High Court Kerala High Court

T.C.Krishnan Namboothiri vs The Kerala Khadi And Village on 11 September, 2007

Kerala High Court
T.C.Krishnan Namboothiri vs The Kerala Khadi And Village on 11 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34192 of 2005(U)


1. T.C.KRISHNAN NAMBOOTHIRI,
                      ...  Petitioner

                        Vs



1. THE KERALA KHADI AND VILLAGE
                       ...       Respondent

                For Petitioner  :SRI.R.RAJASEKHARAN PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :11/09/2007

 O R D E R
                                     V. GIRI, J.
                                --------------------------
                           W.P.(C). NO. 34192 OF 2005
                                  ---------------------
                    Dated this the 11th day of September, 2007

                                 J U D G M E N T

Petitioner retired from service of the respondent on 31.10.02. The

main grievance of the petitioner in this writ petition is the non-disbursement

of retiral benefits including pension and Death Cum Retirement Gratuity.

Reference is made in this writ petition to Ext.P1 order under which

petitioner was placed under suspension pending enquiry on 16.1.01as also

Ext.P2 memo of charges and statement of allegations. Apparently the

allegation in Ext.P2 seems to be that petitioner has misappropriated an

amount of Rs. 2,75,112/- . Petitioner had filed Ext.P4 reply to the same.

Petitioner contends that subsequently Ext.P5 communication was issued

to him asking him to appear before Sri. V.M.Mathachen, described as the

Enquiry Officer, and he had actually appeared before Sri. Mathachen on

17.12.03. Nothing further was heard from the enquiry officer. According to

the petitioner, thereafter on 17.1.04 he received Ext.P6 communication

directing him to remit an amount of Rs. 7,62,481.85/-, stated to be the

liability in relation to the Elanthoor Khadi Grama Soubhagya for the period

from 1996-97 to 2000-01.

2. Ext.P6 was challenged by the petitioner in W.P.(C) No.5532/04.

After hearing the learned Standing Counsel for the Board as well, the said

WPC NO. 34192/05 Page numbers

writ petition was disposed of by Ext.P7 judgment. The operative portion of

the said judgment is relevant and is extracted hereunder

“Learned Standing Counsel for the Board, Sri. V.V. Joshy was
heard in the matter. He submits that by way of Ext.P6, only
the position is made known to the petitioner and recovery will
be effected only after completing the enquiry proceedings.
Petitioner offers all Co-operation in the enquiry proceedings. I
record the submission of the learned Standing Counsel for the
Board that recovery proceedings will not be initiated till such
time enquiry is completed.”

3. As stated above, the writ petition was filed seeking a direction

to the respondent to pay DCRG and his actual pension (what is now being

paid to him as provisional pension at 75% of the admissible pension) along

with arrears on 1.11.02. Petitioner also seeks a declaration that no

amount can be realised from the petitioner charged on his pensionary

benefits.

4. A counter affidavit has been filed by the Board on 4.9.07 inter

alia contending that after Ext.P7 judgment, the enquiry, which is referred to

therein, was completed after giving fair chance of hearing to the petitioner

and a report was submitted on 25.2.04. Ext.R1(a) is referred to as the said

enquiry report and Ext.R1(b) is described as the sworn statement given by

the petitioner before the enquiry officer. The enquiry report was placed

before the Board on 16.3.04 wherein it was resolved that both criminal and

civil actions may be initiated against the petitioner to realise the total

liability of Rs.7,30,893.80/-. It is contended that in spite of sending

WPC NO. 34192/05 Page numbers

repeated notices, petitioner has failed to clear his liability and the Board

has initiated steps to conduct a Vigilance enquiry against the petitioner and

a case is therefore registered as V.E. 13/2005 PTA in the Vigilance and

Anti Corruption Bureau, Pathanamthitta. Apparently, the investigation is

going on. It is stated that the liability has been quantified after completing

the enquiry, as directed by the Board and demand notice was served on

the petitioner for realising the amount due within the stipulated time.

5. I have heard Sri. Rajasekharan Pillai, learned counsel for the

petitioner and Sri. K.P.Harish, SC for Khadi Board. Departmental enquiry

was commenced against the petitioner under Ext.P2 prior to his retirement.

Petitioner retired on superannuation on 31.10.02 while he continued under

suspension. Ext.R1(a) report is stated to be the enquiry report submitted

on 25.2.04. Petitioner seriously disputes the correctness and even the

genuineness of Ext.R1(a). According to him, no enquiry was conducted by

Sri. Mathachen and therefore the enquiry report cannot be relied on. It is

not possible for this Court in proceedings under Article 226 of the

Constitution of India to decide whether a valid enquiry was actually held

and if so, whether Ext.R1(a) is the report thereon. But it has to be noticed

that a departmental enquiry will not come to a completion merely on the

completion of an enquiry. The report is to be forwarded to the delinquent

official and if the disciplinary authority accepts the report, the tentative

findings of the disciplinary authority on the charges levelled against the

WPC NO. 34192/05 Page numbers

delinquent arrived at, should be communicated to him and the delinquent

must be given an opportunity to represent against the contents of the

report and the proposal on the part of the disciplinary authority to accept

the report. The delinquent’s representation will have to be considered and

if the disciplinary authority finds the same to be unsatisfactory, a notice will

have to be issued to the delinquent official proposing a suitable

punishment. In the circumstances where the delinquent official is retired

pending enquiry, purpose of the enquiry and other steps that could be

taken in that regard is to find out whether there is any liability or whether

the Corporation can be considered as having suffered any loss on account

of the actions of the delinquent. Treating the enquiry report as a material

it is open to the employer, if it is permissible in law and is within the time

frame stipulated under the Kerala Service Rules (which is admittedly

applicable to the organisation in question), to claim the amount from

retirement benefits that are due to the delinquent. But it is absolutely

essential that the proceedings must come to an end. The enquiry has not

come to an end merely because an enquiry report is submitted by the

enquiry authority. Further steps as indicated above definitely will have to

be taken.

