High Court Kerala High Court

V. Lima George vs The Commissioner Of Police on 12 February, 2009

Kerala High Court
V. Lima George vs The Commissioner Of Police on 12 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38543 of 2003(L)


1. V. LIMA GEORGE, RETIRED SUB INSPECTOR,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER OF POLICE, COCHIN CITY.
                       ...       Respondent

2. THE DIG OF POLICE, THRISSUR RANGE.

3. THE INSPECTOR GENERAL OF POLICE,

4. THE DIRECTOR GENERAL OF POLICE,

5. THE STATE OF KERALA REPRESENTED BY

6. THE ACCOUNTANT GENERAL,

                For Petitioner  :SRI.C.ARUN PRASANTH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :12/02/2009

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                  W.P.(C)No.38543 OF 2003
              ----------------------------------------
              Dated this the 12th day of February, 2009

                           JUDGMENT

The petitioner joined as a Police Constable in the service of

the Government of Kerala, on 15.3.1970 and was promoted as

Head Constable in 1988. While so, disciplinary proceedings were

initiated against him on certain allegations of misconduct which

resulted in Ext.P6 order dated 13.11.1997 imposing on him the

punishment of reversion as Police Constable for a period of one

year. The petitioner filed an appeal, which resulted in Ext.P10

order, whereby the punishment imposed on the petitioner has

been converted into one of barring of his next increment with

cumulative effect for a period of two years. The petitioner is

aggrieved by Ext.P10 order. The petitioner also raises a

contention that since subsequently by Ext.P1 dated 23.11.1999

the petitioner was promoted as Assistant Sub Inspector, his

reversion should have been to the post of Head Constable and

not as Constable. According to the petitioner, the punishment of

barring of increment is a higher punishment than that of

W.P.(c)No.38543/03 2

reversion for a period of one year. He further submits that it

was after he had undergone the punishment of reversion for

one year that Ext.P10 has been passed and therefore the

barring of increment amounts to double punishment.

2. The learned Government Pleader with the help of a

counter affidavit opposes the contentions. According to her,

by Ext.P10 order, the petitioner’s punishment of reversion has

been reduced to one of barring of increment with cumulative

effect for a period of two years.

3. I have considered the rival contentions in detail.

4. I do not find any merit in the contention of the

petitioner that he should have been reverted as Head

Constable and not as Police Constable. Ext.P6 order dated

13.11.1997 imposing on the petitioner punishment of reversion

of Constable was at a time when he was Head Constable and it

is only after the punishment was undergone by him, he was

promoted as ASI. That being so, there is no merit in the

contention that he should have been reverted as Head

Constable. If that be accepted, that would mean that the

petitioner would not be visited with any punishment at all.

But in so far as Ext.P10 is concerned, if the petitioner is of

W.P.(c)No.38543/03 3

opinion that rather than the punishment of barring of

increment with cumulative effect for two years, the

punishment of reversion would be more less harmful to his

service, and since in an appeal filed by him without any notice

for enhancement of the punishment, he could not have been

visited with a harsher punishment, I am of opinion that

Ext.P10 is liable to be quashed. Accordingly, Ext.P10 is

quashed and Ext.P6 is restored with consequential benefits.

Orders in this regard shall be passed and consequential

benefits given to the petitioner as expeditiously as possible, at

any rate, within a period of two months from the date of

receipt of a copy of this judgment.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)No.38543/03 4