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 0]

Madras High Court

G.Chakkaravarthy vs The State Of Tamil Nadu on 21 January, 2025

Author: R.Vijayakumar

Bench: R.Vijayakumar

                                                                         W.P(MD).No.20041 of 2024


                        BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                            Reserved on            :06.12.2024

                                            Pronounced on          : 21.01.2025

                                                 CORAM:
                                  THE HONOURABLE MR.JUSTICE R.VIJAYAKUMAR

                                           W.P.(MD).No.20041 of 2024
                                     and WMP(MD).Nos.16994 and 16995 of 2024


                     G.Chakkaravarthy                                  ....Petitioner

                                                          Vs

                     1.The State of Tamil Nadu
                     Represented by its Additional Chief Secretary to Government
                     Home Department
                     Secretariat
                     Chennai 600 009

                     2.The Director General of Police
                     Office of the Director General of Police
                     Tamil Nadu
                     Chennai 600 004

                     3.The Additional Director General of Police
                     Office of the Director General of Police
                     Law & Order
                     Chennai – 4

                     4.The Inspector General of Police /Commissioner of Police
                     Tirunelveli City
                     Tirunelveli




https://www.mhc.tn.gov.in/judis

                     1/25
                                                                               W.P(MD).No.20041 of 2024


                     5.The Deputy Commissioner of Police
                     Office of the Deputy Commissioner of Police
                     Law & Order
                     Tirunelveli City
                     Tirunelveli                                             ....Respondents

                     Prayer : This Petition filed under Article 226 of the Constitution of India, to
                     issue a Writ of Certiorari calling for the records relating to the impugned
                     order passed by the first respondent vide his proceedings in G.O(2D).No.254,
                     Home (Police-2) Department dated 08.08.2024 and quash the same as illegal.


                                        For Petitioner     : Mr.M.AJmalkhan
                                                           Senior Counsel
                                                            M/s.Ajmal Associates

                                        For Respondents   : Mr.A.Baskaran
                                                          Additional Government Pleader

                                                          ORDER

The present writ petition has been filed by an Assistant Commissioner of Police challenging the order of punishment imposed upon him by the first respondent vide his proceedings dated 08.08.2024 wherein the petitioner has been imposed with a punishment of stoppage of increment for three years with cumulative effect.

(A).Facts leading to the filing of this present writ petition are as follows:

2.The petitioner while he was working as an Assistant Commissioner of Police, Control Room, Madurai City was issued with a charge memo under https://www.mhc.tn.gov.in/judis 2/25 W.P(MD).No.20041 of 2024 Rule 17(b) of Tamil Nadu Civil Services (Discipline and Appeal) Rules 1955 on 22.10.2021 for the alleged delinquencies committed by him while he was working as an Assistant Commissioner of Police (Law and Order) Palayamkottai, Tirunelveli City.
3.The petitioner had submitted his explanation to the charge memo on 29.08.2022. Pending enquiry, the petitioner has given a request on 19.09.2022 to examine some of the police officials and to furnish the copies of call detail records from his mobile phone. However, no orders have been passed on the above said request.
4.The petitioner had challenged the charge memo in PR.No.29 of 2021 in WP.(MD).No.13459 of 2022 before this Court along with two other charge memos in different writ petitions. All the three writ petitions were heard together and were dismissed by a common order on 26.09.2023 holding that the charge memo cannot generally be a subject matter of challenge as it does not adversely affect the rights of the delinquent. Thereafter, the petitioner has participated in the enquiry. The enquiry report was submitted and the petitioner has submitted his further explanation on 01.12.2023. The petitioner was called upon to furnish his further representation on 24.04.2024. The petitioner has submitted his further explanation on 10.06.2024. Final orders were passed under the impugned Government Order dated 08.08.2024 imposing a punishment of stoppage of increment for three years with https://www.mhc.tn.gov.in/judis 3/25 W.P(MD).No.20041 of 2024 cumulative effect. The said order is under challenge in the present writ petition.

