Delhi High Court
Union Of India And Ors vs Shiv Raj Singh Meena on 12 September, 2019
Author: Talwant Singh
Bench: S. Muralidhar, Talwant Singh
$~11
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ W.P.(C) 5288/2014 and CM APPL. 10516/2014
UNION OF INDIA AND ORS ..... Petitioner
Through: Ms. Rashmi Malhotra and Kr.
Prasoon Ranjan, Advocates.
versus
SHIV RAJ SINGH MEENA ..... Respondent
Through: Mr. S. K. Dubey and Mr. Rajmangal
Kumar, Advocates.
CORAM:
JUSTICE S. MURALIDHAR
JUSTICE TALWANT SINGH
ORDER
% 12.09.2019 Talwant Singh, J.:
1. The present petition has been filed challenging the order dated 12 th November, 2013 in OA No.1443/2012 passed by the Principal Bench of Central Administrative Tribunal (CAT), New Delhi whereby the present Petitioners were directed to reinstate the present Respondent with all his service benefits.
2. The brief facts as mentioned in the petition are that the Respondent was initially appointed as a Booking Clerk in the Railway Department on 26th December, 1996. The Vigilance Department conducted a check on 25th May, 2004 in the Booking Office, Ambala Cantt where Respondent was handling Counter No.4 and it was found that he had committed serious W.P.(C) 5288/2014 Page 1 of 18 irregularities. A major penalty charge sheet was issued to the Respondent and he was suspended on 16th June, 2004.
3. The Disciplinary Authority appointed an Inquiry Officer on 8th December, 2004. The Respondent on 11th April, 2005 asked for a change of Inquiry Officer but this request was not accepted. The Respondent was asked to appear in the enquiry on 11th May, 2005. The Respondent did not appear before the Inquiry Officer for almost two years from 9th November, 2005 to 25th September, 2007. Document No.16 was supplied to Respondent by the concerned Authority on 1st May, 2006 and all the additional documents as desired by the Respondent were provided to him on 27th September, 2006.
4. The Respondent again made a detailed representation to the Disciplinary Authority for change of Inquiry Officer but this request was again rejected on 26th March, 2007. The Respondent was directed to submit his defence on 15th October, 2007 and he submitted the same on 25th October, 2007 and thereafter, the Inquiry Officer submitted his enquiry report on 25th November, 2007 and all the charges stood proved against the Respondent.
5. The Respondent submitted his representation against the Inquiry Officer‟s report on 14th March, 2008. The Disciplinary Authority imposed a penalty from removal of service on the Respondent on 3rd June, 2008. The Respondent submitted his appeal against the penalty order on 23 rd June, 2008 which was considered by the Appellate Authority and the same was rejected.
W.P.(C) 5288/2014 Page 2 of 186. The Respondent submitted a revision petition on 2nd February, 2010 and the Revisionary Authority modified the penalty of removal from service to compulsory retirement vide order dated 26th August, 2011. The Respondent submitted an appeal to the Chief Commercial Manager through Divisional Office on 13th September, 2011 for further consideration but he was informed that he had already exhausted all the channels at divisional level and the only channel open for him was to prefer the mercy/appeal to the President of India.
7. Original Application (OA) was filed by the present Respondent before CAT and the Petitioners filed their counter affidavit, to which rejoinder was filed by the present Respondent. On 12th November, 2013 CAT quashed and set aside the entire enquiry proceedings and allowed the OA filed by the Respondent.
