Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 8, Cited by 5]

Central Administrative Tribunal - Delhi

Anil Kumar Sharma S/O S. B. Sharma vs Union Of India Through The on 7 July, 2009

      

  

  

 CENTRAL ADMINISTRATIVE TRIBUNAL
PRINCIPAL BENCH
NEW DELHI
	
O.A. NO.606/2008

This the 7th day of July, 2009

HONBLE SHRI JUSTICE V. K. BALI, CHAIRMAN
HONBLE DR. RAMESH CHANDRA PANDA, MEMBER (A)

Anil Kumar Sharma S/O S. B. Sharma,
S.E. (P), IBB zone, CPWD,
Nirman Bhawan, Paribahan Nagar,
Matigara, Siliguri,
West Bengal-434010.						        Applicant 

( By Shri G. D. Gupta, Sr. Advocate and with him Shri S. K. Sinha, Advocate )
Versus

1.	Union of India through the
	Secretary, Ministry of Urban
	Development, Nirman Bhawan,
	Maulana Azad Road, New Delhi-110011.					 
2.	Union Public Service Commission through
	Secretary, UPSC, Shahjahan Road,
	New Delhi-110069.				           Respondents

( By Shri H. K. Gangwani, Advocate )

O R D E R

Justice V. K. Bali, Chairman:

During the period June, 1989 to June, 1993, A. K. Sharma, the applicant herein, at that time holding the post of Executive Engineer, was in charge of the works of construction of 9 Type-I, 24 Type-II, 24 Type-III and 6 Type-IV quarters for residential accommodation of employees of Defence Audit, which were executed by M/s Kay Kube Ko Contractors under two agreements. With regard to the work of construction as mentioned above, the applicant received a memorandum proposing to hold enquiry against him on 17.10.1997. The departmental proceedings conducted against the applicant culminated into an order of major penalty of reduction of pay by one stage in the time scale of pay for a period of two years with further direction that he would not earn increments of pay during the period of such reduction and on expiry of such period, the reduction would have the effect of postponing his future increments, vide order dated 3.10.2007 (Annexure A-1), a decade after the applicant was issued memorandum proposing to hold departmental enquiry against him. The applicant takes serious exception to the order inflicting punishment upon him. It is his case that even though the allegations subject matter of misconduct could not be substantiated at all, and in fact he was the person who reported the matter to CBI against the contractor for bungling steel with role of AE/JEs, the major penalty in any case could not be imposed upon him as UPSC in the limited role of advice on the quantum of punishment could suggest any of the minor punishments envisaged under rule 11 of the Central Civil Services (Classification, Control and Appeal) Rules, 1965, and not that even though the view of the disciplinary authority was to give him minor punishment, to suggest or advise major penalty. It is also urged that UPSC in any case had no jurisdiction whatsoever to direct the disciplinary authority to give major punishment. Put it differently, it is urged that the disciplinary authority was not bound by the advice of UPSC, be it with regard to the charges having been proved or the nature of the penalty that may be inflicted upon an employee, and yet, the disciplinary authority felt bound by the advice of UPSC.

2. Before we may advert to the contentions raised by Shri G. D. Gupta, learned Senior Advocate representing the applicant, in support of the contentions as mentioned above, it would be useful to trace the backdrop of events culminating into filing of the present Original Application under Section 19 of the Administrative Tribunals Act, 1985 calling in question order dated 3.10.2007 (Annexure A-1), as also disagreement note dated 8.2.2005 (Annexure A-2), UPSC advice dated 1.6.2004 (Annexure A-3) and dated 12.2.2007 (Annexure A-4), and order dated 26.12.2001 (Annexure A-5) whereby a minor penalty was decided to be imposed by the disciplinary authority, as also the chargesheet dated 17.10.1997 (Annexure A-6). The applicant also prays for restoration of all consequential benefits including release of arrears of salary and allowances withheld on account of the punishment, as also exemplary costs for causing undue harassment to him for such a long time without any justification. He also seeks award of cost of the litigation quantified at Rs.50,000/-.

3. The facts as set out in the Application in the context of submissions made by the learned counsel, as noted above, may not need elaborate mention. However, we may make a mention of the service credentials of the applicant and the basic defence he had taken before the disciplinary authority, as has been projected by him in the pleadings made in the present Application. Applicant belongs to Central Engineering Service, 1977 batch and was appointed to the post of Assistant Executive Engineer in CPWD through direct recruitment on 30.12.1978 and was promoted to the post of Executive Engineer on 30.5.1983 and further to the post of Superintending Engineer on 8.9.1995. It is the case of the applicant that all through his services, except for the impugned disciplinary proceedings, his service career is unblemished, and his service record would bear testimony for excellence in his work. He has to his credit such works which have been recognized at national and international level with conferment of awards. He had contributed in structural analysis, design and execution of various projects, including largest spanned RCC structure of Asiad 1982 for exhibitions and sports events in Pragati Maidan, extension of monumental building of National Museum in 1982-83, tallest multi-storey residential apartments in 1983-84 in Delhi for DDA, Indian Embassy buildings at Colombo and Islamabad in 1983-84, Railway project for Saudi Railways in Dahran, Saudi Arabia, Yamuna Bridge and Flyover projects at ISBT, Delhi in 1986-88, Cycling Velodrome at Patiala in 1989, and others. He has been conferred with the national level award Best Sustainable e-Governance Project by Computer Society of India in the year 2006, which was for the e-Governance Project PIMS for Personnel Administration extendable to the entire Central Government, which was developed and implemented by him in Delhi PWD, laterally extended to CPWD and could be further extended to other departments of State/Central Governments. In the aftermath of Gujarat earthquake in January 2001, he was responsible and had authored on behalf of CPWD a draft legislation Professional engineers Act and also Rules thereof in February, 2001 for regulating Engineering Profession. Besides publication and presentation of many articles in the journals, seminars and conferences, he had authored a specialist 500-page reference Hand Book on Repairs and Rehabilitation of RCC Buildings, which was got published through Director General (Works), CPWD in 2002. This work was the first comprehensive treatise on the subject at international level.

4. The applicant was served with a memorandum dated 17.10.1997 proposing to hold an enquiry under rule 14 of the Rules of 1965. The statement of article of charge framed against the applicant has been annexed as Annexure-I with the memorandum aforesaid. The substance of the imputation of misconduct or misbehaviour in respect of which the enquiry was proposed to be held has been set out in Annexure-II. The crux of the allegations against the applicant would be as follows:

(i) That the applicant violated the provisions of CPWD Manual Vol-II contained in paras 27.1.2 and 27.6.7 thereof while ordering direct delivery of huge quantity of steel exceeding the stipulated quantity in the agreement at the sites even though there was no demand from AE (Site)/JE (Site) for direct delivery.
(ii) That he failed to ensure timely submission of structural drawing by the contractor.
(iii) That he failed to recover the value of surplus/ unreturned steel from the contractor from his running account bills.