(B).Contentions of the learned counsels appearing on either side are as follows:

5.The learned Senior Counsel appearing for the writ petitioner had contended that while the petitioner was working as an Assistant Commissioner of Police at Palayamkottai, Tirunelveli District, he received a phone call from a person claiming to be the Inspector General of Police, Southern Region and he had informed that one Mr.M.Sheik Meeran would approach him with a complaint and he should proceed with the complaint on receipt thereof. After receiving the complaint from the said M.Sheik Meeran on 30.12.2018, he found that one Rathinakumar had received 25 pounds of jewels from the complainant and he has not chosen to return the same. When the said Rathinakumar was enquired about it, he had threatened the M.Sheik Meeran with dire consequences. The occurrence is said to have taken place in Tirunelveli New Bus Stand.
6.It is further contended by the learned Senior Counsel appearing for the writ petitioner that after preliminary enquiry, the said Rathinakumar was brought to the office on 03.01.2019 and after enquiry, it was found that such an allegation was absolutely false with a cooked up story. It was further found that the said Rathinakumar had brought two electronic speakers from https://www.mhc.tn.gov.in/judis 4/25 W.P(MD).No.20041 of 2024 Malaysia which contained 3 kg. of gold ornaments and without handing over the same to the concerned person, he had retained it with himself. It is further alleged by the petitioner that all these facts were known to one Additional Director General of Police and he had requested him to find out the jewels on the basis of the complaint. The petitioner is said to have entertained doubt about the genuineness of the statement of Rathinakumar and M.Sheik Meeran and both of them were directed to appear for further enquiry in his office on 05.01.2019.
7.It is further alleged that on 05.01.2019, the petitioner is said to have received a call from the Additional Director General of Police to verify whether he had recovered the jewels from Rathinakumar, but he had informed that it relates to smuggling of gold and therefore, he is not in a position to respond to the complaint and he had disconnected the phone call. Thereafter, the petitioner was immediately transferred to Chief Office Control Room, Chennai.
8.The petitioner herein had filed WP.(MD).No.1028 of 2019 challenging the transfer order. The said writ petition was dismissed by this Court on 01.02.2019. The petitioner had challenged the said order in WA.(MD).No.219 of 2019. This Court by an order dated 22.01.2020 had disposed of the said writ appeal with a direction of the State Government to conduct an enquiry into the incident that culminated in punitive transfer of https://www.mhc.tn.gov.in/judis 5/25 W.P(MD).No.20041 of 2024 the writ petitioner by an independent agency namely CBCID. This Court has also issued a direction to the authority to initiate action as against the officials who were found involved in abetting, aiding and protecting the smugglers or criminals with specific reference to the incident which led to the transfer of the appellant. The order of transfer was quashed by the Hon'ble Division Bench. However, the authorities were directed to place the writ petitioner in some other district. A further direction was issued to the Government to nominate the officer of CBCID to conduct a fair and transparent enquiry.
9.The petitioner was issued with a charge memo on 22.10.2021 under Rule 17(b) Tamil Nadu Civil Services (Discipline and Appeal) Rules 1955 wherein the petitioner is alleged to have committed four delinquencies. The first delinquency relates to the allegation of proceeding in a private car into another District namely Tuticorin, beyond his jurisdiction without getting prior permission to leave the Headquarters from his superior. It is further alleged that he had arrested Rathinakumar at mid-night and brought to the office of Assistant Commissioner of Police, Palayamkottai and he came to know that he had concealed the suit-case with smuggled properties in a gunny bag and involved malicious action thereby violating the duties and responsibilities as laid down in the Police Standing Orders.
10.As per second delinquency, it is alleged that the petitioner has taken the said Rathinakumar to a private house near KTC Nagar in Palayamkottai https://www.mhc.tn.gov.in/judis 6/25 W.P(MD).No.20041 of 2024 and illegally detained him for the sake of conducting enquiry into the petition received and he had violated the Police Standing Orders. As per third delinquency, the petitioner is said to have used a Government vehicle and a private car for a malicious purpose of carrying smuggled properties without any permission from the superior officer for his personal furtherance and after that he had refused to sign the call log book for the trip to Periyathalai Village at Tuticorin with an intention to hide his suspicious activities. As per the fourth delinquency, the petitioner is said to have handcuffed the said Rathinakumar, but allowed him to escape from the custody with handcuff from the sea-shore, Periyathalai on 03.01.2019 at about 7.15 p.m resulting in failure to produce the accused before the competent Court without 24 hours and he failed to give complaint for the above said incident to the nearest police station thereby violating Section 57 of Cr.P.C.
11.According to learned Senior Counsel, only under the instructions of the higher officials, the officials had visited Periyathalai and had secured the said Rathinakumar for further enquiry. After enquiry, it was found that the allegation of the said Sheik Meeran with regard to handing over of jewels and not returning of the jewels is false and therefore, the said Rathinakumar was let off from the Assistant Commissioner of Police office, Palayamkottai.