8. The present petition has been preferred by the Petitioners on the grounds that CAT failed to appreciate that Inquiry Officer was never biased; the enquiry report and all other related documents proved that the Respondent was guilty and is liable for the punishment; the Respondent wilfully remained absent from the enquiry proceedings and he was given a number of opportunities by following principles of natural justice. It has been further submitted that the Respondent had committed serious irregularities; that the consultation with the Vigilance Department/Northern Railway, Headquarter Office was not binding in nature and that the Tribunal/Courts cannot go into the correctness of the charges and re-appreciate the evidence. Moreover, the Tribunal cannot interfere with the discretion exercised by the Disciplinary W.P.(C) 5288/2014 Page 3 of 18 Authority or the Appellate Authority regarding imposition of punishment, penalty and the charges proved against the Respondent. Even if two views are possible on the same material placed before the Disciplinary Authority, it is not a valid ground for intervention that a different view was taken by Inquiry Officer.
9. The Petitioners submit that the Respondent could not establish as to what prejudice was caused to him. The Inquiry Officer was not posted in the Vigilance Department at the time of proceedings of the Disciplinary Inquiry and the CAT could have only remitted back the matter and could not have stepped into the shoes of the Disciplinary Authority/Appellate Authority.
10. On the very first hearing on 22nd August, 2014, this Court stayed the operation of the impugned order.
11. We have heard both the sides and we have gone through the entire record of the Tribunal as filed by the Petitioner department as well as the documents later on filed by the Respondent which were relied upon by him before CAT. The said documents were obtained by the Respondent through an application under the RTI Act.
12. The statement of Article of charges as reproduced in the order of CAT reads as under:
"That Sh. Shiv Raj Singh/HBC/Ambala while working as such on dated 25.5.04 at 18.45 hrs in Booking Office Ambala Cantt and manning counter no. 4 was subjected to vigilance check and detected to have committed following serious acts of omission and commission:W.P.(C) 5288/2014 Page 4 of 18
That Sh. Shiv Raj Singh HBC/Ambala Cantt is responsible for defrauding railways by taking matter of ticket no. C-1453874 higher value Ex UMB-Mumbai Rs.1040/- 4 adults on tickets no.14538373 lower value ticket which was kept blank by him by using some ingenious method in UTS system. The above ticket no.14538373 was accounted for Rs.59/- in hard copy (DTC) UMB-NDLS although it was intentionally kept blank by using some ingenious method and taken contents of Ticket no.1458374 on it. Subsequently he non-issued ticket no.14538374 on ticket no.14538375 to clear the accountal of ticket no.14538374 in hard copy. He sold the same fraudulently manipulated ticket no.14538373 to the passenger and collected Rs.1040/- though this number ticket was accounted for Rs.59/-
only with the railways and pocketed Rs.981/- with malafide intention for personal gain by defrauding railways. Sh. Shiv Raj Singh/HBC/UMB is responsible for producing Rs.179/- excess in his Govt. Cash with unconvincing reason.
He is also responsible for using his skills with malafide intention to tempering the wipro printer carrying high security features with an intention to pocket railway revenue on revenue. By his above act Sh. Shiv Raj Singh/HBC/UMB failed to maintain absolute integrity and devotion to duty and acted in a manner unbecoming of railway servant thereby contravened Rule 3.1 (I), (II) and (III) of Railway Service Conduct Rule 1966."
13. After conducting the enquiry, the Inquiry Officer had submitted the report and the relevant part of the said report is as under:
"Analysis and discussions on the Prosecution and Defence case. After going through the evidence on record marked as Ex-P/1 to Ex-P/6 and from the depositions of the PWs and mandatory questions to the CO by the IO, it is concluded that the charges levelled against the CO are correct. It is evident from the documents marked as Exhibits and by the depositions of the PWs that during the course of vigilance check, CO was found issuing tickets by engineering the ticketing system provided at W.P.(C) 5288/2014 Page 5 of 18 UMB/BC and the check was conducted on the basis of a source information by the Railway Board Vigilance. CO/DH have wrongly stated in their defence brief that he has not given any demonstration at DLI station and the tickets were generated by the station and to contradict and to support their version CO/DH has not produced any material evidence nor introduced any defence witnesses. Hence, the plea of the CO/DH cannot be taken into consideration. From the depositions of PWs, it is proved beyond any doubt that CO used illegal method to cheat passengers on account of Railways and caused loss in the Railway revenue. Shri Shiv Raj Singh, HBC/UMB is responsible for producing Rs.179/- excess in his govt. Cash with unconvincing reason, it is a matter of record.
