Central Administrative Tribunal - Allahabad
Ramesh Kr Srivastava vs M/O Railways on 14 December, 2017
(Reserved on 20.10.2020)
CENTRAL ADMINISTRATIVE TRIBUNAL
ALLAHABAD BENCH
ALLAHABAD
This the 14th day of December, 2020
HON'BLE MRS. JUSTICE VIJAY LAKSHMI, MEMBER-J
HON'BLE MR. ANAND MATHUR, MEMBER-A.
ORIGINAL APPLICATION NO. 330/00404/2017
Ramesh Kumar Srivastava aged about 39 years s/o late Kailash Nath
Srivastava, r/o Rudravihar Colony, Vill- Ganeshpur, P.O. DLW, District-
Varanasi.
...............Applicant.
By advocate: Sri L.M. Singh,
Sri Ashish Kumar
Sri Vikas Budhwar
VERSUS
1. Union of India through the General Manager, Diesel Locomotive
Works, Varanasi.
2. The Chief Design Engineer, Diesel Locomotive Works, Varanasi.
3. The Deputy chief Mechanical Engineer/ Loco Diesel Locomotive
Works, Varanasi.
4. Chief Mechanical Engineer/ Production, Diesel Locomotive Wroks,
Varanasi.
. . . . . . . . . Respondents
By Advocate: Sri Rishi Kumar
ORDER
Delivered by Hon'ble Mrs. Justice Vijay Lakshmi, Member (J) By means of the instant OA, the applicant has prayed the following reliefs: -
a) Issue an order or directions to the respondents to call for the records to which the orders impugned dated 26.3.2016, 30.4.2016 and 28.9.2016 has been passed by the respondents No. 3, 2 & 1 respectively and quash the same.
b) Issue a further orders or directions commanding the respondents to reinstate the applicant in service with full back wages and all other consequential benefits.
c) Issue any other and further orders or directions, which this Hon'ble Court may deem fit and proper in the circumstances, existing in the present case.
d) Award the cost of the Original Application to the applicant. 2
2. We have heard learned counsel for the parties online through video conferencing, both of whom agreed that the audio and video quality of video conferencing is alright. Both the Ld. Counsels have filed written submissions also. We have perused their written submissions and the record.
3. At the very outset, learned counsel for the applicant submitted that the case of the applicant is identical and same viz-viz the case of Amar Singh Vs. Union of India &Ors - OA No. 330/407/2017 decided on 12.12.2017. Copy of the said judgement has been filed by the learned counsel for the applicant as Annexure-C to the written submissions. It has been submitted that admittedly, a common charge-sheet was issued on 24.11.2009 against 7 persons, whereby same charges were levelled against the applicant alongwith six others. Amar Singh, the applicant in the aforementioned OA, was also one among them. Therefore, the applicant's case being similar to the case of Amar Singh (Supra), the applicant is also entitled to the same relief.
4. However, learned counsel for the respondents, in reply to the aforesaid submission of the applicant's counsel, has contended that the reliefs sought in OA No 407/2017 and in the instant case are different. But he has not denied the fact that by the same charge-sheet, the applicant along with six others was subjected to the disciplinary proceedings.