Therefore, the allegation that without obtaining any prior permission from the higher official, the petitioner had exceeded his jurisdiction and entered into https://www.mhc.tn.gov.in/judis 7/25 W.P(MD).No.20041 of 2024 nearby District is completely false.

12.The learned senior counsel had further contended that the order of the Division Bench in WA(MD).No.219 of 2019 dated 21.01.2020 would reveal that the said incident that has taken place involving various police officials and the Court had directed the Government to conduct an enquiry by an officer of CBCID. The petitioner has been targeted only because of the fact that he had highlighted illegal activities of certain individuals who were connected with the police officials.

13.The learned senior counsel had further contended that as far as the second count of charges relating to illegal detention and custody of Rathinakumar is concerned, neither the said Rathinakumar nor is family members have made any complaint to the police authority or filed any proceedings before the Court alleging that the said Rathinakumar was illegally detained by the police official in a private house. In such circumstances, the said allegation is without any basis. As far as the third charge relating to refusing to sign the vehicle log book for taking the vehicle to Periyathalai Village is concerned, the driver of the said vehicle who was examined as PW6 has categorically deposed that the delinquent had never refused to sign in the log book.

14.The learned Senior Counsel had further contended that the fourth count of charges relating to allowing the said Rathnakumar to escape from https://www.mhc.tn.gov.in/judis 8/25 W.P(MD).No.20041 of 2024 the custody with handcuff is concerned, the said Rathinakumar was let off with a preliminary enquiry. No F.I.R was registered as against the said Rathinakumar warranting his production before the Court of law within a period of 24 hours. There is no complaint that any handcuff is missing either from Assistant Commissioner of Police office or from any one of the police stations. When the said Rathinakumar was neither arrested nor handcuffed, the fourth charge alleging that the petitioner had allowed the said Rathinakumar to escape from the custody with handcuff is only an imagination.

15.The learned senior counsel extensively relied upon the deposition of PW5, PW6, PW9, PW11 and PW14 and contended that none of the witnesses on the department side were able to prove the allegation as against the writ petitioner. The learned senior counsel relying upon the enquiry report had contended that the cross examination of the witnesses have been done by the enquiry officer himself and therefore he has moved away from his impartiality and had become the Presenting Officer on behalf of the department. In such circumstances, the report of the enquiry officer is vitiated and the same is liable to be set aside.

16.The learned senior counsel had further contended that when the enquiry report is based upon surmises and conjectures and there is no oral or documentary evidence to establish the allegation, this Court is entitled to https://www.mhc.tn.gov.in/judis 9/25 W.P(MD).No.20041 of 2024 interfere in the order of punishment under Article 226 of the Constitution of India. The learned senior counsel had relied upon the judgment of the Hon'ble Supreme Court reported in (2022) 13 SCC 329 (United Bank of India Vs. Biswanath Bhattacharjee) dated 31.01.2022 and the judgment of the Hon'ble Supreme Court reported in (2009) 2 SCC 570 (Roop Singh Negi Vs.Punjab National Bank and others) and the judgement reported in (1964) 4 SCR 718 (Union of India Vs.H.C.Goel) and contended that when the finding in a departmental enquiry are based upon presumption and assumption and when there is no legally acceptable evidence whatsoever, the Court can interfere, exercising its power under Article 226 of Constitution of India.

17.The learned Senior Counsel had also relied upon a judgment of the Hon'ble Supreme Court reported in (2010) 2 SCC 772 (State of Uttar Pradesh and others Vs. Saroj Kumar Sinha) to impress upon the Court that the enquiry officer cannot cross examine the witness and he has to maintain impartiality in conducting departmental proceedings. The learned senior counsel has further contended that as per direction of the Hon'ble Division Bench in WA.(MD).No.219 of 2019, so far the enquiry has not been initiated by the Government as against the officials.This would only strengthen the case of the writ petitioner to the effect that the petitioner had let off the accused after finding that the allegation made in the complaint was found to https://www.mhc.tn.gov.in/judis 10/25 W.P(MD).No.20041 of 2024 be false and the allegation relates to smuggling of gold.