Therefore, the charges levelled against the CO are:
6.0.0 Conclusion 6.0.1 Article of Charge I: Proved.
6.0.2 Article of Charge II: Proved.
6.0.3 Article of Charge III: Proved."
14. The Disciplinary Authority agreed with the findings of the Inquiry Officer and passed an order dated 3rd June, 2008 removing the Respondent from service with immediate effect. The Respondent filed an appeal dated 23rd June, 2008 against the major penalty imposed on him. The Appellate Authority passed the following order on 16th September, 2008:
"The case of the above-named employee was put up to the undersigned for considering his appeal against the orders of the Disciplinary Authority and after going through, I have passed the following orders:
Under Rule 22(2) of Railway Servant‟s (Discipline and Appeal) Rules1968 I have gone through the appeal submitted by the C.O. against the orders of the Disciplinary Authority imposing the punishment of removal from service.W.P.(C) 5288/2014 Page 6 of 18
I have also gone through the case-file, the charges, enquiry proceedings, documents/evidences available on record. Report submitted by the Inquiry Officer comments of CO thereon. After going through the entire case, I find that:
The prosecution on witness could not produce any evidence as to how the CO allegedly us3ed ingenious method to print the Ticket No.14538373 wrongly by keeping the blank and how he passed on printed material of Ticket No.14538374 on Ticket No.14538373. The PW-5 mentioned that „what ingenious method was adopted by the CO we could not notice.‟ Regarding the excess of Rs.179/- found that the Govt. Cash of CO, he has taken plea that the Vigilance during check did not take the accountal of Rs.200/- i.e. imprest cash but during the enquiry the CO has not given any evidence of it. Hence, above pleas taken by the CO are not acceptable.
However, keeping in view the circumstances of CO who is only 29 years old and has a big liability of his family including one small daughter and old parents having only 12 years service. I take a lenient view on humanitarian ground and have provisionally decided to reinstate him in service at the trial of grade Rs.3200-4900 for ten years with cumulative effect as well as cash debarred for ten years also.
Kindly convey your office counter early, so that the cash may be processed accordingly."
15. Strangely, the General Manager/Vigilance of Northern Railway Headquarter did not accept the proposed punishment as suggested by the Appellate Authority and vide his communication dated 27th November, 2008 again sent it back to the Division Railway Manager (Appellate Authority) and advised him to furnish the report at the earliest. The relevant portion of the letter dated 27th November, 2008 is as under:
W.P.(C) 5288/2014 Page 7 of 18"In the above cited context it is advised that proposal of Appellate Authority is not acceptable by this office because the proposed punishment is not adequate in the light of gravity of offence committed by Sh. Shiv Raj Singh, HBC/NZM while on duty.
The competent authority has also ordered „the charges are to grave to consider reduction in punishment imposed by DA.‟ It is therefore advised to kindly have the matter looked once again and furnish the report at the earliest for onward submission to Board‟s office."
16. The Senior Divisional Railway Manager reconsidered the matter and vide his letter dated 27th June, 2008/ 4th February, 2008 reiterated his earlier proposal. The relevant portion of the said letter is quoted here under:
"Keeping in view the recommendation received from your office vide above cited letter, it is stated that the subject case was once again looked into and I still maintain the sale proposal sent earlier i.e. to reinstate the CO at the gross of Rs.3200-4900 for a period of ten years also.
This lenient view has since been taken on entirely humanitarian ground to meet with the justice and keeping in view of the family circumstances of CO who is just 29 years old and owns a big liability of family including one small daughters old aged parents.