Insofar as, the statement of article of charge is concerned, it contains only one article of charge. Insofar as, however, the statement of imputation of misconduct or misbehaviour in support of the articles of charge is concerned, the allegations, it appears, have nine elements. It is the case of the applicant that the allegation that direct delivery of huge quantity of steel without demand from AE/JE (Site) was totally misconceived as would be evident from various documents, and the second allegation that the applicant failed to ensure timely submission of structural drawings was totally baseless and subsequently dropped by the disciplinary authority itself based on repeated representations from the applicant, and that the further allegation that the applicant failed to recover the value of steel from the contractor up to December, 1992 was also absolutely baseless and contrary to record. In response to the chargesheet, the applicant vide his reply dated 24.10.1997 denied the allegations contained therein and also submitted that the allegations are not only false but the facts have been twisted and distorted to falsely implicate him through a well designed plot. With no further action after issuance of the chargesheet, the applicant was constrained to give as many as five reminders for appointment of enquiry officer as he was interested in timely conclusion of the departmental enquiry, but to his surprise and dismay, the enquiry officer was appointed only on 21.5.1999. The proceedings remained standstill and it was only in September, 1999 that another enquiry officer was appointed by the disciplinary authority. The applicant requested the enquiry officer on 9.5.2000 for early conclusion of the enquiry as the pendency of disciplinary proceedings and delay in its conclusion was directly affecting his career prospects. Despite being a highly technically qualified and competent person, it is the case of the applicant, that he was not being assigned any important portfolio. The enquiry did not, however, proceed till September, 2000. The same was unduly delayed for another three year. It is the case of the applicant that from the evidence recorded by the enquiry officer, it was established that the issue of steel directly at site was under the directions and instructions of the superior authorities; the said quantity of steel was based on demand for procurement given by AE (Site)/JE (Site) and was got issued direct at site from AE (Store)/JE (Store) based on requirements given by them; the applicant being in supervisory capacity issued instructions on 16.12.1989 to all the AE (Site)/AE (Store)/JE (Store) for getting issued quantities of materials within the completion requirement of respective works; the applicant issued instructions from time to time for material verification at site; when Shri K. S. Matharu, AE (Site) failed to get surplus quantities returned, it was the applicant, who was responsible for return of the available surplus quantity of materials from the contractor; soon after suspicion of the embezzlement the applicant took steps to ensure that maximum recovery of the value of steel is recovered from the contractor, including from the payments becoming due to him in other Divisions; and it was the applicant who unearthed and established the misappropriation and reported the matter to the superior authorities as well as to CBI. The enquiry officer, who was a highly qualified and technically competent person came to an unequivocal finding that On the basis of the above findings I have come to the conclusion that none of the imputation of misconduct in support of the articles of the charge could be proved. The enquiry report was submitted on 27.2.2001. On the report of the enquiry officer, the comments of DG(W) were sought by the disciplinary authority and it was opined on 5.7.2001 by DG(W) that the report of the enquiry officer may be accepted (Annexure a-9). It is the case of the applicant that DG (W), CPWD is the head of department of CPWD and is the best authority in Government of India to comment on the technicalities of departmental procedures followed in PWDs including CPWD for execution of building works, and also, he is responsible for laying down duties to its own CPWD officials at various levels, but to dismay of the applicant, the firm opinion of DG(W) to accept findings of the enquiry officer was discarded by the disciplinary authority, which was based on observations of junior level non-technical officials in the ministry, with no knowledge of departmental procedure of execution of works except half baked knowledge from CPWD Manual Vol-II. The disciplinary authority thus proposed major penalty, which was rejected by CVC. However, based on the advice of CVC, the disciplinary authority communicated its decision to impose minor penalty and issued a show cause notice vide order dated 26.12.2001 (Annexure A-5) for deciding the quantum of punishment. The applicant responded to the said show cause notice on 22.2.2002 relying on documentary and oral evidence produced during enquiry. After a delay of three years from the applicants reply, which would be after 13 years from the date of incident, setting aside the final decision conveyed earlier on 26.12.2001, another memorandum was issued on 8.2.2005 for imposition of major penalty ostensibly on the advice of UPSC. It is the case of the applicant that twice the disciplinary authority expressed its view for imposition of a minor penalty, which was overruled by UPSC, which compelled the disciplinary authority for imposing a major penalty. The applicant was not supplied with the note of disagreement or the advice of UPSC dated 4.3.2003 and 1.6.2004, thus denying him the opportunity to submit on the advice tendered by UPSC. The applicant submitted reply to the note of disagreement on 21.6.2005 dealing with each element of observation of UPSC/disciplinary authority and urged that none of such observations as made were true or based upon documentary or oral evidence produced during enquiry. Vide impugned order dated 3.10.2007 major punishment was imposed upon the applicant.

5. Shri G. D. Gupta, learned Sr. Advocate representing the applicant, contends that the action of the respondents is highly arbitrary and thus violative of Articles 14 and 16 of the Constitution of India, and that in the entire enquiry proceedings, from the stage of investigation to the issuance of chargesheet and to the final conclusion, there is not even a suggestion of mala fide on the part of the applicant. It is also urged that the major punishment has been inflicted upon the applicant, despite a categorical finding not only by CVC but also the disciplinary authority on two occasions, only on the dictates of UPSC, which has only an advisory role and the same, in any case, is wholly illegal and without jurisdiction.

6. Pursuant to notice issued by this Tribunal, the respondents have entered appearance and by filing their counter reply, contested the cause of the applicant. There would, however, be no need to make a detailed mention of the averments made in the counter reply, as during the course of arguments the only point that has been pressed is that once the CVC and the disciplinary authority were of unequivocal view that it was a case of minor penalty, there was no occasion and also no jurisdiction with the disciplinary authority then to inflict major punishment only on the dictates of UPSC.

7. Before we may evaluate and comment upon the contentions as mentioned above, it would be useful to make a mention of the charge that came to be framed against the applicant, findings recorded by the enquiry officer in his report dated 27.2.2001, views of Director General (Works), CPWD, disagreement note recorded by the disciplinary authority, opinion of CVC, reasons given by the disciplinary authority for inflicting minor punishment on two occasions, and the advice of UPSC. The statement of only one article of charge as framed against the applicant reads as follows:

ARTICLE-I Shri A.K. Sharma while posted and functioning as Executive Engineer, Central P.W.D. Division No. I, Chandigarh during June, 1989 to June, 1993 was incharge of the work of Type III Quarters and 6 Type IV Quarters for residential accommodation of employees of Defence Audit Department, which were executed by M/s. KAY KUBE KO., Contractors, under Agreements No.37/EE/CCD/89-90 and No. 59/EE/CCD/89-90. In connection with the execution of these works, in violation of the provisions of Paras, 27.1.2 and 27.6.7 of CPWD Manual, Vol.II (1988 Edition) Shri A.K. Sharma ordered the direct delivery of a huge quantity of steel exceeding the quantity stipulated in the agreement, at the sites even though there was no demand from the AE/JE (sites) for direct delivery and facilitated the contractor to misappropriate the Government steel. He failed to ensure timely submission of structural drawings by the contractor and also failed to recover the value of the surplus/unreturned steel from the contractor through the running account bills which he kept on passing upto December, 1992.
Thus, Shri A.K. Sharma, failed to maintain absolute integrity and exhibited lack of devotion to duty and thereby contravened the provisions of Rule 3(1)(i) and 3(1)(ii) of CCS (Conduct) Rules, 1964. The enquiry officer after making a mention of the statement of witnesses recorded by him came to the following relevant findings:
In the present case the steel was required to be issued to the contractor as stipulated in the agreements No. 37/EE/CCD/89-90 and 59/EE/CCD/89-90. The contractor has quoted for finished item of work and the case is covered under Para 27.1.1 of C.P.W.D. Manual Vol.II. Para 27.1.2 is not relevant as quoted in the article of charges. The orders for issue of steel directly at site, bypassing the stores, were subsequently issued by the office of the Director General (Works) vide D.O. No.4(1)90-B(DGW), dated 09.01.1991 (Refer Annexure-E). This is a departmental practice some times adopted to minimize/limit the booking of expenditure against Suspense Account. The charged officer, therefore, does not seem to be responsible in view of instructions of DG (W).
The cross examination of witness has established, beyond doubt, (Refer Annexure-K) that following practice/procedure was being followed in Chandigarh Central Division in respect of issue of steel to the contractors:-
Quantity/requirement of steel for the work was being assessed/calculated by the A.E. of the concerned Sub-Division.
Quantity thus calculated in (i) above use to be drawn by the A.E. in-charge from the following sources:-
(a) By preparing the indent and handing over the same to contractor or his authorized representative who will draw the steel from CPWD Stores. Such indents were not being passed/routed through the Executive Engineer.
(b) By transfer of surplus steel from one work to other under the orders of A.E. in-charge of work.
(c) Receiving the steel directly from suppliers/source as per orders of DG (W) as mentioned at Annexure-E. Thus while obtaining steel through (a), (b) or (c) the A.E. in-charge was exercising full control on quantity of steel and no indent/information about it was being routed through E.E. The A.E. was also obtaining unstamped receipts from the contractor for issue of such steel to him. The A.E. was also maintaining M.A.S. A/c. in respect of steel issued to the contractor. The steel to be stacked at site in the custody of the contractor who shall be responsible for its safe custody, watch and ward etc. Vide para 27.6.7 of CPWD Manual Recovery Statement for materials issued by the department is required to be annexed with each bill. The Running Bill is prepared by J.E. and submitted to Sub-Divisional office where it is checked by Sub-Divisional Clerk and submitted to A.E. who scrutinizes it and signs it, the bill is then submitted to Divisional office. Thus it is responsibility of J.E., Sub-Divisional Clerk and A.E. to prepare and attach proper recovery statement as per approved proforma. The recovery statement shall indicate all relevant information including actual quantity of steel issued, stipulated quantity of steel in the agreement, quantity of steel already recovered in last bill and quantity of steel being recovered in the bill in question. It shall also contain a certificate that balance quantity not recovered is available at site. Such a certificate is expected to be recorded after having rough assessment and good knowledge that balance steel is available at site. J.E./A.E. who are available at site, most of the time during execution, should have good knowledge of availability of balance Govt. materials stored at site by the contractor. It is difficult to believe that such a huge quantity of steel could be missing from site without being noticed by the J.E./A.E. The audit party while auditing did point out (Ref. Annexure-H) that steel issued is beyond agreement quantities. The A.E. in the reply to audit para (Ref. Annexure-I) admitted that steel beyond agreement quantities have been issued. He further stated that the contractor was being asked to return balance quantities to CPWD Stores. This means that balance quantity of steel was available at site. It seems such a reply by A.E. was misleading. At this point at least, the A.E. should have assessed the quantity of steel available at site and then only replied to the audit para. Had he checked at site, he would have detected the shortage and should have reported to S.E. immediately (Refer Para 26.6.7 of the Manual Vol.II) about shortage of steel. This gave enough time to contractor to continue to receive payment of Running bill till a point that full recovery of steel from him will not be possible. Regarding non recovery of cost of steel not returned by the contractor it is noticed that as soon as shortage of steel was detected, the recoveries to the extent of more than 2 lakh were made before Dec., 1992. Refer Para 6.6 of Annexure-D. Conclusion:
On the basis of above findings I have come to the conclusion that none of the imputation of misconduct in support of the Article of Charges could be proved.

