,

imposed a penalty of compulsory retirement vide order dated

31.7.2004. The second respondent, while giving effect to

the said order, directed that the compulsory retirement

should take effect from the original date of punishment of

dismissal, viz., 23.9.1985 and, therefore, he is deemed to

have been retired with effect from 23.9.1985. In the

light of the order dated 19.8.2004 treating the petitioner

as having retired from 23.9.1985, by a further order dated

11.8.2006, the subsistence allowance paid to the petitioner

from 23.9.1985 to 31.7.2004 was directed to be recovered

from the petitioner. It is this order that is under

challenge in this writ petition.

5. For the nature of misconduct alleged against the

petitioner, there is no case warranting giving a lesser

punishment. Even the punishment of compulsory

retirement was made only taking a leniency on the

misconduct committed by the petitioner. The misconduct

alleged against the petitioner was that he outraged the

modesty of one woman, viz., Santhanamariammal, in the

absence of her husband. There is a power under Rule 15 A

of the Tamil Nadu Police Subordinate Service (Discipline

and Appeal) Rules to revise any punishment without any time

limit. Therefore, the challenge to the imposition of

punishment made in the writ petition cannot be entertained

and the writ petition is devoid of merits.

6. However, consequent to the imposition of

compulsory retirement, which is invoked as a punishment, it

is not open to the petitioner to pass the said order with

retrospective effect, viz., with effect from 23.9.1985. In

fact, originally the petitioner was imposed with the

punishment of reduction in scale of pay. But when it is

sought to be revised by invoking revisional powers, there

is no impediment for the respondent to pass an order of

compulsory retirement from service. In fact, the order

dated 31.7.2004 passed by the first respondent merely

imposes the punishment of compulsory retirement without any

retrospective effect. But, it is the second respondent,

who has modified the punishment to have retrospective

effect from 23.9.1985. Even if such an order is held to

be valid, there is no question of recovery of the

Subsistence Allowance paid to the petitioner from 23.9.1985

till 31.7.2004. The Subsistence Allowance is paid in

terms of Fundamental Rules. It is to keep the Government

employee alive so that he can defend the proceedings

effectively. Such an amount, being paid by way of

Subsistence Allowance, cannot be recovered merely because

the punishment of compulsory retirement was passed

retrospectively. There is no rule which provides

recovery of the Subsistence Allowance paid to a Government

servant.

7. In view of the above, the impugned order dated

11.8.2006 ordering recovery of a sum of Rs.1,09,918/- from

the petitioner is hereby set aside. The respondents are

directed to forbear from recovering the said amount from

the petitioner. If the amounts are already recovered

from the terminal benefits payable to the petitioner, the

respondents are directed to refund the same to the

petitioner within a period of four weeks from the date of

receipt of a copy of this order.

8. The writ petition stands disposed of in the above

terms. However, there will be no order as to costs.

Connected Miscellaneous Petition is closed.

gri

To

1. The Director General of Police
Chennai 4.

2. The Superintendent of Police
Tirunelveli District.

3. The Deputy Inspector General of Police
Tirunelveli Range
Tirunelveli.