I understand that the punishment imposed by the Disciplinary Authority i.e. removal from service is on higher side would invariably affect the whole family of CO. However, the proposed punishment to reinstate the CO at the initial ground of Rs.3200-4900 from the grade of Rs.5000-8000 for ten years with cumulative effect cash debar for ten years be justified as the CO would be facing the financial crisis during this period too. The punishment would also serve the purpose of deterrent the CO for further falling into the temptation of money making.W.P.(C) 5288/2014 Page 8 of 18
Therefore, in view of above deliberation, I understand the proposed punishment is adequate for the charges proved against the CO.
Kindly convey your office concurrence early, so that the case may be processed accordingly."
17. Somehow, the General Manager Vigilance was adamant to award major penalty of removal from service to the Respondent and he again returned the file back to the Appellate Authority, i.e. DRM Northern Railway vide his letter dated 7th/10th August, 2009, the relevant portion of which reads thus:
"In reference to above-cited letter, it is observed that AA has proposed to award a reduced punishment upon CO purely on humanitarian ground, with no new facts. Moreover, what work can be taken from a Hd. Booking Clerk who is cash debarred for ten years is also not clear.
Therefore, AA may be advised to reconsider his proposed punishment. However, if AA does not agree to retain the punishment imposed by DA, case may be put up to next competent authority for revisionary action.
Action taken may be intimated to this office so that Board may be apprised accordingly."
18. It can be noticed that the General Manager Vigilance for the second time advised the Appellate Authority to reconsider the proposed punishment and if the Appellate Authority did not agree to retain the punishment imposed by the Disciplinary Authority, he was advised to be put up before the next Competent Authority for revisionary action.
19. The CTM, Delhi considered the case of the Appellant as Revisional Authority and he also vide his order dated 8th June, 2010 decided to reinstate W.P.(C) 5288/2014 Page 9 of 18 the applicant in service on an initial grade for a period of ten years with cumulative effect along with debarring him from cash handling for a period of five years to meet justice. The relevant portion of the order dated 8 th June, 2010 reads as under:
"The revision appeal of the above-named ex HBC was put up to CTM, New Delhi for consideration who has passed the following orders:
I have gone through the revision petition submitted by Shri Shiv Raj Singh Meena, Ex. Hd. Booking Clerk/HNZM against the orders of removal from service awarded by the Disciplinary Authority as well as the appeal against the orders of the Disciplinary Authority, which has been rejected by the Appellate Authority.
I have also gone through the case file, the charges, enquiry proceedings, documents/evidences available on record, report submitted by the Inquiry Officer and your comments thereon. After going through the entire case, I find that:
As per evidence on record the very first ticket generated by CO on opening the counter was Ticket No.14538373 for Rs.59/- Ex Ambala to New Delhi. In case of malafide intention of CO he could have generated ticket of more lesser value. The plea taken by the CO that the passenger demanded ticket for Ambala to New Delhi and when he gave command, the machine did not print and the said ticket no.14538373 remained blank. This prove that there was a fault in the machine and what amount was printed on hard copy in UTS was not known. The prosecution could not comment on this point that, if command is given to print a ticket for Rs.59/- Ex. Ambala to New Delhi then how it could come out as blank. It was due to fault on the machine. The Coon blank ticket no.14538373 generated ticket ex Ambala to Bombay Central for four adults valued Rs.1040/- and issued said ticket no.14538373 to the passenger and next ticket was printed mismatch when the same passenger demanded another ticket for four adults ex. Ambala to Bombay W.P.