Supreme Court of India
Haryana State Cooperative Supply And ... vs N.K. Sharma And Anr. on 6 February, 1996
Equivalent citations: (1999)IIILLJ55SC, AIRONLINE 1996 SC 574, 1997 SCC (L&S) 1766 (1999) 3 LABLJ 55, (1999) 3 LABLJ 55
Author: S.C. Agrawal
Bench: S.C. Agrawal, S.C. Sen
ORDER S.C. Agrawal, J.
1. N.K. Sharma, Respondent 1, (hereinafter referred to as "the respondent employee") was employed as Manager 'C grade with the Haryana State Cooperative Supply and Marketing Federation Limited, appellant herein. By judgment dated August 26, 1991, the Magistrate, First Class convicted him for offences under Sections 406, 468, 420 and 471 I.P.C. Instead of according a sentence for the said offences the respondent employee was ordered to be released on probation for a period of two years. The appeal filed by the respondent employee against his conviction was dismissed by the Sessions Judge, Gurgaon by judgment dated February 7, 1992. He has filed Criminal Revision Petition No. 410 of 1992 against his conviction before the High Court of Punjab and Haryana and the said revision petition is said to be pending in the High Court. After the judgment of the Sessions Judge, the Managing Director of the appellant issued a show-cause notice dated June 3, 1992 requiring the respondent employee to show cause why he should not be removed from service in view of the fact that he had been found guilty of charges involving moral turpitude. The said notice was issued in view of Rule 19(3) of the Haryana State Supply and Marketing Cooperative Service (Common Cadre) Rules, 1988 (hereinafter referred to as "the Rules") which prescribes as under :
Notwithstanding anything contained in these rules, the services of an employee who is convicted by competent Court for an offence involving moral turpitude shall be terminated forthwith by the Managing Director.
The respondent employee submitted his reply to the said show-cause notice. After considering the said reply, the Managing Director of the appellant passed the order dated July 27, 1992 whereby he was removed from service with immediate effect and it was directed that a sum of Rs. 11,985 be recovered from him. The respondent employee filed a writ petition (CWPNo. 12574 of 1992) in the High Court of Punjab and Haryana. The said writ petition has been allowed by the High Court by the impugned judgment dated February 3, 1993 for the reason that the respondent employee has filed Criminal Revision Petition No. 410 of 1992 against his conviction which has been admitted and is pending and further that he has already been enlarged on probation by the trial Court and that there was no occasion for terminating the services of the respondent employee as the whole matter was sub judice before the High Court. The High Court, while quashing the order dated July 27, 1992, has directed the appellant to await the decision of the High Court in the criminal revision petition.
2. We have heard the learned Counsel for the parties. The High Court was in error in holding that since revision petition was pending the appellant could not take action against the respondent employee under Rule 19(3) of the Rules on the basis of his conviction for offences involving moral turpitude. The fact that the criminal revision petition had been filed by the respondent employee and the same was pending in the High Court does not mean that the appellant was precluded from taking action under Rule 19(3) of the Rules. This matter has been examined recently by this Court in Dy. Director of Collegiate Education (Admn.) v. S. Nagoor Meeran . In that case the Court has considered Clause (a) of the proviso to Article 311(2) of the Constitution which prescribes for dispensing with the requirement of giving reasonable opportunity to an employee where the employee is dismissed or removed or reduced in rank on the ground of conduct which has led to his conviction on a criminal charge. The Court has held that merely because an appeal has been filed against the conviction by the employee does not mean that the conviction is suspended during the pendency of the appeal and that suspension of sentence has to be distinguished from suspension of conviction and that it is open to the competent authority to proceed against the government servant during the pendency of the appeal. It has, however, been laid down that if the government servant is later acquitted the order can always be revised and the government servant can be reinstated and he will be entitled to all the benefits to which he would have been entitled to had he continued in service. The same principle is applicable in the matter of exercise of powers under Rule 19(3) of the Rules because the said provision is akin to the provision in Clause (a) of the proviso to Article 311(2). We are, therefore, unable to uphold the impugned judgment of the High Court.
3. The appeal is accordingly allowed, the judgment dated February 3, 1992 passed by the High Court is set aside and the writ petition filed by the respondent is dismissed. No costs.