IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 31370 of 2001(H)
1. Y.L.REGHU
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.K.JAJU BABU
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :09/10/2009
O R D E R
S. SIRI JAGAN, J
...............................................
O.P. No.31370 of 2001
.................................................
Dated this the 9th day of October, 2009
J U D G M E N T
The petitioner is aggrieved by Ext.P11 order of the
Government by which the petitioner has been imposed with the
punishment of barring one increment for one year with
cumulative effect, for misconducts allegedly committed by him,
while he was working as Intelligence Officer in the office of the
Deputy Commissioner, Agricultural Income Tax and Sales Tax,
Ernakulam. The primary contention of the petitioner is that after
the enquiry officer submitted his report, despite the petitioner’s
request for a copy of the enquiry report, the same was not
furnished to him. The same was given to him only along with
Ext.P11 order of punishment. According to the petitioner, the
same amounts to violation of principles of natural justice as held
by the Supreme Court in Union of India & Otrs. v. Mohd.
Ramzankhan [1991 (1) SCC 588].
2. A counter affidavit has been filed in which it is admitted
that before passing order of punishment, copy of the enquiry
O.P. No.31370 of 2001 -2-
report was not furnished to the petitioner. It is settled law that
before imposing punishment on the basis of an enquiry report, a
delinquent should be given an opportunity to file representation
both against the enquiry report as well as the proposed
punishment. When admittedly before imposing punishment the
copy of the enquiry report was not furnished to the petitioner,
clearly the same amounts to violation of principles of natural
justice as held in Ramzankhan’s case (supra). Accordingly
Ext.P11 order is quashed. If the Government so wishes, they
may take further steps in accordance with law, if even at this
point of time the Government intends to do so.
The writ petition is allowed as above.
S. SIRI JAGAN, JUDGE
rhs