18.The learned senior counsel had further contended that this Court in WP(MD).No.13459 of 2022 dated 26.09.2023 while dismissing the writ petition, filed against the charge memo, had directed the authority to complete the enquiry within two months from the date of the receipt of a copy of the order. However, the enquiry was completed and final order of punishment was imposed only on 08.08.2024, much later than the time limit fixed by the High Court. The learned senior counsel had relied upon the judgement of the Division Bench reported in (2010) 3 MLJ 625 (The State of Tamil Nadu and another Vs. T.Ranganathan) and contended that when the enquiry was not completed within the time limit fixed by the Court and had exceeded the time limit, the entire enquiry proceedings have to be considered to be vitiated and the punishment imposed has to be set aside. Hence, he prayed for allowing the writ petition and to set aside the order of punishment.

19.Per contra, the learned Additional Government Pleader appearing for the respondents herein relying upon Paragraph No.5 of the affidavit filed by the petitioner had contended that the writ petitioner in his writ affidavit has admitted that he had gone into the jurisdiction of Tuticorin police authority and had secured the said Rathinakumar. He had further relied upon the cross examination of PW1 especially question Nos. 51 and 52 and contended that the private vehicle has been used to reach Periyathalai in https://www.mhc.tn.gov.in/judis 11/25 W.P(MD).No.20041 of 2024 Tuticorin District. He had further contended that PW12 also supports the case of the department with regard to Charge No.1. The learned Additional Government Pleader had relied upon the evidence of PW11 who is the house owner and contended that the said Rathinakumar has been illegally detained in a private house for conducting some enquiry and therefore, Charge No.2 also stood proved.

20.As far as the third charge relating to using of a Government vehicle and a private Innova for malicious purpose of smuggled properties are concerned, those charges are proved by deposition of PW3 and PW6 which has not been properly controverted by the writ petitioner through his cross examination. The learned Additional Government Pleader had further contended that as far as Charge No.4 is concerned, the petitioner is expected to handover the accused person to the Court within 24 hours from the time of arrest. However, in the present case, the accused person namely Rathinakumar had been allowed to escape with handcuff. The petitioner is guilty of not only allowing the accused person to escape, but also the misconduct of losing the handcuff. The handcuff being lost is in violation of the Police Standing Orders. Therefore, Charge No.4 also stands proved. Hence, he prayed for dismissal of the writ petition and to sustain the order of punishment imposed upon the writ petitioner.

https://www.mhc.tn.gov.in/judis 12/25 W.P(MD).No.20041 of 2024

21.I have considered the submissions made on either side and perused the material records.

(C)Discussion:

22.The first count of charge relates to the allegation that the petitioner has proceeded in a private vehicle to Periyathalai in Tuticorin District which is beyond his jurisdiction without obtaining prior permission from the higher officials in order to secure one Rathinakumar. One Annaraja who was working as an officer at Assistant Commissioner Office, Palayamkottai at the relevant point of time has been examined as PW5. In his chief examination, he has deposed that he came to know that Additional Director General of Police and Inspector General of Police had spoken to the delinquent to carry out the operation. He had further deposed in his chief examination that the delinquent officer had informed the Deputy Inspector General of Police about moving to Periyathalai for his operation. When he was cross examined, he stated that due to pressure from his higher officials, he had lodged a complaint as against the delinquent.

23.The learned Additional Government Pleader had relied upon the cross examination of PW1, especially question Nos. 51 and 52. The said Sheik Meeran for the above said question has simply admitted that he had lodged a complaint to the delinquent and the said Rathinakumar was brought to the Assistant Commissioner of Police office at Palayamkottai by a special https://www.mhc.tn.gov.in/judis 13/25 W.P(MD).No.20041 of 2024 team. He may not a competent person to depose whether the delinquent had obtained prior permission from his higher officials or not before proceeding to Periyathalai in Tuticorin. Therefore, the evidence of PW1 is not to the advantage of prosecution. PW5 is the person who had gone in the official vehicle along with another private vehicle to Periyathalai at Tuticorin. Therefore, the chief examination of PW5 has got much relevance. He had deposed during his cross examination that the delinquent had informed about the operation at Periyathalai to the higher officials while they moved towards Periyathalai.