5. In order to come to a right conclusion regarding the controversy involved in this OA, it is necessary to mention the relevant facts in brief. 3
6. The applicant was served with a charge-sheet dated 24.11.2009 by the respondent no. 3 alongwith six persons under Railway Servants (Discipline & Appeal) Rules, 1968 (hereinafter referred to as DAR) for committing various acts of misconduct, which are reproduced below: -
"fnukad 10-11-2009 dks lqcg yxHkx 09&00 cts loZJh ¼1½ vej flag loZJh ¼bysfDV~f'k;u & II/TAS d0 la0 15318½] loZJh ¼2½ lq/kka'kq dqekj frokjh] loZJh ¼e'khfuLV II/TAS d0 la0 13038½] ¼3½ larks"k izlkn 'kqDyk ¼fQVj & I/SAS d0 la0 11460½] ¼4½ jes'k dqekj JhokLro ¼bysfDV~f'k;u & III/TAS d0 la0 15345½] ¼5½ vejs'k dqekj ¼bysfDV~f'k;u & II/Colony, d0 la0 12895½] ¼6½ deys'k dq0 flag ¼e'khfuLV & II/Tool Room, d0 la0 15380½] ¼7½ enu dqekj ¼bysfDV~f'k;u & I/TAS d0 la0 15323½ us ,d= gksdj dqN vU; deZpkfj;ks dh vxqvkbZ dh vkSj TAS 'kkWi esa tkdj ogkW ds deZpkfj;ksa dks dk;Z djus ls jksdkA ftu deZpkfj;ksa us dk;Z jksdus dk izfrjks/k fd;k] mUgs cyiwoZd dk;ZLFky ls gVk fn;kA fQj mijksDr 7 deZpkfj;ks dh vxqvkbZ esa vU; dEkZpkfj;ks dh HkhM+ us LAS, LFS, Engine Erection Shop, LMS, HWS, Tool Room vkfn 'kkiksa esa tk&tkdj deZpkfj;kas dks dk;Z djus ls tcju gVk;kA blds ckn mDr 7 deZpkfj;ks dh vxqvkbZ esa ;g lewg vU; deZpkfj;ks dh Mhjsdk dkj[kkus ds iwohZ xsV ds ikl ys x;k ukjsckth djrs jgsA ml le; rRdkyhu eq[; ;kaf=d baftfu;j ¼mRiknu½ Jh lat; dfV;kj us HkhM+ ls ckr djus dh dksf'k'k dh] ijUrq bu yksxks us mudh ckr ugha lquh vkSj yxkrkj ukjsckth djrs jgsA tc Jh dfV;kj ogkW ls tkus yxs rks bu yksxks dh vxqvkbZ esa HkhM us mudk jkLrk jksdk vkSj tkus ls ckf/kr fd;kA dqN deZpkfj;ksa us mUgsa jksdus ds fy, muds lkFk /kDdk eqDdh Hkh dhA yxHkx 13-20 cts mDr 7 dh vxqvkbZ esa bl lewg us MRS esa tkdj cyiwoZd esu ikoj lIykbZ dks can dj fn;k] ogkW ij rSukr Ik;Zos{kdksa ds lkFk /kDdk eqDdh dh vkSj mUgs ckgj ?klhVkA mDr 7 deZpkfj;ksa dh vxqvkbZ esa lHkh 'kkiksa esa HkhM }kjk tk&tkdj vU; deZpkfj;ksa dks dk;Z djus ls jksdus dk dze fnukad 10-11-2009 ls 13-11-2009 ds iwokZUg rd pyrk jgkA bl izdkj loZJh ¼bysfDV~f'k;u & II/TAS d0 la0 15318½] loZJh ¼2½ lq/kka'kq dqekj frokjh] loZJh ¼e'khfuLV II/TAS d0 la0 13038½] ¼3½ larks"k izlkn 'kqDyk ¼fQVj & I/SAS d0 la0 11460½] ¼4½jes'k dqekj JhokLro ¼bysfDV~f'k;u & III/TAS d0 la0 15345½] ¼5½ vejs'k dqekj ¼bysfDV~f'k;u & II/Colony, d0 la0 12895½] ¼6½ deys'k dq0 flag ¼e'khfuLV & II/Tool Room, d0 la0 15380½] ¼7½ enu dqekj ¼bysfDV~f'k;u & I/TAS d0 la0 15323½ us jsy lsok vkpj.k fu;e ds fu;e 3 ¼1½] ¼i½] ¼ii½ ,oa ¼iii½ dk mYya?ku fd;kA"
7. Thus, the following seven charges were levelled against each of the aforementioned 7 employees: -
"1 Stopping the other employees in the Shop from performing their duties on 10.11.2009, 11.11.2009 & 12.11.2009.
2. Unauthorized absence on 10.11.2009 & 11.11.2009.4
3. Illegally stopping the power supply on 10.11.2009 at 13.08 Hrs.
4. Switching off the light and disrupting the power supplies on 10.11.2009 & 11.11.2009.
5. On being asked to provide master roll/attendance register by engine and block division the applicant administered threat and attempted to manhandle them.
