High Court Kerala High Court

The Accountant General’S Office vs The Principal Accountant General … on 21 May, 2009

Kerala High Court
The Accountant General’S Office vs The Principal Accountant General … on 21 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13820 of 2009(V)


1. THE ACCOUNTANT GENERAL'S OFFICE
                      ...  Petitioner

                        Vs



1. THE PRINCIPAL ACCOUNTANT GENERAL (AUDIT)
                       ...       Respondent

2. THE SENIOR AUDIT OFFICER (WELFARE),

3. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,

4. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.G.JANARDHANA KURUP (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/05/2009

 O R D E R
                        ANTONY DOMINIC, J.
                   --------------------------
                     W.P.(C) No. 13820 of 2009
            -------------------------------------
                Dated this the 21st day of May, 2009

                           J U D G M E N T

Consumers’ Co-operative Society of the Employees of the

Account General’s Office filed this writ petition seeking to quash

Ext.P4, a communication issued by the 2nd respondent, directing

closure of the Society with immediate effect.

2. Facts stated are that, in 2001 Ext.P7 was issued fixing the

working timings of the Society, in order to curtail absenteeism of

the employees and presence of outsiders in the premises of the

Accounts General’s Office during working hours. Subsequently, the

society was issued Ext.P1 calling upon them to produce certain

documents and also requiring them to confine their activities during

the timings mentioned therein. On its receipt petitioner filed Ext.P2,

where they have explained the necessity to work during 10 a.m. to

5 p.m and requesting that they be allowed to function during the

aforesaid timings. A reading of Ext.P2 also shows that the petitioner

sought time for production of the documents which were directed

W.P.(C) No.13820/09
-2-

to be produced in Ext.P1. Subsequently, they were issued Ext.P3,

which was followed by Ext.P4 ordering closure of the society. It is in

this background this writ petition has been filed.

3. Learned Sr. Counsel appearing for the petitioner submits

that for the last 46 years the Society has been functioning between

10 a.m. to 5 p.m and that in this respect, there has not been any

complaint what so ever against the society. It is also stated that on

the allegation of absenteeism, no disciplinary action has been

initiated by respondents against any one in the Accountant

General’s Office. It is also pointed out that two other societies are

functioning during the aforesaid timings and no steps whatsoever

has been initiated against the aforesaid societies.

4. On the other hand, the Standing Counsel appearing for

respondents 1 and 2, referring to the statement filed by him, urges

the circumstances that lead to the fixation of the timings as

indicated in Ext.P1. It is stated that soon after the issuance of

Ext.P7, a committee consisting of two officers was appointed and

they submitted Ext.R2(a) report suggesting that the Society may be

directed to regulate their timing schedule as indicated in the report.

W.P.(C) No.13820/09
-3-

It is stated that it was in pursuance to the report that Ext.P1 was

issued and that the direction therein was not complied with.

According to him, in order to prevent absenteeism and to prevent

presence of outsiders in the office premises, it was necessary to

regulate the working of the society. It is stated that the other two

Co-operative Societies are Credit Societies and therefore the nature

of the function of those societies are incomparable with the

functioning of the petitioner society. It is stated that, in all other

officer premises in India, belonging to the respondent, the societies

are allowed to function in the manner ordered by the respondent.

5. Having heard both sides, I am inclined to think that, if as

stated by the petitioner, the Society has been functioning in the

manner as claimed by them for the last 46 years, when a change is

effected that ought to have been done with notice to the society. I

notice that when Ext.P1 was issued, the society filed Ext.P2 reply to

the Senior Deputy Accountant General where they have highlighted

the necessity of keeping the shop open during the period from 10

a.m to 5 p.m. None of the subsequent communications issued by

the first or 2nd respondent show that the contentions urged by

W.P.(C) No.13820/09
-4-

petitioner in Ext.P2 have been noticed. So much be so, I feel it is

only appropriate that the first respondent considers Ext.P1 in the

light of Ext.P2 and with notice to the petitioner. I direct the first

respondent to consider the matter as above and pass a fresh order

in this matter untrammeled by Ext.P4 and taking into account the

timing suggested in Ext.R1(a) report also, at any rate within 4 weeks

from today. It is directed that, in the meanwhile the petitioner will

be permitted to work, as directed by this court by order dated

19.5.2009.

Writ Petition is disposed of as above.

vi
(ANTONY DOMINIC, JUDGE)