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 11, Cited by 1]

Patna High Court

Chandrakala Devi vs The Union Of India & Ors on 6 October, 2017

Author: Rajeev Ranjan Prasad

Bench: Ajay Kumar Tripathi, Rajeev Ranjan Prasad

       IN THE HIGH COURT OF JUDICATURE AT PATNA
                  Civil Writ Jurisdiction Case No.12832 of 2017
===========================================================
Chandrakala Devi W/o Sri Surendra Dwivedi, resident of Village & P.O.- Pirokhar,
Via- Charaut, District- Madhubani.
                                                                 .... .... Petitioner
                                       Versus
1. The Union of India through the Secretary cum D.G., Department of Posts, Dak
Bhawan, New Delhi.
2. The Chief Postmaster General, Bihar Circle, Patna.
3. The Post Master General, Northern Region, Muzaffarpur.
4. The Director of Postal Services, Northern Region, Muzaffarpur.
5. The Superintendent of Post Offices, Darbhanga Division, Darbhanga.
6. The Inspector Posts, North Sub Division, Darbhanga.
                                                              .... .... Respondents
===========================================================
Appearance:
       For the Petitioner/s      : Mr. Hemant Kumar Karan, Advocate.
       For the Respondent/s      : Mr. S.D. Sanjay, Addl. Solicitor General with
                                     Mr. Ravindra Kumar Sharma, CGC.
===========================================================
CORAM: HONOURABLE MR. JUSTICE AJAY KUMAR TRIPATHI
           and
           HONOURABLE MR. JUSTICE RAJEEV RANJAN PRASAD
CAV JUDGMENT
(Per: HONOURABLE MR. JUSTICE RAJEEV RANJAN PRASAD)
Date: 06-10-2017


                 Heard learned counsel for the petitioner and learned

   Additional Solicitor General with learned Assistant Counsel for the

   Union of India.

                 2. The present Writ Application arises out of an order

   dated 21st July, 2017 passed by the Central Administrative Tribunal,

   Patna Bench, Patna (hereinafter referred to as "the Tribunal") in O.A.

   No. 050.00401/2014 as contained in Annexure-6 to the Writ

   Application. The petitioner, by filing the said Original Application

   (O.A.), challenged her order of termination from engagement, as
 Patna High Court CWJC No.12832 of 2017 dt.06-10-2017

                                        2/15




        contained in Memo dated 28.05.2014 (Annexure-P/3 to the Writ

        Application), as Gramin Dak Sevak Mail Carrier (in short „GDSMC‟)

        at Raghauli BO in Darbhanga Division. The petitioner also challenged

        the communication being Letter no. A-GDSMC/Raghauli BO/Part

        Dtd 26.5.2014 issued by the Superintendent of Post offices,

        Darbhanga Division, which has been referred in the order of

        termination but not communicated to the petitioner.

        Brief facts of the case

                      3. Petitioner was engaged as GDSMC at Raghauli Branch

        Post Office vide letter of engagement dated 23.06.2012 issued by

        Inspector Posts, North Sub Division, Darbhanga, which is enclosed as

        Annexure P/1 to the Writ Application. It is the case of the petitioner

        that she was rendering her services against the post of GDSMC at

        Raghauli Branch Post Office to the best of her abilities and no

        complaint whatsoever was made against her work and conduct.

                      4. The petitioner has further stated that some frivolous

        complaints were made by unsuccessful candidates against the

        engagement on the post of GDSMC in the Darbhanga Postal Division;

        acting upon such complaints, the Office of the Postmaster General,

        Northern Region, Muzaffarpur and pursuant thereto without assigning

        any show cause or notice to the petitioner, all of a sudden on

        28.05.2014

the petitioner was served with Memo No. A1/IP(N) / Patna High Court CWJC No.12832 of 2017 dt.06-10-2017 3/15 GDSMC / Raghauli / 2014 dated 28.05.2014 issued by Inspector Posts, North Sub Division, Darbhanga through Oversheer Mails whereby the engagement of the petitioner has been terminated under Rule 8(2) of the Department of Posts, Gramin Dak Sevaks (Conduct & Engagement) Rules, 2011. The order of termination is contained in Memo dated 28.05.2014 which has been enclosed as Annexure-P/3 to the Writ Application.

5. The petitioner assailed the order of termination of her engagement on the following grounds:-

"(A) The petitioner is holder of a civil post and has got protection under Article 311(2) of the Constitution of India as such she cannot be terminated except after an enquiry in which she has to be informed of the charges against her and has to be given a reasonable opportunity of being heard in respect of those charges.