6. Despite the fact that the applicant was under suspension, he stopped other employees of the workshop from performing their duties on 12.11.2009.
7. On 10.11.2009 he forcibly stopped the Chief Mechanical Engineering/ Production from returning to his house from the Workshop."
8. The Inquiry Officer, in his inquiry report dated 07.04.2015, (Annexure A-23 of OA) observed as under: -
1. Article 1- Proved
2. Article 2- not proved
3. Article 3- not proved.
4. Article 4- not proved
5. Article 5- not proved
6. Article 6 - not proved
7. Article 7- proved. "
9. Thus, it is clear that only charge/Article Nos 1 and 7 were found proved by the Inquiry Officer. However, the disciplinary authority did not agree with the report of Inquiry Officer in respect of charge no. 2 and held the applicant guilty in respect of charge no. 2 also. 5
10. After holding the applicant guilty, the disciplinary authority imposed the punishment of removal from service "with immediate effect" vide impugned order dated 26.03.2016 (Annexure A-1 of OA).
11. The applicant filed a departmental appeal on 31.03.2016 (Annexure A-29 of OA) in which he challenged the legality of order passed by the disciplinary authority on the ground that without any disagreement note, being prepared or without supplying its copy to the applicant and without giving the applicant an opportunity of hearing, he has been held guilty by the disciplinary authority.
12. The grievance of the applicant is that even the Appellate Authority, without taking into consideration the aforesaid objection raised by the applicant, dismissed his appeal by the impugned order dated 30.04.2016 (Annexure A-2 of OA). The applicant filed a revision against the dismissal of his appeal before the Revisionary Authority. However, his revision was also dismissed without considering the objections raised by the applicant vide impugned order dated 28.09.2016 (Annexure A-3 of OA).
13. Learned counsel for the applicant has vehemently contended that when the charge no. 2 was not found proved by the Inquiry Officer, the disciplinary authority, while disagreeing with the view of the Inquiry Officer and while finding charge no. 2 as proved against the applicant, should have issued a disagreement note and should have supplied its copy to the applicant in order to provide him an opportunity of hearing.
14. In this regard, learned counsel for the applicant has drawn our attention to Rule 10(2)(a) of DAR, which stipulates as under: -
"The disciplinary authority shall, if it disagrees with the findings of the inquiring authority on any articles of 6 charge, record its tentative reasons for such disagreement and require the Railway servant to submit his written representation or submission to the DA. "
15. Learned counsel for the applicant has placed reliance on the following judgements of Hon'ble Apex Court: -
a) Punjab National Bank Vs. Kunj Behari Mishra (1998) (7) SCC 84.
b) 1999 (7) SCC 739 Yoginath D. Bagde Vs.State of Maharashtra para 30 & 33.
16. The photo copy of the judgment dated 12.12.2019 passed in O.A. No. 330/00407/2017 (Amar Singh Vs. Union of India and others) has also been filed as Annexure No. C to this written submission by learned counsel for the applicant.
17. On the aforesaid grounds, learned counsel for the applicant has prayed that the OA be allowed in the same terms as of OA No. 407/2017 - Amar Singh Vs. UOI &Ors.
18. Respondents in their counter reply, have not denied the fact that common disciplinary proceeding was initiated against seven employees in furtherance of which, major penalty of removal from service with immediate effect was imposed on all of them. Learned counsel for the respondents has contended that there was no violation of principle of natural justice and opportunity of hearing was given to the applicant. However, there is no denial of the fact that the disagreement note was never prepared by the disciplinary authority as the applicant was not supplied the copy of ant such disagreement note.
7
19. With regard to the contention, that the applicant being a similarly placed employee, as Amar Singh, who had earlier approached this Tribunal by means of OA No. 407/2017, is also entitled for same treatment, learned counsel for the respondents has contended that the relief claimed by the applicant is slightly different from the relief claimed by Amar Singh.