24.The enquiry officer has found that the delinquent has not proceeded to Periyathalai, but only deputed a team to Periyathalai and found that the charges are partly proved. The disciplinary authority has proceeded to hold that the first count of charge is proved on the ground that the delinquent had deputed the special team to Periyathalai to secure Rathinakumar in another District beyond his jurisdiction without obtaining prior permission and proceeded. This Court is of the considered opinion that the evidence of PW1 who had proceeded to Periyathalai along with special team has categorically deposed that the delinquent had already informed about the operation at Periyathalai to the Inspector General of Police. Therefore, the findings of the enquiry officer as well as the disciplinary authority are contrary to the oral evidence.

https://www.mhc.tn.gov.in/judis 14/25 W.P(MD).No.20041 of 2024

25.As far as Charge No.2 alleging that one Rathinakumar was illegally detained for nearly 1 ½ hours in a private house under the guise of an investigation is concerned, the private house owner has been examined as PW11. In his chief examination, he has not mentioned the name of the delinquent. During the cross examination for Question No.3, he had stated that his friend Ponnukutty alone had requested him to open the house for bringing the said Rathinakumar and there was no instruction from the police officials to open his house. The deposition of the house owner is more material to prove the alleged illegal detention of Rathinakumar in his house. However, he had not found the delinquent officer or any other police official except his friend Ponnukutty. It is also pertinent to point out that neither Rathinakumar nor any one of his family members have approached any higher police official or the High Court alleging illegal detention by the police authority. In such circumstances, this Court is of the considered opinion that the finding of the enquiry officer and the acceptance of the said finding by the disciplinary authority of illegal detention are clearly without any evidence whatsoever.

26.As far as the third count of charge is concerned, it is alleged that the petitioner had used the Government vehicle and another private vehicle with the malicious purpose of smuggled properties on 03.01.2019 without any permission from the superior officer for personal furtherance and he had https://www.mhc.tn.gov.in/judis 15/25 W.P(MD).No.20041 of 2024 refused to sign the alleged log diary for the above said vehicle in dropping to Periyathalai village with an intention of hide suspicious activities.

27.The first count of charge as against the writ petitioner is that he had exeeded his jurisdiction and entered into Periyathalai at Tuticorin District without permission from the superior authority. In the above said charge, the enquiry officer has arrived at a specific finding that the petitioner has not gone to Periyathalai, but he had only deputed his Subordinate Officers to Periyathalai. This finding of the enquiry officer has been accepted by the disciplinary authority. Therefore, it is clear that the petitioner has not gone to Periyathalai at all. In such circumstances, the allegation as against the delinquent, he had used the Government vehicle as well as private vehicle to go to Periyathalai on 03.01.2019 for some illegal purpose falls to ground. The driver of the vehicle has been examined as PW6. During his cross examination, in question No.2, he had deposed that he has given a false statement that the petitioner/delinquent had refused to sign the log book. Therefore, the two sets of allegation in third count of charges have not been proved. The driver would be the more competent person to speak about the allegation as against the delinquent that he had refused to sign the log book. When he had categorically deposed that he had given a false statement under pressure from the authorities that the petitioner had refused to sign the log book, the said aspect should have been taken into consideration by the https://www.mhc.tn.gov.in/judis 16/25 W.P(MD).No.20041 of 2024 enquiry officer as well as the disciplinary authority. PW6, the driver had further deposed for Question No.3 during the cross examination that the petitioner/ delinquent had not refused to sign in the day log book. In such circumstances, the finding of the enquiry officer that Charge No.3 stands proved is clearly without evidence whatsoever.

28.As far as Charge No.4, it relates to the allegation that the petitioner/delinquent had permitted the accused person Rathinakumar to escape with the handcuff from the seashore of Periyathalai and he had failed to produce the accused before the competent Court within 24 hours. The delinquent had further failed to lodge a complaint for the said incident thereby violated Section 57 of Cr.P.C.

29.No F.I.R has been registered as against the said Rathinakumar either by delinquent or by any other succeeding officer on any complaint lodged by the said Sheik Meeran. Therefore, the said Rathinakumar was not an accused in any criminal case at the relevant point of time or at any time based upon the complaint of Sheik Meeran. In such circumstances, there cannot be any allegation as against the delinquent officer that he had permitted the accused person to escape from the custody. There is no complaint from any one of the police stations or from the Assistant Commissioner of Police office that a handcuff is missing. When no F.I.R was registered either by delinquent or by any other succeeding officer, the delinquent cannot be charged for alleged https://www.mhc.tn.gov.in/judis 17/25 W.P(MD).No.20041 of 2024 misconduct of permitting the Rathinakumar for escaping from the police custody. Therefore, this finding of the enquiry officer as well as the authority that the said charge has been proved is without any evidence whatsoever.

