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 2, Cited by 21]

Supreme Court of India

C.D. Ailawadi vs Union Of India & Ors on 1 March, 1990

Equivalent citations: 1990 AIR 1004, 1990 SCR (1) 783, AIR 1990 SUPREME COURT 1004, 1990 (2) SCC 328, 1990 ALL CJ 377, (1990) 61 FACLR 142, (1990) 2 UPLBEC 888, (1991) 2 LABLJ 285, (1990) 2 JT 618 (SC), (1990) 2 CURLR 253, 1990 UJ(SC) 2 77, (1990) 9 SERVLR 224, (1990) 2 LAB LN 318, (1990) 1 UPLBEC 888, 1990 SCC (L&S) 265

Author: Misra Rangnath

Bench: Misra Rangnath, M.M. Punchhi, S.C. Agrawal

           PETITIONER:
C.D. AILAWADI

	Vs.

RESPONDENT:
UNION OF INDIA & ORS.

DATE OF JUDGMENT01/03/1990

BENCH:
MISRA RANGNATH
BENCH:
MISRA RANGNATH
PUNCHHI, M.M.
AGRAWAL, S.C. (J)

CITATION:
 1990 AIR 1004		  1990 SCR  (1) 783
 1990 SCC  (2) 328	  JT 1990 (2)	618
 1990 SCALE  (1)340


ACT:
    Civil  Services--Fundamental  Rules:  Fundamental  Rules
56(j)(i)  --Compulsory retirement--Object of  rule---Assail-
ment  of  order-Grounds	 for--Order  retiring  appellant  in
public interest--Validity of.



HEADNOTE:
    In	a Writ Petition flied before this Court,  the  peti-
tioner assailed the order of his compulsory retirement	from
service	 made under rule 56(j)(i) of the Fundamental  Rules.
The  petitioner contended that he was efficient,  had  clear
and  unblemished  record of service and his  character	roll
entries	 were excellent, and since no review has  been	made
six  months  before he attained the age of 50  or  completed
thirty years of service nor he had been retired on the basis
of  review,  he	 was entitled to continue  upto	 the  normal
retirement age of 58.
    On behalf of the respondents, it was contended that	 the
order of retirement was made in public interest after review
and  that the Committee had concluded after  reviewing	com-
plete record of service and considering the quality of	work
on the whole, that the petitioner was not fit to be retained
in public interest.
Dismissing the Writ Petition, this Court,
    HELD:  1.1 Compulsory retirement under rule 56(j)(i)  is
not  a punishment as it does not take away any of  the	past
benefits. Chopping off the dead wood is one of the important
considerations for invoking rule 56(j)(i) of the Fundamental
Rules. [786G]
    1.2 An aggrieved civil servant can challenge an order of
compulsory  retirement on the ground (i) that the  requisite
opinion	 has not been formed; or (ii) that the	decision  is
based  on collateral grounds; or (iii) that it is  an  arbi-
trary  decision. If the civil servant is able  to  establish
that  the order suffered from any of these infirmities,	 the
Court has jurisdiction to quash the same. [786F-G]
    Union  of India v. Col. J.N. Sinha & Anr., [1971] 1	 SCR
791, referred to.
784
    In the instant case, on the basis of the service record,
the  Committee formed the requisite opinion that  the  peti-
tioner	had  ceased to be useful and, therefore,  should  be
retired	 prematurely.  The  petitioner has  not	 placed	 any
satisfactory  material to prove that the decision was  based
on  collateral grounds. Once the opinion is reached  on	 the
basis of materials on record, the order cannot be treated to
be  arbitrary.	The service record of more than	 five  years
shows that the higher officers under whom the petitioner had
worked were different and different sets of reviewing  offi-
cers had also made the entries. Therefore, the reports	must
be  taken  to have reflected an	 appropriate  and  objective
assessment  of	the performance of  the	 petitioner.  [786H;
787A-B]



JUDGMENT:

ORIGINAL JURISDICTION: Writ Petition No. 58 of 1983. (Under Article 32 of the Constitution of India) R.K. Garg and D.K. Garg for the Petitioner. V.C. Mahajan and L.K. Gupta for the Respondents. RANGANATH MISRA, J. In this application under Art. 32 of the Constitution, petitioner assails the order dated 5th September, 1975, of his compulsory retirement from service with effect from 5th of December, 1975, made under rule 56(j)(i) of the Fundamental Rules. The impugned order ran thus:

"WHEREAS the Director of Audit, Defence Services, New Delhi (appropriate authority) is of the opinion that it is in the public interest to do so, NOW, THEREFORE, in exercise of the powers con- ferred by clause (j)(i) of rule 56 of the Fundamental Rules, the Director of Defence Services (appropriate authority) hereby gives notice to Shri C.D. Ailawadi, Audit Officer, Defence Services that he, having already attained the age of 50 years on the 22nd November, 1969, shall retire from service with effect from the forenoon of the 4th of Decem- ber, 1975, or from the date of expiry of three months com- puted from the date of the service of this notice on him, whichever is later."