20. However, a perusal of the relief claimed by Amar Singh, which has been reproduced by the learned counsel for the respondents in written submissions, shows that there is no material difference between the two and the facts of both the OAs are almost similar, the charge-sheet being the same.
21. This Tribunal while deciding the OA No. 407/2017, has come to the following: conclusion:
"the disciplinary authority failed to issue a note of disagreement indicating tentative reasons for which he did not agree with the report of Inquiry Officer. The disciplinary authority should have sought representation of the applicant against his disagreement note and after considering his representation, the penalty should have been imposed. Thus, there was violation of Rule 10 by the Disciplinary Authority in not communicating the reasons for his disagreement with the Inquiry Officer and imposing the punishment upon the applicant."
22. Therefore, the impugned order dated 26.03.2016 passed by the disciplinary authority being found erroneous, was set aside. Consequently, the appellate order dated 30.04.2016 and revisional order dated 28.09.2016 were also set aside by the co-ordinate Bench of this Tribunal and the respondents were directed to proceed with the disciplinary proceeding after supplying a copy of disagreement note to the applicant to enable him to submit his defence and to conclude the disciplinary proceeding in accordance with law in a time bound manner. 8
23. It is pertinent to mention that while deciding the aforementioned O.A., there being a slight difference of opinion with the Administrative Member, the third Member reference was made under Section 26 of the Administrative Tribunals Act, 1985, which was registered as MA No. 181/2019 and it was decided vide order dated 12.12.2019. While deciding the reference, it was held by the third Hon'ble Member that he fully concurs with the finding of Hon'ble Member (Judicial) and the two paragraphs recorded by the Hon'ble Member (Administrative) need not be given any effect. It was further held that the department can proceed with the disciplinary proceedings after supplying copy of the disagreement note to the applicant.
24. There is no reason to differ with the judgment of aforesaid O.A., the facts being the same. Thus, the instant O.A. deserves to be decided in the same terms.
25. The judgment cited by the learned counsel for the applicant fully supports the case of the applicant and the conclusion arrived earlier by the coordinate Bench of this Tribunal. Hon'ble Apex Court in the case of Punjab National Bank (Supra) has held as under:
"Principal of natural justice will have therefore to be read into Regulation 7(2). Whenever the disciplinary authority disagrees with the enquiry authority on any article of charge then before it records its findings on such charge, it must record its tentative reasons for such disagreement and give to the delinquent officer an opportunity to represent before it records its finding. The report of the enquiry officer containing its findings will have to be conveyed and the delinquent officer will have an opportunity to persuade the disciplinary authority to accept the favourable conclusion of the enquiry officer. The principles of natural justice require the authority which has to take a final decision and can impose a penalty, to give an opportunity to the officer charged of misconduct to file a representation before the 9 disciplinary authority records its findings on the charges framed against the officer"
26. Likewise, Hon'ble Apex Court in the case of Yogi Nath (Supra), while relying on the law laid down in the case of Punjab National Bank Vs. Kunj Behari (supra) has held as under:
"...requirements of affording opportunity of hearing, as laid down in Kunj Behari Misra case, being in consonance with Art. 311 (2) and being a constitutional right to be heard, has to be read into a rule which does not makes specific provision to this effect. Disciplinary Authority before forming its final opinion, has to convey to charged employee its tentative reasons for disagreeing with the findings of the Enquiry Officer. Show cause notice issued in the present case to appellant with regard to proposed punishment, held, did not meet requirement of the law because final decision to disagree with the Enquiry Officer had already been taken before issuing show cause notice."
27. In view of the above discussion, the present O.A. is disposed off in the same terms as in OA No. 330/407/2017 - Amar Singh Vs. Union of India & Ors, with a direction to the respondents authority to proceed with the disciplinary enquiry after supplying copy of Disagreement Note to the applicant to enable him to submit his defence in a time bound manner and to conclude the proceedings, as expeditiously as possible, in accordance with law.
28. No order as to costs.
(ANAND MATHUR) (JUSTICE VIJAY LAKSHMI)
MEMBER- A. MEMBER- J.
Anand...