Reliance in this regard was placed on the judgment of the Hon‟ble Apex Court in the case of Union of India Vs. Jay Kumar Parida, reported in 1996 SCC (L&S) 320, wherein the Hon‟ble Apex Court has held that if any material adverse to the respondent formed the foundation for termination, principles of natural justice may necessarily require that prior opportunity of notice be given and after considering his reply appropriate order may be passed giving reasons in support thereof. (B) The order of termination has been issued on instruction from an authority superior to her Appointing Patna High Court CWJC No.12832 of 2017 dt.06-10-2017 4/15 Authority, i.e., the Superintendent of Post Offices, Darbhanga Division vide his letter referred as Letter No. A-GDSMC/Raghauli BO/Part Dtd 26.5.2014 but neither its copy has been given to the petitioner nor its contents have been reflected in the impugned order. Contention of the petitioner is that when the order of termination has been passed on account of orders passed by a higher authority, her termination could have been done only under Rule 4(3) of the Rules 2011 after giving an opportunity of being heard but in violation thereof, the order of termination has been issued applying Rule 8 of the Rules 2011."

6. Union of India and its authorities, who were respondents before the Tribunal, filed a Written Statement in which they have stated that in course of review of the engagement files of GDSMC / Raghauli at Regional Office (RO) level, a number of omissions were found, those are reproduced hereunder:-

"(i) The IPO North Sub Division Darbhanga advertised to fill up the said vacancy vide his letter no. AI-

Raghauli BO/EDMC/2012 dated at Darbhanga the 30.4.2012 addressed to the Employment Exchange Officer Madhubani and copies circulated to all the concerned. However, no dispatch particulars are available in the file.

(ii) The candidates have been informed regarding documents verification vide his letter no. AI- Engagement/GDSMC/North/2012 dated at Darbhanga the 09.06.2012 but no dispatch particular as available in the file.

(iii) A comparative merit chart dated 19.6.2012 has been Patna High Court CWJC No.12832 of 2017 dt.06-10-2017 5/15 prepared by the concerned IPO. Last page of the comparative merit chart is not available in the file. Smt. Chandrakala Devi mentioned at Sl. No. 3 has been declared top who has secured 79.11% in madhyama examination candidate has not been verified from the concerned board.

(iv) As per selection note dated 19.6.12 Smt. Chandrakala Devi has been selected for the said post. However her marks sheet has not been verified. Last para of the selection note mentioned GDS MD Dhol BO instead of GDS MC Raghauli. This indicates that the selection note has been prepared prior to verification of marks sheet.

(v) The formal engagement order has been issued vide IPO north Sub Dn Darbhanga memo no. AI Engagement / GDS MC-Raghauli BO/2002 dated 23.6.2012. The memo mentioned that the conduct & service of the GDS will be governed by GDS (Conduct & Employment) rule 2001. Whereas it should be GDS (Conduct & Engagement) Rules, 2011.

(vi) Smt. Chandrakala Devi took charge of the GDS MC, Raghauli BO in a/c with Kamtaul SO on 25.6.12. However copy of certificate of medical fitness arid police verification report on character and decedent are not available in the file. Whether formalities of police verification and medical examination have been completed is not clear."

Order of the Tribunal

7. The case of the parties were considered by the Tribunal and the Tribunal came to a conclusion that the engagement of a Sevak, who has not rendered more than three years of continuous service, can be terminated at any time by a notice in writing and when such termination is made forthwith, the Sevak shall be entitled to claim a sum equivalent to the amount of Basic Time Related Patna High Court CWJC No.12832 of 2017 dt.06-10-2017 6/15 Continuity Allowance plus Dearness Allowance as admissible for the period of the notice. Sub-rule (2) of Rule 8 clearly speaks that the period of such notice shall be one month and when such period is not exhausted, in lieu of such notice of one month, the Sevak shall be entitled to remuneration equivalent to the amount of TRCA for the period for which the notice falls short of one month. The Tribunal was, therefore, of the opinion that the spirit of Rule 8 is that the termination can be with immediate effect. The action of termination of engagement was taken under the proviso to Rule 8 of the Rules 2011 and, therefore, there is no illegality or infirmity in the impugned order of termination.

