High Court Madras High Court

S.Ramalingham vs The Managing Director on 21 December, 2006

Madras High Court
S.Ramalingham vs The Managing Director on 21 December, 2006
       

  

  

 
 
           IN THE HIGH COURT OF JUDICATURE AT MADRAS
                              
                      DATED: 21.12.2006
                              
                            CORAM
                              
            THE HON'BLE MR.JUSTICE M.JAICHANDREN
                              
               Writ Petition No.44427 OF 2002
                              
S.Ramalingham                           .. Petitioner
                              
                              
                        vs.


1. The Managing Director,
   Tamil Nadu State Transport
     Corporation Ltd.,
   (Villupuram Division III),
   Kancheepuram District

2. The General Manager,
   Tamil Nadu State Transport
     Corporation,
   (Villupuram Division III),
   Kancheepuram District.              .. Respondents



       Writ   Petition  filed  under  Article  226  of   the

Constitution   of  India  praying  to  issue   a   writ   of

certiorarified mandamus as stated therein.

             For petitioner  :  Mr.P.I.Thirumoorthy

             For respondents :  Mr.V.R.Kamalanathan
                                for R1 and R2




                          O R D E R

The writ petition has been filed for the issuance of a

writ of certiorarified mandamus to call for the records

pertaining to the order of the second respondent in

Ku.No.727/6807/cha11/TPTC/97, dated 16.11.1998 and the

proceedings of the first respondent in Letter

No.727/6807/Cha11/TPTC/97, dated 23.4.2002 and quash the

same and consequently to direct the second respondent to

reinstate the petitioner as Chief Cook with due seniority

and all attendant terminal and service benefits.

The brief facts of the case, as stated by the

petitioner, are as follows:

2. The petitioner was appointed as an Assistant Cook in

the respondent Corporation, on 17.6.1989. Thereafter, he was

promoted as the Chief Cook and posted at Vandavasi Bus Depot

Canteen. While so, on 6.11.1997, charges were framed against

the petitioner for absence from work for the periods from

5.10.1997 to 31.10.1997 and from 21.10.1997 to 31.10.1997,

without prior permission. Another charge memo was issued, on

20.1.1998, for absence from work for the periods from

4.12.1997 to 12.12.1997 and from 16.12.1997 to 24.12.1997.

The petitioner had replied to the charges, explaining the

reasons for the unauthorised absence. An enquiry was

conducted and the report of the enquiry was submitted, on

10.3.1998. Thereafter, a show cause notice was issued, on

17.3.1998. The petitioner had replied to the show cause

notice, on 21.3.1998. Accepting the reply, the petitioner

was directed to join duty, on 24.3.1998. Thereafter, he had

joined in service and was discharging his duties sincerely

and without blemish. The petitioner was served with an

order, dated 16.11.1998, by the second respondent, removing

him from service. Therefore, the petitioner had preferred an

appeal, which was rejected by the first respondent, on

23.4.2002. Hence, the petitioner had preferred the present

writ petition challenging the order, dated 16.11.1998,

passed by the second respondent removing him from service

and the proceedings of the first respondent, dated

23.4.2002, confirming the order of removal.

3. The main contention putforth by the learned counsel

appearing on behalf of the petitioner is that the petitioner

was not given sufficient opportunity to defend himself

during the enquiry. Further, he was not given the report of

the Branch Manager, dated 7.11.1998, which was one of the

main documents relied on by the second respondent, while

passing the impugned order, dated 16.11.1998. It has also

been pointed out that the second respondent had taken into

consideration the earlier incidents, when the petitioner is

alleged to have absented himself from duty. However, the

petitioner had not been given an opportunity to explain his

position with regard to those incidents. It was further

contended that the explanation submitted by the petitioner

was not considered by the second respondent, while passing

the impugned order of dismissal, dated 16.11.1998. It was

also contended by the learned counsel appearing on behalf of

the petitioner that the punishment of dismissal from service

for the charge of unauthorised absence is highly

disproportionate in nature.