8. Engineer Officer (D) I, CPWD (Vigilance Unit), while commenting upon the report of the enquiry officer, recommended acceptance of the same and dropping of charges, as would be made out from its comments dated 5.7.2001 (Annexure A-9). After making mention of the charges levelled against the applicant and comments on the enquiry officers report, it has been concluded as follows:

It is recommended that findings of Inquiry Officer may be accepted and matter may please be taken up with the CVC for obtaining second stage advice. It is the case of the applicant that without specific approval of the disciplinary authority, junior level non-technical officials in the Ministry, recommended to CVC for imposition of major penalty vide letter dated 13.7.2001. In the letter/note dated 13.7.2001, after referring to the backdrop of the case, while commenting on the enquiry officers report, it has been mentioned that the enquiry officer appears to have taken only the positive points into consideration while preparing his report, and that the issues that were against the applicant have been left out. It is mentioned that the following issues have not been discussed in the report:
(i) In the report of the CBI, it is clear that huge quantity of steel was sent to the site when there was no indent from the JE. 134.46 MT of steel was issued against the stipulated quantity of 104.6 MT given in the Agreement with the contractor.
(ii) Shri A.K. Sharma, the then EE admitted himself before the CBI that steel required during the next 2-3 months was issued in one lot.
(iii)_ Asstt. Engineer had informed the EE about the excess quantity of steel lying with the contractor and his not returning the same in January. On 28.1.1991, the running bills of the contractor were passed by the EE without deducting the amount of excess steel lying with the contractor.
(iv) Steel was supplied to the contractor when he was not supplied with the structural drawings. The EE had purchased and supplied the steel of diameters which was not required at site. The action of the EE had led to the loss of Rs.6 lakhs to the Government. Even after it is agreed that AEs and JEs were equally responsible, major penalty proceedings have also been initiated against Shri Ashok Kumar and R.K. Wadhwa, JEs and minor penalty against Shri M.K. Gautam, AE. This does not mitigate the lapse of the EE. No arguments during the course of hearing have been advanced on the basis of referring the matter to CVC for its second stage advice by disagreeing with the report of the enquiry officer by junior level non-technical officials in the Ministry, but we may mention that the note dated 13.7.2001 indeed appears to have been prepared by one Munish Girdhar, US (Vig.)III. Underneath the signatures of US (Vig.)III therein, it is mentioned as follows:
Notes from page 39/ante may kindly be glanced through.
2. We may refer the case to CVC for their 2nd stage advice with out proposal as at X above while pointing out the issues as detailed at para 8 overleaf. There appears to be no signatures of the head of department or the disciplinary authority on this note. CVC, however, while giving its second stage advice, advised infliction of a minor penalty, as would be made out from memorandum dated 26.12.2001 (Annexure A-5) issued by Government of India, Ministry of Urban Development and Poverty Alleviation. In the memorandum aforesaid, it has been mentioned that the enquiry officer submitted his report vide letter dated 27.2.2001 holding the charge as not proved. The findings of the enquiry officer were sent to CVC for advice. CVC vide U.O. note dated 29.11.2001 did not agree with the findings of the enquiry officer, and observed that the charged officials D.O. letter stating wherever possible the material needed for works immediately may be debited directly to the works instead of routing through the suspense account would not necessitate direct supply of steel at the site for complete quantity required for a work in progress, and that it was not in conformity with para 27.6.7 of CPWD Manual which says that issue of steel should not be made too much in advance of actual requirement at site and normally the issue should not exceed beyond the requirements of next 2-3 months at sites. It is then mentioned that as overall in charge of the works, the applicant should have kept a watch on timely submission of structural drawings by the contractor as stipulated in the agreement, and that he should have also taken timely action for recovery of value of surplus steel from the contractor through the RA bills. CVC, therefore, advised imposition of suitable minor penalty on the applicant. Advice of CVC, it appears, was accepted by the President and, therefore, the disagreement note was conveyed to the applicant for representation. The applicant responded to the aforesaid note vide representation dated 22.2.2002. The matter, it appears, was once again put up before DG(W), CPWD.

9. Director General (Works), CPWD in his detailed comments dated 5.6.2002 containing 19 pages, copy whereof has been provided to us during the course of arguments, has mentioned that the matter was investigated by CBI, which pointed out lapses on the part of the applicant. The allegations were regarding issue of steel directly at site and non compliance of preparation and submission of structural drawing by the contractor and also that there was no demand from JE/AE regarding requirement of steel. The investigation report was sent by CBI to CE (Vig.) on 13.5.1993, with copy endorsed to CVC. CVC in their first stage advice vide U.O. dated 20.1.1994 advised for initiation of major penalty proceedings against the applicant and minor penalty proceedings against Shri M. K. Gautam, AE(C). Subsequently, CVC advised for initiation of major penalty proceedings against Ashok Kumar, JE and Shri R. K. Wadhwa, JE vide U.O. dated 5.2.1997. Chargesheet was, however, issued to the applicant on 17.10.1997 under rule 14 of the Rules of 1965. After referring to the charges framed against the applicant, reference is then made to report of the enquiry officer holding the charges as not proved. Mention then is made to the disagreement note of the disciplinary authority dated 26.12.2001 and acceptance of the second stage advice of CVC for imposition of suitable minor penalty. It is recorded that the disagreement was based mainly on the observation that the charged officials letter stating Wherever possible the material needed for works immediately may be debited directly to the works instead of routing through the suspense account, did not necessitate direct supply of steel at the site for complete quantity required for a work in progress, and was not in conformity with para 27.6.7 of CPWD Manual which says that issue of steel should not be made too much in advance of actual requirement at site and normally the issue should not exceed beyond the requirements of next 2-3 months at sites, and that as overall in-charge of the works, the applicant should have kept a watch on timely submission of structural drawings by the contractor as stipulated in the agreement, and he should have taken timely action for recovery of value of surplus steel from the contractor through the RA bills. Reference is then made to the representations made by the applicant on various dates. Comments have been made with regard to representations of the applicant. Observations are then made with regard to CVCs advice. In that context, it has been mentioned, thus:

On preliminary perusal of the Memorandum, it is seen that the Central Vigilance Commission (CVC)s advice, which has set aside Inquiry Officers findings, is highly biased, illogical and misconceived. Consequently, your decision based on such advice to impose minor penalty on the C.O. would be inappropriate, defective on the preliminary issues as under:
A.1 The Disciplinary Authority on CVCs directions appointed the I.O. No misconduct has ever been pointed out against him. Setting aside an Investigation Report from such an I.O. by CVC is malafide and arbitrary. (Evidenced at Page-1 of Appendix enclosed).
A.2 I.O.report/findings, which is based on the documents brought on record, evidence adduced by way of examination in chief, cross examination and re-examination etc. during the proceedings before him, cannot be summarily and arbitrarily brushed aside on the pretext of having not mentioned the details of documents marked by him and taken on record or for want of providing linkages to his findings. The IO was appointed with the concurrence and in consultation with CVC. As he was not a regular CDI, the CVC ought to have given him the format in which he was supposed to submit his report so as to indicate the details of documents on record and their linking with the findings etc. However, the IO in the present case was of the rank of chief Engineer, CPWD and if the complete file including IOs report, POs and COs briefs etc. is gone into, both the aspects viz. the documents on record and their linkages with the findings would be obvious. All said and done for the alleged deficiencies, if any, in the IOs report, the CO should not be put to any disadvantage as is being made out in the CVCs advice. (Evidenced at Page-2 of appendix enclosed).
A.3 All the points raised in the CVCs advice forming the basis of Minor Penalty, are related to interpretation of the departmental rules contained in the CPWD Manual and procedures. (Evidenced at Page-4 of Appendix enclosed). Considering the background and experience of the I.O., none other could be better suited for the job.
A.4 Even assuming, without admitting that the I.O. has committed some unintentional procedural lapse(s), it cannot be construed against the C.O. A.5 The fallacies in the art of presentation of I.O.s report, if any, over which C.O. had absolutely no control, whatsoever, cannot be construed to the disadvantage of the C.O. The DG (W) then made its own comments. CVCs observations have then been analysed threadbare and clarified. The conclusion arrived at by DG (W) reads as follows:
It is proved that the CO (as EE) had made purchase for bulk of the steel required in various works in progress after obtaining annual requirements from the AEs in respect of each of these works. There is nothing irregular in this action of EE as purchase formalities take time and market availability is often uncertain. As progress of the works is vitally dependent on availability of materials and supply of cement and steel were the contractual obligations of the department, the anxiety on the part of EE (the C.O.) for timely procurement of steel can be appreciated. In fact the C.O. had instructions to take direct supply of steel from the higher authorities. Primary responsibility of keeping a watch over the consumption of steel by the contractor lies with JE and AE in charge of the work and they were supposed to monitor the consumption of steel. The C.O. who was in charge of number of works could not be expected to verify the quantity of steel lying at site during his routine inspections because the same would require the process of weighment. The steel was pilfered by the contractor and there is absolutely no link to prove that pilferage of steel by the contractor had anything to do with the direct supply of steel taken by the C.O. or with the quantity of steel procured more than the requirement. It was the C.O. who issued directions to the AEs not to keep excess material at site and it was his sincere efforts as a result of which about 40 M.T. of steel was realized from the contractor. The C.O. came to know about the outstanding quantity of surplus steel through letter of AE dated 3.7.91 addressed to the contractor. The CO safeguarded Govt. interests with his efforts for realising the material/recovery of Govt. dues as mentioned in his representation under his para C.1 above. The physical check was organized by the C.O. with the contractor on 6.2.92 and shortage of steel was detected. It was the C.O. who reported the matter to CBI for investigation and for recovery of removed material. The steel was pilfered by the contractor and the C.O. was not a party to it directly or indirectly. The charge has not been proved by the I.O. also.
Keeping in view the documents placed on record, I.O.s report, C.O.s representation, CVCs 2nd stage advice as well as circumstances of the case, it is felt that ends of justice would be met if charges against Shri A. K. Sharma, SE (Civil) are dropped.

10. The disciplinary authority sent its first reference to UPSC for advice on quantum of punishment vide letter dated 2.7.2002. After tracing the history of the case in all its minute details, the advice of the Commission as to quantum of minor penalty to be imposed upon the applicant was sought. Operative para of the letter aforesaid reads, thus:

8. The advice of the Commission as to the quantum of minor penalty to be imposed upon Shri A.K.Sharma, the then EE now SE may be obtained and conveyed to this Ministry. Records of the case as per annexure, service particulars of Shri A.K.Sharma, SE in the prescribed proforma and his CR doss iers are enclosed herewith. UPSC vide its advice dated 4.3.2003 mentioned that the articles of charge read with statement of imputations of misconduct would consist of the following nine elements:
(i) Shri A.K. Sharma, in violation of the provisions of paras 27.1.2 and 27.6.7 of CPWD Manual Vol.II (1988 Edition) supplied excess material, i.e. 134.464 MTs. of steel of different diameters directly at sites at initial stage of works without any demand from the AE/JE (Sites) for direct delivery. Moreover, as per both the agreements, the steel was to be supplied/delivered from CPWD Divisional Store Sector 7, Chandigarh and the direct delivery was not applicable because neither the steel was imported nor any such clause was inserted in the agreements as required under the provisions of para 27.1.2 of CPWD Manual II (1988 Edition).
(ii) There was no immediate requirement of steel at the sites because the structural drawings (the basic and vital documents for execution of works) were not readily available and were being received in piecemeal with inordinate delay which could not have justified the booking/debiting the expenditure direct to works and direct delivery of steel. Even though the steel was booked/debited direct to works, the same could be kept in stores and issued from time to time to the sites through indents as per requirements according to structural drawings.

Shri A.K. Sharma, neither ensured the timely submission of structural drawing nor did he take any action against the contractor who failed to submit the structural drawing within 15 days of signing of agreements and had been submitting the structural drawing in piecemeal upto 24.10.1990 for the agreement No.37/EE/CCD/89-90 in total contravention of additional condition No.II of both the agreements according to which the structural drawings were to be submitted by the contractor for approval within 15 days of the signing of the agreements. Moreover, these two contracts were unique case in which he (Shri A.K. Sharma) asked the contractor to prepare the structural drawings whereas normally CPWD prepares the structural drawings for its work.

Shri A.K. Sharma supplied 134.464 MTs steel directly at the sites even though the actual requirement as stipulated in the agreement was 104.60 MTs of steel.

Shri A.K. Sharma delivered directly the steel of such diameters which were either not projected in the annual requirement and if some of them were projected by AE (Sites) in the annual requirement, those were in small quantities but he (Shri A.K. Sharma) supplied un-required diameters of steel in bulk which remained unconsumed and were later on misappropriated by the contractor. The position is explained as under:-