(C) 5288/2014 Page 10 of 18 Central. This ticket no.14538374 has clearly been recorded as mismatch and non issued on ticket no.14538375. In the enquiry the PW-5, who investigate the case deposed and confirmed that neither he examined the shift supervisor nor consulted mismatch register that CO had made entry of the ticket no.14538374 in mismatch register. This vital document of mismatch register duly certified produced by the defence, shows that the version of CO is correct. This document also indicate misprint/mismatch of tickets at several occasions in counters at Ambala including that of CO. The PW-5 mentioned that the check on the counter of CO was conducted in presence of Shri Laxman Swaroop, Hd. Booking clerk/Ambala and only Rs.179/- excess in the government cash was detected and remitted in railway cash on same day. Whereas Rs.981/- were reported excess by the prosecution on the basis of transaction on ticket checked at the counter and the statement of CO was recorded that the said amount of Rs.98/- has been passed on to some known person which will be deposited by him. If it was so, then the said amount was required to be got deposited on the same day, but Rs.980/- only have been deposited as against Rs.981/- on the next day of check i.e. on 26.5.2004 vide money receipt no.433540. This money receipt does not indicate as to whether the same was got deposited as a result of vigilance check and who has deposited this amount to prove the charge. Thus, the averments made by the CO in his revision petition that he pocketed Rs.981/- is not proved and Rs.980/- was deposited by Ex P-5 without his knowledge has documentary force. Moreover, the scrutiny of the documents shows that the CO was not aware that Rs.59/- was accounted in hard copy on generated ticket no.14538373 and it was only brought into his notice after the check, then how he assured that exact Rs.981/- was excess in his government cash when he counted his cash before the vigilance check at his counter.
Moreover, even the Inquiry Officer did not discuss the charge of Rs.981/- for which the shortage was shown on the basis of tickets seized by the vigilance from the passenger and the CO‟s statement was recorded. The demand of additional document for defence was not acceded in the enquiry. Thus, CO is W.P.(C) 5288/2014 Page 11 of 18 responsible to the extent that he generated/printed ticket for Ambala to Bombay Central on blank ticket No.14538373 and issued to the passenger.
Charge No. 2 for producing Rs.179/- excess in his government cash is proved. The plea taken by the CO that the accountal of Rs.200/- imprest cash was not taken into account, is not convincing. The Ex P-1i.e. cash details clearly indicate that Rs.200/- imprest cash was kept separately. The amount of Rs.179/- detected short was deposited vide money receipt no.433528 by the CO. Thus, this charge is proved against the CO beyond doubt.
Charge No. 3 against CO for using his skills with malafide intention to tampering the WIPRO PRINTER carrying high security features, with an intention to pocket railway revenue has been given reliance on the said demonstration by CO at Delhi Junction Booking Office on 27.5.2004 and tickets were generated at counter no. 8. As per prosecution, the ticket no.40539324 for Delhi Shahadra was not printed on CO‟s command and the system took accountal of Rs.07/- in hard copy, but the prosecution failed to produce hard copy of the accountal in support of evidence. Moreover, the print of said blank ticket no.40539324 neither contains any next printer ticket number nor clears particulars and the next two ticket nos. 40539325 and 40539326 contain total mismatch. There is no evidence or statement of CO to prove that demonstration was got conducted from CO as there is no witness appeared to have been recorded. The tickets generated as shown in Ex P-15 do not indicate that still works, as there is no ticket printer impression of matter of ticket no. 40539325 was generated on ticket no. 40539324 and next ticket no. 40539325 is blank. Therefore, the contention of the CO that prosecution witness failed to prove what ingenious method was adopted by him, is fully acceptable. If skills of tampering with the printer carrying security features had worked and prosecution was confident, those matter was required to be reported to the appropriate authority by the prosecution so as to safe guard the interest of the administration, but there is nothing of the sort on record.W.P.(C) 5288/2014 Page 12 of 18
In view of the above and several procedural lapse on the part of the prosecution, this case does not deserve any stiff major punishment. Keeping in mind his young age, liability of family burden of old parents, I take a lenient view and decide to reinstate him in service at the initial grade for a period of ten years with cumulative effect along with cash debar for five years to meet with the end of justice.
Kindly convey your office concurrence early."
