High Court Kerala High Court

V.Jayachandran vs The Secretary To Government … on 22 February, 2008

Kerala High Court
V.Jayachandran vs The Secretary To Government … on 22 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26565 of 2006(K)


1. V.JAYACHANDRAN, S/O. LATE M.VELAYUDHAN,
                      ...  Petitioner

                        Vs



1. THE SECRETARY TO GOVERNMENT GENERAL
                       ...       Respondent

2. DISTRICT EDUCATIONAL OFFICER,

3. A.SAKUNTHALA,

                For Petitioner  :SRI.V.AJAKUMAR

                For Respondent  :SRI.B.RAGUNATHAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :22/02/2008

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                  W.P.(C)No.26565 OF 2006
              ----------------------------------------
             Dated this the 22nd day of February, 2008

                           JUDGMENT

The Manager of an aided School is the petitioner herein. The

matter relates to disciplinary proceedings against a Full Time

Menial of the School, the 3rd respondent herein. Originally, she

was suspended pending disciplinary action and ultimately

reinstated on 12.3.2001, pursuant to Ext.P4 order of the Director

of Public Instructions, in which the DEO was also directed to

complete the enquiry under Rule 75 of Chapter XIVA of KER. The

DEO thereafter filed Ext.P5 enquiry report, in which she held as

follows:

“It is evident that though there is no clear
proof and supporting evidence to substantiate the
charges, that do not mean that the denial of the
charges by the F.T.M. Does not seem true to facts
the full core and therefore she deserves some
minor punishment/warning as the Manager deemed
it necessary.”

Thereafter, the petitioner forwarded for approval Ext.P7 order

proposing to impose on the 3rd respondent, the punishment of

barring of increment for a period of three years. The same was

W.P.(c) No.26565/06 2

rejected by the Educational Officer by Ext.P9 order. The

petitioner filed a revision before the Government. There was a

dispute as to whether a revision lies to the Government,

ultimately by Ext.P19 judgment, this Court directed the

Government to consider the revision petition and pass

appropriate orders. Pursuant thereto Ext.P21 order has been

passed by the Government by which the Government reduced

the punishment to barring of one increment and rejected other

contentions of the petitioner. The petitioner is challenging

Ext.P21 order inter alia on the ground that the person, who

heard the revision petition did not pass the impugned order.

Arguments have been advanced before me as to whether such

a procedure is valid, but a consensus has been arrived at

among the parties to this writ petition to the effect that the

Government can be directed to reconsider the matter.

Accordingly Ext.P21 order is quashed and the 1st

respondent – Government is directed to reconsider the revision

petition filed by the petitioner and pass fresh orders in

accordance with law. While doing so, in order to avoid further

controversies, the Government shall see that the officer who

W.P.(c) No.26565/06 3

hears the revision petition himself/herself passes the final

order also. Orders shall be passed within a period of two

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

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c) No.26565/06 4