(A table has been made but the same is not reproduced, as the same may not be relevant for deciding the issues in question) When the contractor was not returning the surplus steel despite repeated letters and issuance of Return Indent dt. 25.1.1991 by AE (Site), he (Shri A.K. Sharma) did not recover the value of surplus/unreturned steel from the running account bills of the contractor which he kept on passing upto December, 1992.
Shri A.K. Sharma arranged to deliver the steel of such diameters which were not required as per the structural drawings and he did not substitute such diameters in the structural drawings during the weekly site inspections and as a result the AEs/JEs (Sites) indented more steel from CPWD Divisional Store as per structural drawings for bonafide requirements at the sites.
He did not take any action/pay attention, whenever during the inspection, the AE/JEs (Sites) used to suggest to him for either the departmental withdrawal/lifting of unconsumed diameters of steel from the site or substitution of such diameters of steel in the structural drawings.
(ix) Whereas Shri A.K. Sharma checked the cement registers 15 times, he did not check the MAS Registers of steel even once which he should have checked in order to exercise control over the steel even though he had supplied a huge quantity of steel directly at the sites at the initial stage of works. The Commission then commented with regard to each of the elements reproduced above. The Commission then made observations with regard to report of the enquiry officer and enumerated four points, which, according to it, were not discussed by the enquiry officer. The opinion given by the Commission reads, thus:
14. Having gone through the case records carefully and keeping in view that the entire case is predominantly based on the documentary evidence adduced during the inquiry, the Commission is of the opinion that all the elements contained in the Article of Charge appear to be proved against the C.O. The charges which are prima facie found to be established against the C.O. are very grave and appear to warrant a major penalty on the C.O. Keeping in view the principles of natural justice the case is remitted back to the Ministry for issuing a fresh disagreement note, which may incorporate the above observations of the Commission and thereafter, follow the procedure laid down in the Rules. After doing the needful the case records may be sent to the Commission for tendering their final advice. The disciplinary authority made second reference to the Commission giving reasons for inflicting minor penalty only. The reference consists of 15 pages. All the elements as mentioned by the Commission with its observations, and the comments of CPWD on such elements have been elaborately mentioned. The disciplinary authority once again reiterated its stand of inflicting only a minor penalty upon the applicant. Paragraphs 8, 9, 10 and 11 which are relevant for the controversy in issue, read thus:
8. While the Executive Engineer is the head of the team executing a work, the AE/JE concerned are the officials who remain at sites most of the time. The contractor could not have removed the unused steel without their knowledge/connivance. The AE in-charge of the work expired on 30.04.1995 and, therefore, no action could be taken against him. The charges against Shri M.K. Gautam, AE were dropped uner order dated 04.02.1998. Major penalty charge-sheet has been issued against Shri R.K. Wadhwa, JE and Shri Ashok Kumar, JE. The case is yet to be concluded. CPWD in its U.O. note dated 05.06.2002 has observed that the C.O. has made purchase for bulk of the steel required in various works in progress after obtaining annual requirements from the AEs in respect of each of these works. According to CPWD, there is nothing irregular in the action of EE as purchase formalities take time and market availability is often uncertain. As progress of the work is vitally dependent on availability of material and supply of steel and cement were the contractual obligation of the Department, the anxiety on the part of EE for timely procurement of steel can be appreciated.
9. The C.O. had instruction to take direct supply of steel from higher authorities. Primary responsibility of keeping a watch over the consumption of steel by the contractor lies with the JE and AE in-charge of the work. The C.O. being the head of the team, i.e., Executive Engineer, cannot be expected to verify the quantity of steel lying at site during his routine inspection.
10. In the light of the foregoing, DG (W), CPWD is of the view that the ends of justice would be met in this case if a suitable minor penalty, as advised by the CVC in its second stage advice, is imposed on Shri A.K. Sharma.
11. The President has considered the records of the case, the observations made by the UPSC as detailed above, and also the comments/recommendations of DG (W), CPWD. The President agrees with the view that though the Executive Engineer is the head of the team executing a work, AE and JE are the officials who remain at sites most of the time. The contractor could not have removed the unused steel without their knowledge/connivance. The primary responsibility of keeping watch over the consumption of steel by the contractor lies with the JE and AE in-charge of the work. The C.O., being head of the team (i.e., Executive Engineer), cannot be expected to verify the quantity of steel lying at site during his routine inspection. The President, therefore, feels that imposition of a major penalty on the C.O., as advised by the UPSC, would not be in keeping with the principles of natural justice. He holds the tentative view that imposition of a suitable minor penalty on Shri A.K. Sharma, SE (C) (then EE) would suffice in this case. As such, (reconsidered) advice of the Commission on the quantum of penalty to be imposed on him may be obtained and communicated to this Ministry. Vide its letter dated 1.6.2004, UPSC, however, reiterated its stand that it was a case of major penalty. After giving the backdrop of the case, the stages that were reached from time to time up to the advice of the Commission vide letter dated 4.3.2003, and forwarding of the records to the Commission with the disciplinary authority reiterated its stand of inflicting only a minor punishment, the Commission observed as follows:
3. Vide letter dt. 4.3.2002, the Commission had communicated to the DA that all the elements contained in the Article of charge appear to be proved against the CO. The charges which are prima facie found to be established against the CO are very grave and appears to warrant a major penalty on the CO and, further, advised for issuing a fresh disagreement note which may incorporate the observations of the Commission and thereafter follow the procedure laid down in the Rules. Now, the Ministry have stated that the imposition of a major penalty on the CO, as advised by the Commission, would not be in keeping with the principles of natural justice and, therefore, the imposition of a suitable minor penalty on the CO would suffice in this case.
4. The Commission observe that they had gone into all the factors related to this case very carefully and, thereupon, had found that the entire case was predominantly based on the documentary evidence. All the elements, contained in the Article of Charge as also in the Statement of Imputations of misconduct or misbehaviour, are fully established against the CO, and are so grave in nature that it warrants a major penalty as against the tentative decision of the Ministry to impose only a minor penalty on the CO. Also the Commission observed that while the Commission has held that all the elements of charge are proved against the CO but, according to the DA, only one element of charge is found to be proved and, therefore, to this extent, the disagreement note already recorded by the DA looses its rationale, adequacy and relevance.
5. The Commission further observe that the Ministry have not been able to bring forth any new fact or ground or raise any new point of law or rules. They have only stated that the major penalty on the CO would not be in keeping with the principles of natural justice and they still hold the tentative view that imposition of a suitable minor penalty on the CO would suffice in this case. They also observe that the Ministry have not given any proper justification for the reconsideration of this case by the Commission.
6. In the light of their findings as discussed above and after taking into account all other aspects relevant to the case, the Commission consider that keeping in view the gravity of charge as held proved against the CO, they reiterate the advice given earlier vide Advice letter dt.04.03.2003. It is the case of the applicant that on insistence of UPSC, fresh disagreement note for major penalty came to be issued by the disciplinary authority. Contents of the same are mere reproduction of the advice of the Commission by combining the paragraphs. The applicant responded to the same vide reply dated 21.6.2005. Comments of DG(W), CPWD (HOD) were called for, who once again, categorically opined that the applicant was to be exonerated. The disciplinary authority, however, vide order dated 2.5.2006 recommended to the Commission on quantum of major penalty. UPSC opined it to be a case of major penalty and thus, the applicant was inflicted the punishment, as mentioned above, vide order dated 3.10.2007.

11. Shri G. D. Gupta, Senior Advocate, representing the applicant, vehemently contends that even though the applicant may have a fool proof case to demolish the findings of the disciplinary authority for major penalty primarily based upon the view expressed by UPSC, he would not go into that issue as this Tribunal may not go into the exercise of appreciating evidence in the limited scope of judicial review vested with it. Be that as it may, the learned counsel contends that the order of major punishment is wholly unwarranted both on law and facts of the case. On facts, it is urged by the learned counsel that even if the charge is taken to be gospel truth, there is no element of mala fides or extraneous considerations involved therein. The applicant, at the most, is said to have committed a procedural lapse, which may have resulted into some loss to the Government, for which he, in any case, was not responsible, and those who are responsible have either been left out or disciplinary proceedings are still under contemplation against them, without any progress. In an additional affidavit, when this Tribunal on an earlier occasion vide order dated 1.10.2008 required some clarifications to be made, it has been stated and so urged by the counsel that those who are actually responsible for facilitating the contractor in misappropriating the steel, and those who actually connived with him, i.e., the AEs/JEs, were proceeded against departmentally at a very late stage and thereafter the charges were dropped against them. On further clarification, the counsel states that in fact, the AEs/JEs agitated against the departmental proceedings initiated against them by way of filing an Original Application in the Chandigarh Bench of this Tribunal, and the said proceedings were quashed, consequent upon which the charges against them were dropped. It is thus urged that those who are actually responsible have gone scot-free, whereas the applicant is the only person in the net. It is also urged that the applicant was successful in recovering, by adjustment of bills, a major part of cost of the steel misappropriated by the contractor, and that he was the person who sought for holding an enquiry in the matter by CBI, and yet he has suffered untold miseries and harassment spanned over a period of seven years. On law, the submission made by the counsel has already been noted above. Shri H. K. Gangwani, learned counsel representing the respondents, joins issues on all the points raised by the learned counsel representing the applicant.

12. We have heard the learned counsel representing the parties and with their assistance examined the record.

13. Part-V of CCS (CCA) Rules, 1965 (hereinafter referred to as Rules of 1965) deals with penalties and disciplinary authorities, and Part-VI deals with procedure for imposition of penalties. Both these parts cover rules 11 to 16 of the Rules of 1965. Rule 11 empowers Government to impose minor or major penalties. Minor penalties include censure, withholding of promotion, recovery from pay of the whole or part of any pecuniary loss caused by him/her to the Government by negligence or breach of orders, reduction to a lower stage in the time-scale of pay by one stage for a period not exceeding three years, without cumulative effect and not adversely affecting his pension, and withholding of increments of pay. These penalties have been enumerated in Rule 11 (i) to (iv). Major penalties include reduction to a lower stage in the time-scale of pay for a specified period, reduction to lower time-scale of pay, grade or post, compulsory retirement, removal from service which shall not be a disqualification for future employment, and dismissal from service, as enumerated in Rule 11 (v) to (ix). Rule 12 deals with disciplinary authorities with regard to the officers in the different Services enumerated therein. Rule 13 deals with authority to institute proceedings. Rule 14 gives an exhaustive procedure for holding the proceedings pertaining to major penalties. There cannot be imposition of any penalty specified in Clauses (v) to (ix) of Rule 11 without holding an inquiry. Procedure for holding inquiry, as mentioned above, has then been given in detail starting from appointment of Inquiry Officer and drawing up of substance of imputations of misconduct, etc. The preparation of report by the Inquiry Officer shall contain (a) the articles of charge and the statement of the imputation of misconduct or misbehaviour, (b) the defence of the Government servant in respect of each article of charge, (c) an assessment of the evidence in respect of each article of charge, and (d) the findings on each article of charge and reasons therefor. Various steps to be taken after conclusion of the inquiry and the preparation of report have been enumerated from Rule 14 (1) to (23).