6. It is not the case of the respondent that copy of Ext.R1(a) was

forwarded to the petitioner. No final order has been passed by the

competent authority, as to how the disciplinary proceedings has actually

WPC NO. 34192/05 Page numbers

come to an end. In fact there is nothing on record to show that the enquiry

commenced as per Ext.P2 has actually come to an end so far.

7. With the above position of the background, the question as to

whether the retirement benefits that are due to the petitioner can now be

directed to be released to him. It is to be noticed that relying on Ext.R1(a)

report respondent contended that there is a liability to the tune of Rs.

7,30,893.80/- due from the petitioner. It is the contention of the petitioner

that in the aforementioned manner the sum has been determined after the

completion of the enquiry, as evident by Ext.R1(a). Apart from the fact

that the enquiry report has not been forwarded to the petitioner,

respondent has not been able to place before the Court any material to

show that the liability for the aforementioned sum has actually been

determined, after notice to the petitioner. Learned counsel for the

respondent refers to Ext.P6 memo of charges wherein a demand for an

amount of Rs. 7,621, 481.85/- was made. It is not the case of the

respondent that the liability was quantified prior to Ext.P6. In fact the

contentions seems to be otherwise. It is stated in Para.4 of the counter

affidavit as follows:

“It is submitted that the liability is quantified after completing the
enquiry as directed by this Hon’ble Court and demand notice
was served to the petitioner for realising the liability within the
stipulated time. Hence the contention of the petitioner that he is
entitled to get the protection as per the provisions of Note 3 rule
3 Part III Kerala Service Rules, will not stand in the eye of law.”

WPC NO. 34192/05 Page numbers

8. Enquiry report Ext.R1(a) is stated to be submitted on 25.2.04.

This is subsequent to Ext.P6. Therefore, the demand made in Ext.P6

cannot be treated as consequential upon the determination of the liability of

the petitioner. It is to be treated as a show cause notice. Reference in

this regard could be made to that portion of Ext.P7 judgment, which has

already been extracted above. On repeatedly asking the learned counsel

for the respondent as to whether there is any other proceedings to show

that the liability of the petitioner has been finally determined after the date

of Ext.R1(a), which is stated to be 25.2.04, no such material could be

placed before me. In other words, it cannot be said that there is a final

determination of the liability to the tune of Rs.7,30,893.80/- hitherto after

due notice to the petitioner.

9. Learned counsel for the petitioner contends that in these

circumstances there is no justification on the part of the respondent in not

releasing and disbursing the DCRG due and admissible to the petitioner

and also full pension due to him instead of the provisional pension, as

granted under Ext.P8.

10. I am not inclined to issue such a direction straight away at this

stage. The respondent has a case that an amount of Rs.7,30,893.80/- is

due from the petitioner. Reference is made to a decision taken by the

Board of Directors of the respondent to proceed against the petitioner in

both criminal and civil actions. It is open to the respondent to do so and it

WPC NO. 34192/05 Page numbers

clearly open to the petitioner to resist the same by taking up all such

contentions that are available to him including the contention that Ext.R1(a)

report is not admissible or acceptable. But it is necessary in this

circumstance that the disciplinary proceedings initiated under Ext.P1

comes to a termination without further delay and subject to the right

available to the respondent-Board to take such steps that are available to

them in accordance with law, for recovery of any amount that may be due

from the petitioner. It is also necessary that the petitioner be given the

DCRG and also full pension as is due to him in law without much delay. In

the result, the writ petition is disposed of with the following terms:

(1) The respondent shall finalise the disciplinary proceedings under

Ext.P1 in accordance with law, taking note of the observations made

above, against the petitioner, within three months from the date of receipt

of a copy of this judgment.

(2) Needless to say, copy of the enquiry report will have to be

forwarded to the petitioner and he must be given adequate opportunity to

object to the same. Petitioner will be entitled to take such objections as are

available to him in law with regard to the veracity of Ext.R1(a) and also the

contents of the same.

(3) It will be open to the respondent-Board, after completion of the

disciplinary proceedings within the time frame mentioned above, to take

steps as are available to them in accordance with law for recovery of any

WPC NO. 34192/05 Page numbers

amounts that may be due from the petitioner. If such steps are taken it is

obviously open to the petitioner to resist such steps by taking all

contentions available to him in law including bar of Imitation on the right of

the respondent to recover any amount from the delinquent official from the

DCRG payable to such delinquent official.

(4) Subject to any order that the respondent may obtain from any

court in any proceedings that may be instituted against the petitioner either

on the basis of materials available after completion of the disciplinary

proceedings within the time frame mentioned above, or on the basis of the

determination of the liability, which is yet to take place, the entire DCRG

due and admissible to the petitioner shall be disbursed to him within a

period of four months from the date of receipt of a copy of this judgment.

Petitioner shall also be disbursed the full pension due to him after adjusting

the provisional pension that has already been paid to him, pursuant to

Ext.P8, within the same time frame.

The writ petition is disposed of as above.




                                                             V. GIRI, JUDGE


vps

WPC NO. 34192/05    Page numbers




                                 ANTONY DOMINIC, JUDGE


                                         OP NO.16383/98



                                            JUDGMENT


                                   5TH SEPTEMBER, 2007

WPC NO. 34192/05    Page numbers