20. As mentioned earlier, the General Manager of Vigilance Department was adamant and even this decision of CTM, New Delhi in the revisionary appeal was not acceptable to the Vigilance Department and it decided to impose a stringent penalty on the applicant. So, finally the Revisionary Authority had reduced the punishment awarded to Respondent to that of compulsory retirement.
21. The Respondent, against the aforesaid order in the revision, submitted his representation dated 13th September, 2011 to the Chief Commercial Manager praying for his reinstatement on humanitarian and sympathetic grounds, however, the DRM office vide order dated 22nd November, 2011, without forwarding the said petition to the Chief Commercial Manager, rejected it on the ground that only one appeal and one revision were allowed and the Respondent has already availed the same.
22. The CAT found that the very first instance of the prejudice being caused to the Respondent was when he, on receipt of Memo of Charges dated 1st October, 2004, submitted a representation on 4th October, 2004 requesting for readable photocopies of the relied upon documents but the Disciplinary W.P.(C) 5288/2014 Page 13 of 18 Authority without supplying the said documents, proceeded further with the enquiry and appointed the IO and the presenting officer and it was nearly after two years on 27th September, 2006 that the present Respondent was allowed to inspect the relied upon documents.
23. The view of the CAT was that it goes without saying that Disciplinary Authority should have made available the readable copies of the documents asked for by the present Respondent and contention of the present Petitioners that an opportunity was granted to the Respondent to inspect the relied upon documents on 27th September, 2006, i.e. during the enquiry proceedings will not meet the requirements of Rule 9 (7) of Railway Servants (Discipline and Appeal) Rules, 1968 which provided for supply of documents to the Railway Servants. Rule 9 (7) reads as under:
"The Disciplinary Authority shall deliver or cause to be delivered to the Railway Servant a copy of the articles of charge, the statement of the imputations of misconduct or misbehaviour and a list of documents and witnesses by which each article of charge is proposed to be sustained and shall require the Railway servant to submit a written statement of his defence within ten days or such further time as the disciplinary authority may allow.
Note:- If copies of documents have not been delivered to the Railway servant along with the articles of charge and if he desires to inspect the same for the preparation of his defence, he may do so, within 10 days from the date of receipt of the articles of charge by him and complete inspection within ten days thereafter and shall state whether he desires to be heard in person."
24. It has been rightly held by the CAT that non-supply of readable copies of documents amounts to non-supply of copies of documents and this itself W.P.(C) 5288/2014 Page 14 of 18 amounts to denial of reasonable opportunity to the Respondent to defend himself.
25. Strangely, when on 15th May, 2006 the Respondent requested the Disciplinary Authority to supply him copies of five additional documents and after considering the said request of Respondent, even the IO also agreed to the same but the Disciplinary Authority supplied only two documents out of the said five documents requested for by the Respondent. The Respondent again made a representation dated 25 th August, 2006 requesting for the remaining copies/documents but the same were never supplied to him. As per the CAT, the Respondent had a right to have copies of those official documents which would help him to disprove the charges but the Appellate Authority did not consider that aspect.
26. The third ground taken by the present Respondent before the Tribunal was that the IO appointed in this case, Shri Anil Bishnoi is an ex-Vigilance Officer and the Respondent had made representation against his biased attitude and request for appointment of another IO but the Disciplinary Authority ignored the said request on the ground that at the time of holding the enquiry, Mr. Bishnoi was not working with the Vigilance Department. The Vigilance Branch had conducted a check on 25th May, 2004. The IO should not be an Officer of the Vigilance Department. The CAT has rightly held that it was immaterial whether the said Officer was not part of the Vigilance Branch at the time of holding the enquiry. The Respondent had made representations for change of the Enquiry Officer time and again but the Disciplinary Authority ignored the said representations for the reasons best known to it. Moreover it is not the case of the Petitioners that no other W.P.(C) 5288/2014 Page 15 of 18 Officer was available for conducting the enquiry as Railway is a very big organisation and a large pool of Officers is available but the choice made of an Officer as Enquiry Officer, who was earlier part of Vigilance Department till recently is not fair and the fairness is an essential ingredient of natural justice.