14. Action to be taken on the inquiry report and the manner in which it has to be taken then has been dealt with in Rule 15 of the Rules of 1965. The same reads thus:-

"15. Action on the inquiry report (1) The Disciplinary Authority, if it is not itself the Inquiring Authority may, for reasons to be recorded by it in writing, remit the case to the Inquiring Authority for further inquiry and report and the Inquiring Authority shall thereupon proceed to hold the further inquiry according to the provisions of Rule 14, as far as may be.

[(2) The Disciplinary Authority shall forward or cause to be forwarded a copy of the report of the inquiry, if any, held by the Disciplinary Authority or where the Disciplinary Authority is not the Inquiring Authority, a copy of the report of the Inquiring Authority together with its own tentative reasons for disagreement, if any, with the findings of Inquiring Authority on any article of charge to the Government servant who shall be required to submit, if he so desires, his written representation or submission to the Disciplinary Authority within fifteen days, irrespective of whether the report is favourable or not to the Government servant.

(2-A) The Disciplinary Authority shall consider the representation, if any, submitted by the Government servant and record its findings before proceeding further in the matter as specified in sub-rules (3) and (4)] (3) If the Disciplinary Authority having regard to its findings on all or any of the articles of charge is of the opinion that any of the penalties specified in Clauses (i) to (iv) of Rule 11 should be imposed on the Government servant, it shall, notwithstanding anything contained in Rule 16, make an order imposing such penalty:

Provided that in every case where it is necessary to consult the Commission, the record of the inquiry shall be forwarded by the Disciplinary Authority to the Commission for its advice and such advice shall be taken into consideration before making any order imposing any penalty on the Government servant.
(4) If the Disciplinary Authority having regard to its findings on all or any of the articles of charge and on the basis of the evidence adduced during the inquiry is of the opinion that any of the penalties specified in Clauses (v) to (ix) of Rule 11 should be imposed on the Government servant, it shall make an order imposing such penalty and it shall not be necessary to give the Government servant any opportunity of making representation on the penalty proposed to be imposed:
Provided that in every case where it is necessary to consult the Commission, the record of the inquiry shall be forwarded by the Disciplinary Authority to the Commission for its advice and such advice shall be taken into consideration before making an order imposing any such penalty on the Government servant."
From perusal of Rule 15, reproduced above, it is manifest that if the disciplinary authority is of the opinion that any of the penalties specified in Clauses (i) to (iv) of Rule 11, which pertain to minor penalties, should be imposed on the Government servant, it shall, notwithstanding anything contained in Rule 16, make an order imposing such penalty, provided that in every case where it is necessary to consult the Commission, the record of the inquiry shall be forwarded by the disciplinary authority to the Commission for its advice and such advice shall be taken into consideration before making any order imposing any penalty on the Government servant. If the penalties to be imposed may be the ones under Clauses (v) to (ix) of Rule 11, the disciplinary authority may make an order imposing such penalty provided that in every case where it is necessary to consult the Commission, the record of the inquiry shall be forwarded to it by the disciplinary authority for its advice and such advice shall be taken into consideration before making order of imposing any such penalty on the Government servant.
15. It is manifest that before passing an order of punishment, be it minor or major, the advice of the Commission has to be sought for. The advice requisitioned as per rules mentioned above can be with regard to quantum of punishment. Such an advice, we may reiterate, is sought only at conclusion of the entire disciplinary proceedings. There is no embargo in the rules that if the disciplinary authority is of the view that delinquency indulged in by an employee is to result in minor penalty, the UPSC cannot advice, for reasons to be given by it, that it may be a case of major penalty. Ordinarily, when the disciplinary authority is of the confirmed view that it is a case of minor penalty, the UPSC is required to advise any of the minor penalties envisaged in rule 11 of the Rules of 1965, but we are not prepared to accept the contention raised by the learned counsel representing the applicant that UPSC would have no jurisdiction to advise major penalty when the view of the disciplinary authority is to inflict a minor penalty. The learned counsel for his contention, however relies upon a judgment of this Tribunal in OA No.1955/2006 decided on 16.5.2007 in the matter of Dinesh Kumar Patnaik v Union of India & Others. Pertinent reliance of the counsel is on the following observations made by this Tribunal:
33. Perusal of the Rules would unmistakably reveal that whether the penalty to be imposed shall be minor or major and accordingly whether the procedure such as contemplated under Rules 14 or 16 would apply, has to be in the exclusive domain of the Disciplinary Authority. It is true that there is no provision specifically saying that before arriving at a decision as to the nature of misconduct of the employee, whether the penalties imposed should be the one covered either under minor or major penalties, but the very fact that the advice of the Commission is to be sought only on the conclusion of the inquiry and when the Inquiry Officer returns the finding against the employee and even the punishment is also thought over by the Disciplinary Authority would demonstrate that the advice of the Commission would only be with regard to the punishment already thought over by the Disciplinary Authority on conclusion of the entire proceedings. We have given our anxious thoughts to the contention raised by the learned counsel, but are of the view that the decision relied upon by the counsel would not be applicable to the facts of the present case. Brief facts of the case aforesaid would reveal that Dinesh Kumar Patnaik, the applicant, an IFS officer, while posted in China, was recalled to the Ministry of External Affairs and was served with a memorandum calling upon him to give his explanation. He admitted the basic allegations, resulting into issuance of memorandum dated 22.1.2003 initiating minor penalty proceedings. He reiterated admission of his guilt in reply dated 31.1.2003. In 2004, he received two memos withdrawing minor penalty proceedings and initiating major penalty proceedings on the advice of UPSC. The question which came to be debated for adjudication in the context of the facts and rules dealing with minor and major penalties was as to whether the advice of UPSC was to be confined only to the quantum of punishment or that it could go beyond that as regards conversion of major proceedings from minor penalty proceedings. This question was framed by us in paragraph 21 of the judgment. The question, couched in somewhat different language, in the peculiar factual position of the said case, has also been framed in paragraph 31 of the judgment. The same reads as follows:
31. The question as to whether the advice sought from the Commission would pertain to quantum of punishment or the same could also be with regard to nature of penalties, minor or major, as enumerated in rule 11 (i) to (iv) and (v) to (ix) respectively, shall have to be answered in the context that the stage for seeking the opinion from the Commission had not yet reached. The Tribunal while elaborately dealing with the relevant provisions of the Rules of 1965, observed as extracted above. The pertinent issue was the jurisdiction of UPSC to advise or direct initiation of major or minor penalties. Inasmuch as, the advice is to be sought on the conclusion of the proceedings, decision with regard to which had since already been taken as to whether the same were to be major or minor, it was held as extracted above. Facts of the present case thus have no parity with the facts of Dinesh Kumar Patnaik (supra). Admittedly, in the present case the applicant was served with a memorandum for initiation of major penalty proceedings against him, and even though, in the opinion of the disciplinary authority it was a case of minor penalty, UPSC in view of the provisions of the Rules of 1965 advised the disciplinary authority to impose a major penalty. Such was not the question involved in Dinesh Kumar Patnaik.

