High Court Kerala High Court

S.Shereef Rawther vs Kerala State Electricity Board on 17 December, 2008

Kerala High Court
S.Shereef Rawther vs Kerala State Electricity Board on 17 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 9181 of 2002(R)


1. S.SHEREEF RAWTHER S/O.SHAHUL HAMEED,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,VIDYUTHI
                       ...       Respondent

2. DEPUTY CHIEF ENGINEER,KERALA STATE

3. EXECUTIVE ENGINEER,KERALA STATE

4. DEPUTY CHIEF ENGINEER,TRANSMISSION

5. K.THANKAPPAN CONTRACTOR,PARAKKAL

                For Petitioner  :SRI.M.M.ABDUL AZIZ (SR.)

                For Respondent  :SRI.P.SANTHALINGAM, SC, KSEB

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :17/12/2008

 O R D E R
                       T.R. Ramachandran Nair, J.
                    ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                         O.P. No.9181/2002-R
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                Dated this the 17th day of December, 2008.

                             J U D G M E N T

The petitioner seeks to challenge Exts.P5 to P8 and further seeks a

declaration that he is not liable to pay the value of unreturned unutilised

balance materials for which a liability has been fixed as per Exts.P2 and P5.

2. The brief facts are the following:-

He was a Assistant Engineer in the K.S.E.B at the time of filing of the

writ petition. While he was working as Sub Engineer at Electrical Major

Section, Charummood, the then Assistant Engineer at the said station retired

from service on superannuation in November 1994. The petitioner was in-

charge of the Assistant Engineer, Electrical Major Section, Charummood for

the period from 01/12/1994 to 03/05/1995. Construction was in progress

for drawing a new 11KV single circuit line from 110 KV Sub-Station,

Edappone to Kattanam and a contractor engaged by the K.S.E.B was

performing the work. Fifth respondent was the contractor and as per the

agreement executed by him, materials required were to be supplied by the

K.S.E.B. By Ext.P2 memo, the petitioner was informed that the Board had

suffered heavy loss due to non-accounting of valuable materials as per

MASA. The liability has been fixed at Rs.3,41,989/-. He was directed to

O.P. No.9181/2002
-:2:-

clear the liabilities within 30 days from the date of receipt of the memo and he

was also informed that if it was not paid, action would be taken to recover it as

per the rules. He submitted Ext.P3 explanation seeking to drop the action

proposed. An opportunity of being heard was also sought. Thereafter, Ext.P4

was issued to him stating that the liability already fixed against him still holds

good and that the matter was being reported to the higher authorities for

initiating disciplinary action against him and also for recouping the loss. The

amount covered by Ext.P2 was modified by Ext.P5 by the same officer and the

liability was reduced to Rs.2,33,502.60. Through Ext.P6, recovery of the said

amount from his salary and other claims, was mooted. Ext.P7 is the memo of

charges, issued pursuant to the disciplinary action initiated and Ext.P7(2) is the

statement of allegations. Ext.P8 is the letter given by the petitioner to the

Deputy Chief Engineer informing that the direction to pay the amount with

interest is against rules and highly irregular, but he is prepared to remit the

amount of liability and at the same time he may be exonerated from payment of

interest.

3. The petitioner challenges the proceedings against him on various

grounds. It is submitted that the materials were supplied to the contractor on

proper receipt and, therefore, the question of liability for those materials

O.P. No.9181/2002
-:3:-

supplied to the contractor for the work that was being executed for the K.S.E.B,

cannot arise on his part. It is therefore, pointed out that there is gross violation

of the rules and that the liability has been fixed without any notice to him and

without giving an opportunity for him to object and, the quantification itself is

thus vitiated. Even the explanation given in Ext.P3 have not been properly

verified by the Executive Engineer and Ext.P4 is rather cryptic. None of the

points have been answered therein. It is therefore, submitted that the entire

action initiated culminating in the disciplinary proceedings is without any legal

sanction.

4. The respondents have filed a detailed counter affidavit. The stand

taken in the counter affidavit is that the materials issued to the work should

have been properly accounted through materials consumption statement. The

petitioner is only trying to evade his responsibility without making any earnest

efforts to settle the matter. It is further submitted in paragraph (6) that even

though the petitioner requested in Ext.P3 to give him an opportunity of being

heard, as the third respondent was fully convinced of all the matters and had no

doubt in the matter, no personal hearing was found necessary.

5. It is not known how the liability was fixed as per Ext.P2 and how

the amount was arrived at. Later it was reduced also. Normally when such

O.P. No.9181/2002
-:4:-

monetary loss is alleged on the part of the person concerned and when he is

asked to recoup the said loss, the principle of natural justice requires that the

person should be given an opportunity to put forward his objections in the

matter before the loss is fixed. That is totally absent here as evident from the

proceedings Ext.P2 itself. What is attempted to be done by Ext.P2 is to inform

the petitioner of the liability to the tune of Rs.3,41,989/- and asking him to

clear the said liability within 30 days. Even though he submitted an explanation

Ext.P3, none of the points referred to therein have been adverted to while

rejecting it by Ext.P4. Even in Ext.P4, no answer is attempted as to how the

liability was fixed and the request to verify the documents is not seen answered.

But later by Ext.P5, the amount has been reduced to Rs.2,33,502.60. Exts.P2

and P5 thus cannot stand as the same violates the principles of natural justice.

He should have been given a proper notice before any quantification was

arrived at, of the alleged loss. Further it is pointed out that the matter is

governed by Kerala Civil Services (CC & A) Rules, 1960 and, therefore, only

by resorting to the said rules alone, proceedings can be initiated and finalised.

No punishments have been imposed as per the said rules, including recovery

from pay, It is only after directing recovery, Ext.P7 was issued. It is true that a

disciplinary action has been proposed separately, even then it is elementary that

O.P. No.9181/2002
-:5:-

before fixing the liability on any account, the petitioner should have been given

an opportunity. For all these reasons, I find that Exts.P2 and P5 cannot be

sustained. Therefore, I quash the same.

6. Even though it is contended by the respondents that going by

Ext.P8, the petitioner volunteered to remit the amount, in the light of the fact

that the same is only pursuant to the proceedings which are highly irregular, no

sanctity can be attached to it. Even in Ext.P8 he has made it clear that the

direction issued to him is against the rules and, highly irregular. Once the basis

of the order goes, the same cannot have any effect at all.

7. Thus what remains is the finalisation of the disciplinary

proceedings and fixation of liability, if any. It is reported that the petitioner has

retired from service. Therefore, it is upto the competent authority to take a

decision as to the manner in which the disciplinary action could be proceeded

against the petitioner and liability, if any, could be recovered from him. Leaving

open the said right of the respondents, I allow this writ petition. No costs.

(T.R. Ramachandran Nair, Judge.)

ms

O.P. No.9181/2002
-:6:-

ORDER ON C.M.P.NOS.16381/2002 & 21390/2003

IN O.P No.9181/2002

DISMISSED.

SD/-T.R.RAMACHANDRAN NAIR, JUDGE

17/12/2008

\\TRUE COPY//

P.A TO JUDGE

O.P. No.9181/2002
-:7:-

T.R. Ramachandran Nair, J.

~~~~~~~~~~~~~~~~~~~~~~~~~~~
O.P. No.9181/2002-R
~~~~~~~~~~~~~~~~~~~~~~~~~~~

J U D G M E N T

1 7t hD e c e m b e r , 2 0 0 8 .