8. Before us, the learned counsel for the petitioner has emphasized during his argument that in fact the termination of engagement has been done at the instance of the superior authority, therefore, Rule 4(3) of the Rules 2011 is attracted; therefore, the termination under Rule 8 of the Rules 2011 by the Appointing Authority without giving any opportunity to be heard is not just and proper. It is also contended that the petitioner is holding a civil post and, therefore, she would be entitled for protection under Article 311(2) of the Constitution of India.

CONSIDERATION

9. We have considered the rival submissions, perused the Patna High Court CWJC No.12832 of 2017 dt.06-10-2017 7/15 records and the order passed by the learned Tribunal. It would be just and proper to quote the relevant Rule 4 and Rule 8 of the Rules 2011 as under:

"4. Recruiting Authority (1) The Recruiting Authority in respect of each category of Sevak shall be as shown in the Schedule annexed to these rules.
(2) If any doubt arises as to who is the appropriate Authority in any case, the matter shall be referred to the Government, whose decision thereon shall be final.
(3) Notwithstanding anything contained in these rules, any authority superior to the Recruiting Authority as shown in the Schedule, may, at any time, either on its own motion or otherwise call for the records relating to the engagement of Gramin Dak Sevaks made by the Recruiting Authority, and if such Recruiting Authority appears-
(a) to have exercised a jurisdiction not vested in it by any law or rules time being in force; or
(b) to have failed to exercise a jurisdiction so vested; or
(c) to have acted in the exercise of its jurisdiction illegally or with material irregularity, such superior authority may, after giving an opportunity of being heard, make such order as it thinks fit."
"8. Termination of Engagement (1) The engagement of a Sevak who has not already rendered more than three years‟ continuous service from the date of his engagement shall be liable to be terminated at any time by a notice in writing given either by the Sevak to the Recruiting Authority or by the Recruiting Authority to the Sevak;
(2) The period of such notice shall be one month:
Provided that the service of any such Sevak may be Patna High Court CWJC No.12832 of 2017 dt.06-10-2017 8/15 terminated forthwith and on such termination, the Sevak shall be entitled to claim a sum equivalent to the amount of Basic Time Related Continuity Allowance plus Dearness Allowance as admissible for the period of the notice at the same rates at which he was drawing them immediately before the termination of his service, or, as the case may be, for the period by which such notice fails short of one month.
Note.- Where the intended effect of such termination has to be immediate, it should be mentioned that one month's Time Related Continuity Allowance plus Dearness Allowance as admissible is being remitted to the Sevak in lieu of notice of one month through money order."

10. A perusal of the order of engagement of the petitioner read with the scheme of the Rules 2011 leave no doubt in our mind that the petitioner‟s status is not more than of a contractual worker. As submitted by the learned senior counsel, Rules 2011 has superseded the earlier existing Rules 2001 and in course of revision / supersession the word „Employment‟ has been removed and the word „Engagement‟ has been brought into existence, therefore, the applicants cannot claim their continuance on the post if the respondents have taken recourse to the provisions contained in the order of engagement read with the proviso to Sub-Rule (2) of Rule 8 of the Rules 2011.

11. We are unable to agree with the submissions advanced on behalf of the petitioner that because of the order of termination of engagement has been issued on the direction of the Patna High Court CWJC No.12832 of 2017 dt.06-10-2017 9/15 superior authority, the order should have been passed under Rule 4(3) of the Rules 2011. We find that the order of termination of engagement is in the nature of termination simplicitor. No stigma has been attached to the present petitioner which will be apparent from the contents of the order of termination, the same is quoted hereunder for a ready reference:-