16. The second contention of the learned counsel that the present is a case of virtual direction issued by UPSC to inflict major penalty and the same has been taken as such, however, stands on a solid wicket. It is settled proposition of law, and we may mention that there was no dispute with regard to the same during the course of arguments, that consultation with UPSC does not extend to making advice by it to be binding upon the Government. Even though, not in dispute, we may still mention that proviso to sub-rule (3) of rule 15 of the Rules of 1965 would make it clear that consultation with the Commission and seeking its advice is not necessary with regard to all the employees or categories of employees that may be covered, the requirement of the disciplinary authority is to consult the Commission for its advice, which has to be taken into consideration before making any order imposing penalty upon the Government servant. By virtue of provision contained in sub-rule (4), the position is same as may pertain to minor penalties with the only difference that if a minor penalty is to be imposed, it is not necessary to give the Government servant an opportunity of making representation on the proposed penalty. However, in every case where it is necessary to consult the Commission, the record of the enquiry shall be forwarded to the Commission for its advice and such advice shall be taken into consideration before making an order imposing any such penalty. Consultation as envisaged under the rules referred to above, is only for advice, which in the very nature of things cannot be binding. In view of provisions contained in clause (c) of Article 320(3) of the Constitution, UPSC or the State Public Service Commission, as the case may be, has to be consulted on all disciplinary matters affecting a person serving under the Government of India or the Government of a State in a civil capacity, including memorials or petitions relating to such matters. The only obligation on the part of the disciplinary authority is to take such an advice into consideration before passing the order of penalty. We need not further delve into this issue, as the same is no more res integra. We may refer to the following observations made by the Honble Supreme Court in State of U.P. v Manbodhan Lal Srivastava [AIR 1987 SC 912]:

It is clear that the requirement of the consultation with the Commission does not extend to making the advice of the Commission on those matters, binding on the Government. In the absence of such a binding character, it is difficult to see how non-compliance with the provisions of Art. 320(3)(c) could have the effect of nullifying the final order passed by the Government. The Commissions function is purely advisory. Not only is its advice not binding upon the Government, the Government cannot act mechanically upon such an advice also, without applying its mind in the matter in question, e.g., taking of disciplinary action against a Government servant. In A. N. DSilva v Union of India [AIR 1962 SC 1130], the Honble Supreme Court held that the UPSC is not an appellate authority over the enquiry officer and further that the President is by Article 320 of the Constitution required to consult the Commission but is not bound by its advice. We have also so held in Dinesh Kumar Patnaik (supra), relying upon the judgment of the Honble Supreme Court in Manbodhan Lal Srivastava (supra).

17. Having so observed, it shall have to be found out as to whether in fact and reality, the disciplinary authority acted upon dictates of UPSC. We have already traced the history of the case culminating into the impugned order dated 3.10.2007. It may be recalled that the disciplinary authority sent its first reference to UPSC vide letter dated 2.7.2002. The operative part of the letter dated 2.7.2002 has since already been reproduced in paragraph 10 of this judgment. The advice of the Commission was sought on as to the quantum of minor penalty to be imposed upon the applicant. The advice of UPSC dated 4.3.2003, insofar as the same is relevant, has also been reproduced in paragraph 10 itself, the operative part whereof is to the effect that the case was remitted to the Ministry for issuing a fresh disagreement note, which may incorporate the observations of the Commission and thereafter to follow the procedure laid down in the Rules, and after doing the needful the records were to be sent to the Commission for tendering its final advice. If perhaps, after giving its advice to inflict major punishment, the case may have been remitted to the disciplinary authority, it could be argued that the disciplinary authority had not been issued any direction. However, remittance of the case for issuing fresh disagreement note which may incorporate the observations made by the Commission, and thereafter to follow the procedure laid down in rules, would unmistakably suggest that direction came to be issued to necessarily follow the advice of the Commission. Even though, stated to be advice, the same partakes the character of a direction or mandate. The disciplinary authority in its second reference, already adverted to in paragraph 10 of the judgment itself, consisting of 15 pages, required the UPSC to reconsider its decision and once again suggested infliction of a minor punishment. The reasons for so doing have been stated in paragraphs 8, 9 and 10 of the second reference of the disciplinary authority dated 24.12.2003, already reproduced in the earlier part of the judgment. UPSC, however, reiterated its stand that it was a case of major punishment. The observations made by UPSC have also been reproduced hereinabove. The reiteration has naturally to relate to the first advice of UPSC dated 4.3.2003 and that, as already mentioned, is a direction to the disciplinary authority to issue a fresh disagreement note incorporating the observations of the Commissions, and then to further proceed in the matter. Even though, in the first instance the disciplinary authority, despite the directions as mentioned above, thought it appropriate for the UPSC to have a fresh look, and gave reasons for that as well, but nonetheless it was taken as a direction. As it was the case of the disciplinary authority, and for good and adequate reasons, that only minor penalty would serve the ends of justice, there was no occasion for it to have requested the UPSC to have a second look at the matter. It had the jurisdiction to come to its own conclusion on the quantum of punishment even though, while taking into consideration the advice of UPSC. Our observation that the disciplinary authority felt bound by the advice of UPSC to inflict major penalty, is fortified from other facts and circumstances available on records. It may be recalled that while making its first reference to UPSC on 2.7.2002, the disciplinary authority while observing that the charge against the applicant stood proved, mentioned that the applicant being SE could not be taken as the head of the team as the execution of the work by its nomenclature had to be handled by the EE as the head of the team consisting of JE, AE and other staff. While making the reference, overall fact situation was taken into consideration. The fact that the applicant was exonerated by the enquiry officer and fully supported by the HOD, DG(W), as also that in the opinion of CVC it was a case of minor penalty, was mentioned. The UPSC, on the other hand, it is quite apparent from reading of the order, examined only the nine components of the charge and held the same to be proved. No other circumstance, such as mentioned in the reference, which can well be said to be extenuating circumstance, was even remotely taken into consideration. As mentioned above, in sufficient details UPSC referred to the nine components of the charge and with regard to each element made its comments, holding all the elements of the charge to be proved. The nine elements or components are the same as have been mentioned in the statement of imputation of misconduct or misbehaviour in respect of which the enquiry was proposed to be held as has been set out in Annexure-II to the memorandum dated 17.10.1997. The same are only elaboration of the only article of charge mentioned in the statement of article of charge annexed as Annexure-I with the memorandum aforesaid. Reference is then to various aspects showing irregularities which were not taken into consideration by the enquiry officer. The stand of the applicant and the points in his favour referred to by the enquiry officer, fully supported by the HOD, DG(W), find no mention whatsoever, except that it was the applicant who initiated the enquiry on his own and arranged recovery. On that count all that has been mentioned in half a line is that it is seen that inquiry was started after the audit detected the irregularities. Nothing insofar as, arranging recovery by the applicant of the misappropriated steel from the contractor is concerned, has been mentioned. The stand of the applicant that he is the person who initiated the action or enquiry and referred the matter to CBI, it appears, has been wrongly repelled by simply observing that he moved in the matter only after the audit detected the irregularities, as surely the applicant who was himself not aware of the irregularities, could not initiate the action before he may have come to know the same. Be that as it may, as mentioned above, the extenuating circumstances, mentioned in the reference made by the disciplinary authority, have not been taken into consideration at all. When the disciplinary authority made the second reference on 24.12.2003, it brought to the notice of UPSC variety of extenuating circumstances in paragraphs 8, 9 and 10 of the reference, already reproduced above. It is mentioned therein that whereas the EE is the head of the team executing a work, the AE/JE concerned are the officials who remain at sites most of the time, and that the contractor could not have removed the unused steel without their knowledge/connivance. The AE in-charge of the work expired on 30.4.2995 and, therefore, no action could be taken against him. Charges against Shri M. K. Gautam, AE were dropped, while major penalty charge-sheet was issued against Shri R. K. Wadhwa, JE and Shri Ashok Kumar, JE, and the case is yet to be concluded. It is also mentioned that CPWD vide UP note dated 5.6.2002 observed that the applicant had made purchase of bulk of the steel required in various works in progress after obtaining annual requirements from the AEs in respect of each of the works, and according to CPWD, there was nothing irregular in the action of the applicant as purchase formalities take time and market availability is often uncertain. It is then mentioned that the applicant had instructions from higher authorities to take direct supply of steel, and that primary responsibility of keeping a watch over the consumption of steel by the contractor lied with the JE/AE in-charge of the work. The applicant was, however, expected to verify the quantity of steel lying at site during his routine inspection. It is also mentioned that DG(W) was of the view that the ends of justice would be met if a suitable minor penalty was imposed on the applicant. The President after considering the records of the case, agreed with the view that though the applicant, EE, was the head of the team executing a work, AE and JE are the officials who remain at sites most of the time, and the contractor could not have removed the unused steel without their knowledge/connivance, and further that the primary responsibility of keeping a watch over consumption of steel by the contractor lied with the JE/AE in-charge of the work. It is further mentioned that the applicant being head of the team, could not be expected to verify the quantity of steel lying at site during his routine inspection. It is then mentioned that the President felt that imposition of a major penalty on the applicant, as advised by UPSC, would not be in keeping with the principles of natural justice. Despite number of circumstances mentioned by the disciplinary authority, which may lead only to minor penalty on the applicant, the UPSC while reiterating its stand reflected in its earlier advice dated 4.3.2003 would not make even a remote mention of any of these circumstances. It is rather interesting to note that in paragraph 5 of its second advice dated 1.6.2004, the UPSC mentioned that the Ministry had not been able to bring forth any new fact or ground or raise any new point of law or rules. It was further mentioned that the disciplinary authority had only stated that major penalty on the applicant would not be in keeping with the principles of natural justice. That was not the position at all. As mentioned above, number of circumstances came to be mentioned by the disciplinary authority for inflicting minor penalty upon the applicant. Be it the disciplinary authority or the UPSC, both were of the view that the charge, whether it may contain one component or nine components, stood proved. The only question was with regard to quantum of punishment. The disciplinary authority had variety of reasons to inflict minor punishment upon the applicant, which the UPSC would not consider at all and yet mention that nothing new has been brought forth. That, as mentioned above, was not the position, inasmuch as whereas, specific points favouring the applicant may not have been mentioned in the first reference, but the same came to be pertinently mentioned in the second reference dated 24.12.2003. When UPSC, however, reiterated its stand and as mentioned above, its stand was to issue fresh disagreement note incorporating its observations and then to proceed further, naturally the disciplinary authority felt bound by it. In the impugned order dated 3.10.2007, there is no mention whatsoever of the extenuating circumstances pointed by the disciplinary authority in its second reference dated 24.12.2003. The order only reiterates or combines the paragraphs reflecting the opinion of UPSC. In the facts and circumstances as mentioned above, we have no doubt whatsoever that the disciplinary authority felt obliged to follow the dictates of UPSC.