30.A perusal of the statement of witnesses reveal that PW6 who is the driver of the vehicle, alleged to have been used to go to Periyathalai, has been cross examined by the enquiry officer who had put seven questions to PW6. Therefore, it is clear that the enquiry officer has also chosen to participate in the enquiry as if he is the Presenting Officer on behalf of the department.

31.The Hon'ble Supreme Court in a judgment reported in (2010) 2 SCC 772 ( State of Uttar Pradesh and others Vs. Saroj Kumar Sinha) in Paragraph No.28 has held as follows:

“28.Enquiry officer acting in a quasi judicial authority is in the position of an independent adjudicator. He is not supposed to be a representative of the department/disciplinary authority/Government. His function is to examine the evidence presented by the department, even in the absence of the delinquent official to see as to whether the unrebutted evidence is sufficient to hold that the charges are proved. In the present case the aforesaid procedure has not been observed.”

32.In view of the judgment of the Hon'ble Supreme Court, it is clear that the enquiry officer having cross examined PW6 has projected himself as representative of the disciplinary authority and he has not acted as an https://www.mhc.tn.gov.in/judis 18/25 W.P(MD).No.20041 of 2024 independent adjudicator.

33.The Hon'ble Supreme Court in a judgment reported in (2009) 2 SCC 570 (Roop Singh Negi Vs. Punjab National Bank and others) in Paragraph No.14 has held as follows:

“14.Indisputably, a departmental proceeding is a quasi judicial proceeding. The Enquiry Officer performs a quasi judicial function. The charges leveled against the delinquent officer must be found to have been proved. The enquiry officer has a duty to arrive at a finding upon taking into consideration the materials brought on record by the parties. The purported evidence collected during investigation by the Investigating Officer against all the accused by itself could not be treated to be evidence in the disciplinary proceeding. No witness was examined to prove the said documents. The management witnesses merely tendered the documents and did not prove the contents thereof. Reliance, inter alia, was placed by the Enquiry Officer on the FIR which could not have been treated as evidence....”

34.The Hon'ble Supreme Court in a judgement reported in AIR 1964 SC 364 (Union of India Vs. H.C.Goel) in Paragraph Nos. 22 and 23 has held as follows:

“22.We are not prepared to accept this contention. Malafide exercise of power can be attacked independently on the ground that it is malafide. Such an exercise of power is always liable to be quashed on the main ground that it is not a bonafide exercise of power. But we are not prepared to hold that if malafides are not https://www.mhc.tn.gov.in/judis 19/25 W.P(MD).No.20041 of 2024 alleged and bonafides are assumed in favour of the appellant, its conclusion on a question of fact cannot be successfully challenged even if it is manifest that there is no evidence to support it. The two infirmities are separate and distinct though, conceivably, in some cases, both may be present. There may be cases of no evidence even where the Government is acting bonafide; the said infirmity may also exist where the Government is acting malafide and in that case, the conclusion of the Government not supported by any evidence may be the result of malafides, but that does not mean that if it is proved that there is no evidence to support the conclusion of the Government, a writ of certiorari will not issue without further proof of malafides. That is why we are not prepared to accept the learned Attorney General's argument that since no malafides are alleged against the appellant in the present case, no writ of certiorari' can be issued in favour of the respondent.
23.That takes us to the merits of the respondent's contention that the conclusion of the appellant that the third charge framed against the respondent had been proved, is based on no evidence.

The learned Attorney-General has stressed before us that in dealing with this question, we ought to bear in mind the fact that the appellant is acting with the determination to root out corruption, and so, if it is shown that the view taken by he appellant is a reasonably possible view, this Court should not sit in appeal over that decision and seek to decide whether this Court would have taken the same view or not. This contention is no doubt absolutely sound. The only test which we can legitimately apply in dealing with this part of the respondent's case is, is there any evidence on which https://www.mhc.tn.gov.in/judis 20/25 W.P(MD).No.20041 of 2024 a finding can be made against the respondent that charge No. 3 was proved against him? In exercising its jurisdiction under Art. 226 on such a plea, the High Court cannot consider the question about the sufficiency or adequacy of evidence in support of a particular conclusion. That is a matter which is within the competence of the authority which dealt with the question; but the High Court can and must enquire whether there is any evidence at all in support of the impugned conclusion. In other words, if the whole of the evidence led in the enquiry is accepted as true, does the conclusion follow that the charge in question is proved against the respondent? This approach will avoid weighing the evidence. It will take the evidence as it stands and only examine whether on that evidence legally the impugned conclusion follows or not. Applying this test, we are inclined to hold that the respondent's grievance is well-founded because, in our opinion, the finding which is implicit in the appellant's order dismissing the respondent that charge number 3 is proved against him is based on no evidence.”