27. It is also part of the record that the Revisionary Authority had minutely analysed the charges, the evidence, the witness recorded and the material available on record and the said authority had reached to a considered opinion that there were several procedural lapses on the part of the prosecution. It has also been noticed that demand for additional documents made by the present Respondent was not acceded to in the enquiry.
28. The said authority had also accepted the contention of the Respondent that the prosecution witness failed to prove any ingenious method adopted by him and moreover, there was no evidence to prove that the Respondent had given a demonstration of any such technique used by him for printing the alleged tickets as no witness was examined to the said effect. As per the said Authority, the only charge, which was proved against the Respondent was that there was excess cash of Rs.179/-, which has since been deposited with the Railways, so there was no monetary loss to the Petitioners.
29. The CAT has rightly held that the most blatant violation of principle of natural justice is the open interference of the Vigilance Department in the present case. As noted above, the Officers in the Vigilance Department were sitting with a vindictive mind and it was at their instance that the severe punishment of termination was imposed upon the Respondent by the W.P.(C) 5288/2014 Page 16 of 18 Competent Authority, which is against all the cannons of natural justice. Even the Appellate Authority had to comply with the directions/advise of the Vigilance Department and instead of reinstating the Respondent as per the opinion of the Appellate Authority, the Competent Authority had to terminate his services, which punishment was later on converted to the punishment of compulsory retirement on exercise of revisional powers by the Revisional Authority.
30. It is quite clear that it was the General Manager Vigilance who had used his clout and authority to direct the Appellate Authority to examine/re- examine the matter time and again but the Appellate Authority had the guts to stick to its views. But the General Manager Vigilance asked the DRM office to put the matter to the next Competent Authority for revisionary action and at that stage the Appellate Authority succumbed to the illegal directions of GM Vigilance and vide impugned order dated 18th November, 2009 agreed with the orders of Disciplinary Authority. The Revisionary Authority vide impugned order dated 6th August, 2011 reduced the said punishment to that of compulsory retirement. The CAT has rightly observed that these two orders are not independent statutory orders of Appellate and Revisionary Authorities, rather these two Authorities were only signatories on the impugned orders as per directions of General Manager Vigilance and hence, the said orders have been termed as illegal.
31. It is also to be noticed that the right of the Respondent of invoking the special provision under Rule 24(2) of the Railway Servants (Discipline and Appeal) Rules, 1968 to represent to the General Manager against major W.P.(C) 5288/2014 Page 17 of 18 punishment was scuttled and his representation dated 13.09.2011 was arbitrarily rejected by the DRM office on 22nd November, 2011 on the ground that it was not maintainable.
32. This Court concurs with the view taken by the CAT that it is not a fit case to be remitted back to the Disciplinary Authority to start the enquiry afresh as more than 15 years have already passed from the date of the incident till date keeping in view the violation of the principles of natural justice as mentioned above. This Court holds that the CAT is right in passing the impugned order reinstating the present Respondent in service with all consequential benefits after quashing the charge sheet dated 1 st October, 2004, Enquiry Officer‟s report dated 27th March, 2007, Disciplinary Authority‟s order dated 3rd June, 2008, Appellate Authority‟s order dated 18th November, 2009, Revisionary Authority‟s order dated 26th August, 2011 and final order of the Petitioner‟s dated 22nd November, 2011.
33. Resultantly, there is no merit in the petition and it is accordingly dismissed. The pending application is also disposed of. It is directed that the Respondent be reinstated within a period of one month and all consequential benefits be calculated and credited to his account within a period of two months from today. No order as to costs.
TALWANT SINGH, J.
S. MURALIDHAR, J.
SEPTEMBER 12, 2019/pa W.P.(C) 5288/2014 Page 18 of 18