18. Having observed as above, normally we would have remitted this case to the disciplinary authority for reconsidering the penalty to be imposed on the applicant. We have pondered over the issue time and again and have come to the conclusion that there is no need to adopt the course, as mentioned above, as justice can be done only by passing final orders. Our reasons for such conclusion are manifold. It may be recalled that the misconduct against the applicant relates to the period from 1989 to 1993. The applicant was chargesheeted on 30.12.1998 which would be more than five years when he was said to have committed irregularities in supplying steel to the contractor. Enquiry Officer came to be appointed on 09.09.1999. The applicant made frantic requests in writing for concluding the departmental action against him. However, the enquiry report came into being on 26.02.2001 exonerating the applicant, and ultimately the order of punishment has been passed on 03.10.2007. The applicant is facing departmental enquiry eversince 1998. He has been embroiled in agonizing trial thus for a period of over a decade pertaining to the incident which occurred more than 15 years ago. Enquiry report is in favour of the applicant holding none of the charges as having been proved. Head of the department of the applicant i.e. D.G. (W), CPWD, strongly recommended on each occasion that the applicant had not indulged in any indiscipline. In fact, the head of the department owed the responsibility for issuing instructions for supplying steel at the site for executing the works timely. The disciplinary authority even though might have disagreed with the report of the enquiry officer and the comments of DG (W), CPWD twice over, sought advice of UPSC only for minor punishment. It, however, felt bound by the advice given by UPSC even though the same was not the position in law. What, however, clinches the issue is that even though the finding of the disciplinary authority at every relevant stage was that the applicant had indulged in indiscipline, but it was, at the most, not strictly following the procedure laid down in the Manual. There was no allegation of mala fides against him. Even the UPSC in its advice tendered twice-over did not find any mala fides on the part of the applicant. Elaborate reasons, which we have already reproduced in the earlier part of the judgment, were given for inflicting only minor punishment on the applicant. The said reasons, which appear to be relevant in consulting UPSC for quantum of punishment, were not taken into consideration at all when the order of punishment was passed. Even the UPSC, while tendering its advice for major penalty, did not remotely refer to the said reasons. In addition to what has been said above, it has remained undisputed during the course of arguments, as is indeed the case of the applicant made in the pleadings to which there is no rebuttal that the applicant was the person who, on coming to know of misappropriation of steel made by the contractor, himself referred the matter to CBI. It also went unrebutted that the applicant was able to recover the cost of the steel to a very large extent by single handed efforts made by him on that behalf. Still further, those against whom i.e. AE/JEs there were allegations of mala fides of conniving with the contractor in misappropriating the steel were sought to be departmentally tried after a number of years. We are told during the course of arguments, and it is also stated in the additional affidavit of the applicant that the proceedings against them have been dropped. On seeking clarification on the issue, we have, however, been told that inasmuch as, they were being proceeded at a very late stage, they challenged the action against them in Chandigarh Bench of this Tribunal and the said Bench quashed proceedings against them, and for which reason proceedings against them have been dropped. Proceedings against one of them, namely, Shri M. K. Gautam, AE, were dropped by the department. It is pertinent to mention here that CVC had advised major penalty proceedings against Shri Ashok Kumar, JE and Shri R. K. Wadhwa, JE vide memo dated 5.2.1997, whereas only minor penalty proceedings were proposed to be initiated against the applicant. The same was primarily for the reason that whereas the applicant may have indulged in procedural irregularities, but had no mala fide intentions, whereas the persons mentioned above had connived with the contractor in misappropriating steel. This was the precise stand of the DG(W) also. If the JE and AE were to do their duties properly and were not mixed-up with the contractor, there would have been no occasion for the contractor to have misappropriated steel. There cannot be any manner of doubt that if no steel was to be misappropriated by the contractor even if, the applicant might have indulged in some procedural irregularities, he would have not even been charged. What thus emerges is that whereas persons who actually indulged in gross indiscipline having mala fide intentions are breathing freely, the applicant alone finds himself in the net. By no means, we would hold that the applicant even though, only for his procedural lapses, should not have been punished. However, the circumstances have to be taken into consideration in considering appropriate punishment to be inflicted upon him.

19. It is no doubt true that the Tribunal or any court of law would normally not interfere with the quantum of punishment, but there is no absolute bare also for the same. Present, however, is not a simple case of quantum of punishment. It is a case of change brought about in the mind of the disciplinary authority, considering the advice of the Commission would be binding on the very nature of punishment, i.e., converting minor punishment into major. The law as settled by now is that the Tribunal of a court of law should normally not interfere with the quantum of punishment. It clearly suggests that there is no absolute bar for the court so as not to interfere in the quantum of punishment. It is too well settled that if the punishment is shockingly disproportionate to the delinquency indulged in by an employee, the court can interfere. That, however, is not the only ground on which the court may interfere. In the present case, interference in the quantum of punishment is required primarily for the reason that major penalty came to be imposed upon the applicant on the dictates of UPSC, which was considered by the disciplinary authority to be binding on it, even though it was of the consistent view, particularly after CVC had opined it to be a case of any of the minor punishments envisaged in rule 11 of the Rules of 1965. There were adequate reasons given by the disciplinary authority, generally mentioned in its first reference to UPSC dated 2.7.2002, and particularly mentioned in the second reference dated 24.12.2003. As mentioned above, none of these circumstances were considered either by the UPSC or by the disciplinary authority, when it ultimately passed the impugned order of punishment dated 3.10.2007. The facts of the present case overwhelmingly lead to the conclusion that it is only minor penalty which would be commensurate to the delinquency of the applicant.

20. In view of the facts and circumstances of the case, present Original Application partly succeeds. Consequently, the impugned order dated 3.10.2007 imposing major penalty on the applicant is quashed and set aside. The case is remitted to the disciplinary authority to impose any of the minor penalties enumerated in clauses (i) to (iv) of rule 11 of the CCS (CCA) Rules, 1965. Considering the totality of facts and circumstances of the case and in particular that a period of 11 years has gone by when the applicant was chargesheeted, and a period of more than 15 years has gone by when the applicant is said to have committed the procedural lapses, we are of the view that ends of justice shall be met if we order that whatever punishment may be imposed upon the applicant, the same would have its effect from the day the Commission gave its first opinion, i.e., 04.03.2003. The effect of the punishment would thus not go beyond the period that may be envisaged under rules, if reckoned from 04.03.2003. This course we have also adopted in the matter of Dinesh Kumar Patniak (supra) after giving a finding that he could be inflicted only a minor punishment, against whom also action for proceeding in major penalty proceedings came after a lapse of considerable time. In the peculiar facts and circumstances of this case, the costs of the litigation are made easy.

( Dr. Ramesh Chandra Panda )				       ( V. K. Bali )
        Member (A)				   		                 Chairman

/as/