4. The learned counsel appearing on behalf of the

respondent Corporation has filed a counter-affidavit stating

that according to clause 24(6) of the standing orders of the

Corporation, an employee of the Corporation cannot absent

himself from the duty for more than 8 days and any such

unauthorised absence would amount to serious misconduct on

the part of the employee. The petitioner was unauthorisedly

absent from 5.10.1997 to 13.10.1997 and from 21.10.1997

without prior intimation or permission from the authorities

concerned. A report, dated 31.10.1997, was submitted by the

Superintendent of the concerned Depot, where the petitioner

was employed.

5. Based on the said report, a disciplinary action was

initiated against the petitioner by issuing a charge memo,

dated 6.11.1997. The petitioner had submitted a

representation, dated 4.11.1997, requesting the Management

of the respondent Corporation to employee him in service.

Considering the representation made by the petitioner, he

was permitted to join duty by an order, dated 6.11.1997,

without prejudice to the disciplinary action already

initiated against him. The petitioner had submitted his

explanation to the charge memo and since his explanation was

not satisfactory, an enquiry was conducted against the

petitioner. The Enquiry Officer by his report, dated

10.3.1998, had found that the charges against the delinquent

employee were proved. While so, the petitioner had again

remained absent, from 4.12.1997, unauthorisedly. Therefore,

another charge memo, dated 20.1.1998, was issued to him. The

petitioner had not offered his explanation for the said

charge. However, an enquiry was conducted and the enquiry

officer by his findings, dated 10.3.1998, held that the

charges were proved. Based on the findings of the enquiry

officer in both the cases, a second show cause notice, dated

17.3.1998, was issued to the delinquent employee calling for

an explanation as to why he should not be removed from

service for his habitual absence from the duty. The

petitioner had submitted his explanation, dated 21.3.1998.

6. Based on the explanation and his request made to the

Management, the petitioner was permitted to join the duty by

an order, dated 24.3.1998. However, since the petitioner had

failed to correct himself and again remained absent, from

21.10.1998 to 28.10.1998 and from 2.11.1998 onwards, he was

dismissed from service by an order, dated 16.11.1998.

7. In such circumstances, it cannot be stated that the

punishment of dismissal from service is disproportionate in

nature, nor can it be stated that the impugned order passed

by the second respondent and confirmed by the first

respondent is arbitrary, illegal and contrary to the

principles of natural justice. The petitioner was given full

opportunity to defend himself during the enquiry

proceedings. Further, he was also given repeated chances to

redeem himself. However, the petitioner had failed to make

use of the opportunities given to him. Therefore, he

deserves no sympathy from this Court.

8. Heard the learned counsels appearing for the

petitioner as well as for the respondents.

9. At this stage of the hearing of the writ petition,

it was stated by the learned counsel appearing on behalf of

the petitioner that the petitioner has been suffering

without any work and he has been unable to maintain his

family. Further, the petitioner is prepared to be re-

employed in the respondent Corporation without any backwages

and he is also prepared to suffer an increment cut for two

years, without cumulative effect. Further, the petitioner

would also submit an undertaking to the authorities

concerned to the effect that he would not absent himself

unauthorisedly in future. Since there were no serious

objections from the respondents to the suggestions made by

the learned counsel appearing for the petitioner. In such

circumstances, the respondents are directed to re-employ the

petitioner in the service of the respondent Corporation,

based on his undertaking, which would be submitted by the

petitioner in writing, within a period of six weeks from the

date of receipt of a copy of this order.

10. With the above directions, the writ petition is

disposed of. No costs.

lan

To

1. The Secretary,
The Government of Tamil Nadu
Tamil Development and Culture Department,
Fort St. George, Chennai – 600 009.

2. The Director of Tamil Development,
Kuralagam, Chennai – 600 108.