35.The Hon'ble Supreme Court in a judgment reported in (2009) 2 SCC 570 (Roop Singh Negi Vs.Punjab National Bank and others) in paragraph No.23 has held as follows:

“23......A decision must be arrived at on some evidence, which is legally admissible. The provisions of the Evidence Act may not be applicable in a departmental proceeding but the principles of natural justice are. As the report of the Enquiry Officer was based on merely ipse dixit as also surmises and conjectures, the same could not have been sustained. The inferences drawn by the Enquiry https://www.mhc.tn.gov.in/judis 21/25 W.P(MD).No.20041 of 2024 Officer apparently were not supported by any evidence. Suspicion, as is well known, however high may be, can under no circumstances be held to be a substitute for legal proof. “

36.The Hon'ble Supreme Court in a judgment reported in (2022) 13 SCC 329 (Union Bank of India Vs.Biswanath Battacharjee) dated 31.01.2021 in Paragraph No.21 has held as follows:

“21. The bank is correct, when it contends that an appellate review of the materials and findings cannot ordinarily be undertaken, in proceedings under Article 226 of the Constitution. Yet, from H.C. Goel onwards, this court has consistently ruled that where the findings of the disciplinary authority are not based on evidence, or based on a consideration of irrelevant material, or ignoring relevant material, are mala fide, or where the findings are perverse or such that they could not have been rendered by any reasonable person placed in like circumstances, the remedies under Article 226 of the Constitution are available, and intervention, warranted. For any court to ascertain if any findings were beyond the record (i.e., no evidence) or based on any irrelevant or extraneous factors, or by ignoring material evidence, necessarily some amount of scrutiny is necessary. A finding of “no evidence” or perversity, cannot be rendered sans such basic scrutiny of the materials, and the findings of the disciplinary authority.....”
37.In view of the judgments of the Hon'ble Supreme Court, it is clear that though the powers of the High Court under Article 226 of Constitution of India to interfere in the order of punishment is limited, the said power can be https://www.mhc.tn.gov.in/judis 22/25 W.P(MD).No.20041 of 2024 exercised in cases where the findings have been rendered without any evidence whatsoever and they are perverse in nature. In the present case, all the four count of charges have been found to be partly proved/ proved by the enquiry officer and the same has been accepted by the disciplinary authority without any evidence whatsoever and in fact, contrary to the evidence on record. Therefore, this Court has no hesitation to invoke its power under Article 226 of Constitution of India to interfere in the order of the disciplinary authority imposing punishment.
38.In view of the above said deliberations, the orders impugned in the writ petition are set aside and the writ petition stands allowed. No costs.

Consequently, connected miscellaneous petitions are closed.

21.01.2025.


                     Internet : Yes/No
                     Index : Yes/No
                     NCC        : Yes/No
                     msa




https://www.mhc.tn.gov.in/judis

                     23/25
                                                                        W.P(MD).No.20041 of 2024




                     To

                     1.The Additional Chief Secretary to Government
                      State of Tamil Nadu
                     Home Department
                     Secretariat
                     Chennai 600 009

                     2.The Director General of Police
                     Office of the Director General of Police
                     Tamil Nadu
                     Chennai 600 004

                     3.The Additional Director General of Police
                     Office of the Director General of Police
                     Law & Order
                     Chennai – 4

4.The Inspector General of Police /Commissioner of Police Tirunelveli City Tirunelveli

5.The Deputy Commissioner of Police Office of the Deputy Commissioner of Police Law & Order Tirunelveli City Tirunelveli https://www.mhc.tn.gov.in/judis 24/25 W.P(MD).No.20041 of 2024 R.VIJAYAKUMAR, J.

msa W.P.(MD).No.20041 of 2024 and WMP(MD).Nos.16994 and 16995 of 2024 21.01.2025 https://www.mhc.tn.gov.in/judis 25/25