The petitioner has pleaded that he was efficient and had risen 785 from the rank of a Clerk to the post of Audit Officer in which he was confirmed with effect from 3.12. 1968. Accord- ing to him, he had clear and unblemished record of service. He had held independent charge of the senior post of Deputy Director of Audit and had been paid an additional amount of Rs. 100 per month for the period. He also alleged that his character roll entries were excellent. According to him, it was the obligation of the appropriate authority to review the petitioner's case six months before he attained the age of 50 or completed thirty years of service. Since no such review had been made or on the basis of review petitioner had not been retired, he was entitled to continue upto the age of 58, which is the normal age of retirement. According to him, all cases of premature compulsory retirement made during the emergency were reviewed in terms of the Govern- ment circular of lOth of August, 1978, but the representa- tions made by the petitioner for the benefit of review in terms of the said circular were not heeded to and the peti- tioner was, therefore, obliged to file the present petition. In the return to the rule nisi by the Director of Audit, Defence Services, it has been contended that the order of retirement was made in public interest after review of the petitioner's case. It has been stated in the said affidavit:

"In the case of Shri Ailawadi the Committee after review of his complete record of service observed that his earlier services were of a very marginal nature and he earned some adverse reports later. The Committee, therefore, considering the quality of his work on the whole, concluded that Shri Ailawadi was not fit to be retained in the public interest. The Appropriate Authority felt that his reports for the last few years were poor, colourless and indicative of steady deterioration attributed to family problems and to his state of health. The Appropriate Authority also took into account his latest report for the year 1974-75 which assessed him as 'barely competent to hold an officer's post'."

The character roll entries have also been placed before the Court at the time of heating of this writ petition. We have checked the same and in particular those for five years prior to the date of the impugned order. In 1969-70, his ability was considered to be average. His thought and ex- pression were said to be vague and rambling. Deterioration of his physical health was taken note of and the general assessment was that he was an average officer. In the fol- lowing year the reviewing 786 authority after treating him to be an average officer en- dorsed the following direction:

"I am inclined to think that the entire report may be commu- nicated to him and he must be told so to exert himself that he earns a more commendable report next year. ' ' This appears to have been shown to him and his signature had been taken on 3.8.1971.
During the years 1972-73, 1973-74 and 1974-75, he was branded as an average officer. In the last year it was indicated that his intelligence was of low order and though he was physically fit, he was not mentally alert. It was also indicated that he was barely competent to hold an officer's post. In the report for a part of 1974-75 he was branded as poor and against the column of 'general assess- ment', it was shown that 'he was not sure of himself. We have extracted entries from the character roll to meet the petitioner's contention that he had an excellent record of service.
Mr. D.K. Garg, appearing for the petitioner has supple- mented the arguments by a written note which has also been looked into.
Petitioner does not challenge the validity of the rule; nor does he allege that the order of compulsory retirement is the outcome of mala fides.
An aggrieved civil servant can challenge an order of compulsory retirement on any of the following grounds as settled by several decisions of this Court: (i) that the requisite opinion has not been formed; or (ii) that the decision is based on collateral grounds; or (iii) that it is an arbitrary decision. In Union of India v. Col. J.N. Sinha & Anr., [1971] 1 SCR 791 this Court held that if the civil servant is able to establish that the order of compulsory retirement suffered from any of the above infirmities, the Court has jurisdiction to quash the same. It is not disputed that compulsory retirement under rule 56(j) is not a punish- ment as it does not take away any of the past benefits. Chopping off the dead wood is one of the important consider- ations for invoking rule 56(j) of the Fundamental Rules. 1n the instant case, on the basis of the service record, the Committee formed the requisite opinion that the petitioner had ceased to be useful and, therefore, should be retired prematurely. We do not think petitioner has been able to place 787 any satisfactory material for the contention that the deci- sion was on collateral grounds. Once the opinion is reached on the basis of materials on record, the order cannot be treated to be arbitrary. The service record of more than five years which we have perused shows that the higher officers under whom the petitioner had worked were different and different sets of reviewing officers had also made the entries. Therefore, the reports must be taken to have re- flected a appropriate and objective assessment of the per- formance of the petitioner.
The writ petition must accordingly fail and is, there- fore, dismissed. There shall be no order as to costs.
N.P.V.						    Petition
dismissed.
788