"Department of Posts, India Office of the Inspector of Posts, North Sub Division, Darbhanga-846005 Memo No: A-1/IP (N)/GDSMC/Raghauli/2014 Dated at Darbhanga the 28.05.2014 Form-II Order of termination of service issued under the Proviso to Rule 8 (2) of the Department of Posts, Gramin Dak Sevaks (Conduct and Engagement) Rules, 2011 In pursuance of the Proviso to Rule 8 and Note below Rule 8(2) of the Department of Posts Gramin Dak Sevaks (Conduct and Engagement) Rules, 2011, I, Ashutosh Aditya, Inspector Posts, North Sub Division, Darbhanga hereby terminate forthwith the service of Smt. Chandrakala Devi, GDSMC Raghauli BO in a/c with Kamtaul SO and direct that she shall be entitle to a sum equivalent to amount of her basic allowance plus dearness allowance for the period of notice at the same rates at which she was drawing them immediately before termination of her service, or, as the case may be, for the period by which notice fails short of one month. One month‟s basis TRCA plus dearness allowance as admissible is being remitted to the Sevak in lieu of the notice of one month through Money Order.
Sd/-
(ASHUTOSH ADITYA ) Inspector Posts North Sub Division, Darbhanga Copy for information and necessary action to:-
1. The SPOs Darbhanga Division, Darbhanga w.r. to his letter no. A-GDSMC/Raghauli BO/Part Dtd 26.5.2014
2. The Postmaster Darbhanga HO, Darbhanga to draw One month‟s advance basic TRCA plus dearness allowance as admissible to the GDS MC Raughauli BO.
3. The Sub Postmaster, Kamtaul SO
4. The Branch Postmaster, Raghauli BO in A/c with Kamtaul SO
5. The Mail Overseer Kamtaul Line, Darbhanga
6. Sri/Smt. Chandrakala Devi, GDSMC, Raghauli BO. She will handover the charge of GDSMC, Raghauli to the GDSBPM Patna High Court CWJC No.12832 of 2017 dt.06-10-2017 10/15 (Offtg), Raghauli BO Sd/-

(ASHUTOSH ADITYA ) 28.5.2014 Inspector Posts North Sub Division, Darbhanga Acknowledgement I hereby acknowledge the receipt on this day of the notice of termination from service.

Station:

Date:"

12. The Written Statement filed on behalf of the respondents has narrated in detail the reasons behind issuing such order of termination by the appointing authority, at the so called instance of the superior authority. In other cases we have seen that there were several complaints from different corners alleging several irregularities in the matter of engagement of GDSMC. In the present case, the respondents reviewed the engagement file at Regional Office level and found several omissions which have been taken note of here-in-above. In these circumstances, without casting any aspersion on the petitioner and without recording any finding of misconduct against her if the order of engagement has been terminated by the appointing authority taking recourse to the proviso to Rule 8(2) of the Rules 2011, no illegality or infirmity may be found in the same for after all any engagement or appointment in public domain must be fair and free and should not violate Articles 14 & 16 of the Constitution of India.

13. We have taken notice of the contents of the Patna High Court CWJC No.12832 of 2017 dt.06-10-2017 11/15 termination order here-in-above and safely come to a conclusion that the termination order is in the nature of a termination simplicitor.

14. In the case of Ratnesh Kumar Choudhary Vs. Indira Gandhi Institute of Medical Sciences, Patna, Bihar and others, reported in (2015) 15 SCC 151, the Hon‟ble Supreme Court has considered the distinction in a case where termination takes effect on the foundation of guilt and where the termination is based on a complaint which may, at best, be a motive for such termination. Their Lordships, in Paragraph 21, quoted Paragraphs 28 & 29 from the judgment rendered in the case of Chandra Prakash Shahi v. State of U.P., reported in (2000) 5 SCC 152, which read as under:-

"21. In Chandra Prakash Shahi v. State of U.P. (2000) 5 SCC 152 after addressing the history pertaining to "motive" and "foundation" and referring to series of decisions, a two-Judge bench had held that:
(SCC p. 167, paras 28-29) "28. The important principles which are deducible on the concept of „motive‟ and „foundation‟, concerning a probationer, are that a probationer has no right to hold the post and his services can be terminated at any time during or at the end of the period of probation on account of general unsuitability for the post in question.

If for the determination of suitability of the probationer for the post in question or for his further retention in service or for confirmation, an inquiry is held and it is on the basis of that inquiry that a decision is taken to terminate his service, the order will not be punitive in nature. But, if there are allegations of misconduct and an inquiry is held to find out the truth of that misconduct and an order terminating the service is passed on the basis of that inquiry, the order would be punitive in nature as the inquiry was held not for assessing the general suitability of the employee for the post in Patna High Court CWJC No.12832 of 2017 dt.06-10-2017 12/15 question, but to find out the truth of allegations of misconduct against that employee. In this situation, the order would be founded on misconduct and it will not be a mere matter of „motive‟.

29. „Motive‟ is the moving power which impels action for a definite result, or to put it differently, „motive‟ is that which incites or stimulates a person to do an act. An order terminating the services of an employee is an act done by the employer. What is that factor which impelled the employer to take this action? If it was the factor of general unsuitability of the employee for the post held by him, the action would be upheld in law. If, however, there were allegations of serious misconduct against the employee and a preliminary inquiry is held behind his back to ascertain the truth of those allegations and a termination order is passed thereafter, the order, having regard to other circumstances, would be founded on the allegations of misconduct which were found to be true in the preliminary inquiry."

