High Court Kerala High Court

State Of Kerala Rep. By The vs K.R. Anilkumar on 4 June, 2009

Kerala High Court
State Of Kerala Rep. By The vs K.R. Anilkumar on 4 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 527 of 2006()


1. STATE OF KERALA REP. BY THE
                      ...  Petitioner
2. THE DIRECTOR , SCHEDULE TRIBE
3. THE DIRECTOR GENERAL OF POLICE,
4. THE SUPERINTENDENT OF POLICE,

                        Vs



1. K.R. ANILKUMAR, POLICE DRIVER,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.K.RAMAKUMAR (SR.)

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :04/06/2009

 O R D E R
                     K. BALAKRISHNAN NAIR
                                       &
                         C.T. RAVIKUMAR, JJ.
                  ---------------------------------------------
                         W.A. NO. 527 OF 2006
                  ---------------------------------------------
                   Dated this the 4th day of June, 2009


                                JUDGMENT

Balakrishnan Nair, J.

The respondents in the Original Petition are the appellants. The

respondent herein approached this Court challenging Ext.P5 order of the

Government dated 29.7.1997. The said order was passed, based on the

proceedings of the scrutiny committee dated 30.11.1996 which in turn was

based on the enquiry report of the Vigilance Officer, KIRTADS, Ext.R1

(a). The learned Single Judge quashed Ext.P5 on the ground that the

respondent/petitioner was not given an opportunity of being heard before

final orders were passed. The Government was given an opportunity to

proceed afresh in accordance with law. Feeling aggrieved by the said

judgment, this Writ Appeal is filed.

2. We heard the learned counsel on both sides. Having regard to the

W.A. NO. 527/2006 2

nature of the order passed by the learned Single Judge and also the ground

taken for the same, we feel that interference with the said judgment is not

warranted in this appeal. The order has been quashed only on the ground

of violation of the principles of natural justice. The learned Special

Government Pleader who appeared for the appellants submitted that once

it is found that the petitioner had procured false caste certificate, notice

need not be issued for taking consequential action. The said contention

cannot be accepted on the facts of this case. In Ext.P5, several actions are

taken against the respondent, including the direction to recover the

monetary benefits received by him. Further, there is a direction to

prosecute the respondent/petitioner. If the proposal for prosecution is

under the provisions of the Kerala (Scheduled Castes and Scheduled

Tribes) Regulation of Issue of Community Certificates Act, 1996 (Act 11

of 1996), it may not be permissible to prosecute the petitioner, as the caste

certificate was obtained by the petitioner before the enforcement of the

said Act. These are contentions which the respondent/petitioner would

have urged, if he had been heard.

3. In view of the above position, we order that Ext.P5 shall be

treated as a notice. The proceedings of Scrutiny Committee and report of

KIRTADS are part of the pleadings. The respondent/petitioner may file

W.A. NO. 527/2006 3

his objections to Ext.P5 within two months from today. The Government

may, after affording the petitioner an opportunity of being heard, pass final

orders in the matter within three months thereafter.

The Writ Appeal is disposed of as above.

(K. BALAKRISHNAN NAIR)
JUDGE

(C.T. RAVIKUMAR)
JUDGE

sp/

W.A. NO. 527/2006 4

K.BALAKRISHNAN NAIR
&
C.T. RAVIKUMAR, JJ.

W.A NO. 527/2006

JUDGMENT

4th June, 2009

W.A. NO. 527/2006 5