15. Further, their Lordships, in Paragraph 22 of the judgment in Ratnesh Kumar Choudhary (Supra), took note of Paragraph 10 of the judgment rendered by a three-Judge Bench in Union of India v. Mahaveer C. Singhvi, (2010) 8 SCC 220, which reads as under:-

"22. A three-Judge Bench in Union of India v. Mahaveer C. Singhvi (2010) 8 SCC 220 dwelled upon the issue whether the order of discharge of a probationer was simplicitor or punitive, referred to the authority in Dipti Prakash Banerjee v. Satyendra Nath Bose national Centre for Basic Sciences, (1999) 3 SCC 60, and came to hold thus: (Mahaveer C. Singhvi case, SCC p. 225, para10) "10. It was held by this Court in Dipti Prakash Banerjee case (1999) 3 SCC 60 that whether an order of termination of a probationer can be said to be punitive or not depends on whether the allegations Patna High Court CWJC No.12832 of 2017 dt.06-10-2017 13/15 which are the cause of the termination are the motive or foundation. It was observed that if findings were arrived at in inquiry as to misconduct, behind the back of the officer or without a regular departmental enquiry, a simple order of termination is to be treated as founded on the allegations and would be bad, but if the enquiry was not held, and no findings were arrived at and the employer was not inclined to conduct an enquiry, but, at the same time, he did not want to continue the employee‟s services, it would only be a case of motive and the order of termination of the employee would not be bad."

16. In view of what has been held by the Hon‟ble Supreme Court in the aforementioned cases, in the present case we find that the omissions noticed by the respondents at the Regional Office level were the „motive‟ behind taking the action for termination simplicitor. There was no finding against this petitioner and, therefore, it cannot be said to be a case where termination has taken place because of any foundation of misconduct against the petitioner. No stigma has been attached to the petitioner in the order of termination, therefore, nothing wrong may be inferred in the decision making process.

17. The petitioner has relied upon the judgment of Hon‟ble Supreme Court in the case of State of Uttar Pradesh Vs. Singhara Singh & Ors., reported in AIR 1964 SCC 358 (V 51 C 45) to submit that if a statute has conferred a power to do an act and has laid down a method in which the power has to be exercised, it necessarily forbids doing of the act in any other manner and that Patna High Court CWJC No.12832 of 2017 dt.06-10-2017 14/15 which has been prescribed.

18. We are of the view that the ratio of the said judgment is not applicable in the present case. In the said case, the Hon‟ble Apex Court was considering admissibility of confessional statement recorded under Section 164 Cr.P.C. by a magistrate. In that case, the magistrate had adduced his oral evidence to prove the statement recorded by him which was held to be bad and not admissible.

19. In the facts of the present case where there is no argument against the power of the appointing authority to pass an order of termination of engagement in terms of the proviso to Rule 8(2) of the Rules 2011, the judgment of the Hon‟ble Supreme Court, on which reliance has been placed on behalf of the petitioner, cannot be applied.

20. In a last attempt, learned counsel for the petitioner raised an issue that the petitioner was holding a civil post and, therefore, she was entitled for protection under Article 311(2) of the Constitution of India. In the facts of the present case where we have noticed the status of the GDSMC under the Rules 2011 and further we have held that the termination of the petitioner is a termination simplicitor, the submission of the learned counsel in the facts of the present case is totally irrelevant and need not be dwelt upon.

21. We also find that the ratio of the judgment of the Patna High Court CWJC No.12832 of 2017 dt.06-10-2017 15/15 Hon‟ble Apex Court in the case of Union of India Vs. Jaykumar Parida, reported in 1996 SCC (L&S) 320 factually goes against the petitioner because we have held that the present termination is not based on any form of foundation of misconduct against the petitioner. Since no stigma has been attached and there is no foundation of misconduct against the petitioner, the principle of natural justice has not been violated if the respondents have acted perfectly in accordance with the statutory law under the proviso to Rule 8(2) of the Rules 2011.

22. In the result, we find no merit in the Writ Application. The same is dismissed. There will be no order as to costs.

(Rajeev Ranjan Prasad, J) I agree.

Ajay Kumar Tripathi, J.-


                                                               (Ajay Kumar Tripathi, J)
Dilip, AR
AFR/NAFR         NAFR
CAV DATE         14.09.2017
Uploading Date    06.10.2017
Transmission     N/A
Date