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 4, Cited by 0]

Karnataka High Court

Smt Anjali Devi vs The State Of Karnataka on 21 March, 2022

Bench: G.Narendar, M.G.S. Kamal

                             1



                                                     ®
 IN THE HIGH COURT OF KARNATAKA AT BENGALURU

       DATED THIS THE 21st DAY OF MARCH, 2022

                        PRESENT

         THE HON'BLE MR.JUSTICE G.NARENDAR

                           AND

         THE HON'BLE MR.JUSTICE M.G.S.KAMAL

     WRIT PETITION NO. 1226 OF 2022 (S-KSAT)

BETWEEN:


SMT. ANJALI DEVI,
W/O V. NARAYANASWAMY
AGED ABOUT 47 YEARS
WORKING AS FIRST DIVISION ASSISTANT
REVENUE DEPARTMENT
UNDER ORDERS OF COMPULSORY RETIREMENT
R/AT H.NO.7/A,
NEAR SRIRAMA TEMPLE
S.G. LAYOUT, P.C.HALLI,
KOLAR-563101.
                                      ....PETITIONER
(BY SRI.PHANINDRA K.N, SENIOR ADVOCATE
     FOR SRI. KARTHIK V, ADVOCATE)

AND:


1.     THE STATE OF KARNATAKA
       REPTD. BY ITS PRINCIPAL SECRETARY
       REVENUE DEPARTMENT
       M.S. BUILDING
       BENGALURU-560001.

2.     THE UNDER SECRETARY
       REVENUE DEPARTMENT (SERVICE-2)
                             2




     M.S. BUILDING
     BENGALURU-560 001.

3.   THE DEPUTY COMMISSIONER
     KOLAR DISTRICT
     KOLAR-563101.

4.   THE REGISTRAR
     GOVERNMENT OF KARNATAKA
     LOKAYUKTA
     M.S. BUILDING
     DR. AMBEDKAR VEEDHI
     BENGALURU-560 001.

5.   THE ADDITIONAL REGISTRAR OF
     ENQUIRIES-4,
     GOVERNMENT OF KARNATAKA
     LOKAYUKTA
     M.S. BUILDING
     DR. AMBEDKAR VEEDHI
     BENGALURU-560 001.
                               ....RESPONDENTS

(BY SMT. SHILPA S. GOGI, HCGP)


     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO SET ASIDE
THE IMPUGNED ORDER DATED 22.12.2021 PASSED BY THE
KARNATAKA STATE ADMINISTRATIVE TRIBUNAL, AT BENGALURU
IN APPLICATION NO.1746/2020 VIDE ANNEXURE-A AND ALLOW
THE APPLICATION AS PRAYED FOR AND ETC.,


     THIS PETITION COMING ON FOR PRELIMINARY HEARING
THIS DAY, M.G.S.KAMAL J, MADE THE FOLLOWING:
                                 3




                                ORDER

Present writ petition is filed by the Petitioner seeking to set aside the order dated 22.12.2021 passed in Application No.1746/2020 on the file of the Karnataka State Administrative Tribunal (hereinafter referred to as the 'Tribunal'), in and by which, the Tribunal dismissed the application filed by the petitioner.

2. The above application was filed by the Petitioner contending inter-alia that:

(a) She was working as a First Division Assistant (FDA) in the Revenue Department and as on the date of filing of the above application she was working as Assistant Director in Food and Civil Supplies & Consumer Affairs Department, KGF, Kolar Taluk.
(b) One Sri. Venkateshappa, S/o Munivekatappa had filed a complaint dated 4 14.08.2007 with Lokayukta Police alleging that he had filed application for grant of Saguvali Chit in respect of land bearing Sy.No.151, measuring 1 acre 10 guntas situated at Thalagunta Village, Kolar Taluk.

That the petitioner had demanded a bribe of Rs.20,000/-, out of which a sum of Rs.4,500/- was paid and another sum of Rs.3,000/- was given by him to the petitioner during the trap, in which the petitioner was caught red-handed and suspended.

(c) However, the Petitioner was acquitted by the Special Judge, Lokayukta in the trial held in PCA CC No.04/2008.

(d) On the similar allegations, departmental enquiry was conducted on the basis of depositions of PW1 to PW4 and article of charge was proved even 5 without appreciating the grounds raised by the Petitioner.

(e) On the basis of the said enquiry report, the Upa-Lokayukta made a recommendation that a punishment of compulsory retirement be imposed on the Petitioner.

     (f)      Based      on       the          said

recommendation,       respondent      No.2     had

issued second show cause notice to the Petitioner on 27.05.2019, to which the Petitioner had replied contending that the complaint was ill-motivated and the report was without appreciation of evidence. It was also contended that the Petitioner had merely put up the file before the Land Grant Committee and there was no order for granting of the land and thus, 6 sought for exoneration from the proceedings.

(g) Respondent No.2 by its order dated 03.02.2020 imposed penalty of compulsory retirement. Following the said order, the respondent No.3 being the Disciplinary Authority, reiterating the same order under Rule 8(vi) of Karnataka Civil Services (Classification, Control And Appeal) Rules, 1957, imposed the penalty of compulsory retirement on 21.02.2020. Aggrieved by the same, Petitioner filed the above Application No.1746/2020 before the Tribunal.

3. The Tribunal after hearing the Petitioner and Respondents and also taking note of the enquiry report and material evidence relied upon during the enquiry and also the reply of the Petitioner to the second show- cause notice held that the penalty of compulsory 7 retirement is reasonable, proper and proportionate and did not call for interference. Consequently, dismissed the application by its order dated 22.12.2021. Aggrieved by which, the Petitioner is before this Court.

4. Sri.Phanindra K.N, learned Senior counsel for Sri.Karthik V, learned counsel for the Petitioner reiterating the grounds urged in the writ petition submitted that;

           (a)      the        compliant       was    filed   by

      Venkateshappa             before         Lokayukta      on

14.08.2007, on which date trap of the Petitioner taking alleged bribe of Rs.3,000/- was laid.

(b) that the Petitioner was acquitted in the PCA C.C.No.4/2008 on 06.02.2010. Subsequent to the acquittal of the Petitioner, disciplinary proceedings were initiated by the Government by entrusting 8 the matter to the Lokayukta on 30.03.2011. The Additional Registrar of Enquiries-4, Karnataka Lokayukta was nominated as Inquiry Officer on 21.04.2011 and articles of charge was issued by the Lokayukta on 16.05.2011.

      (c)    That     enquiry        report     of     the

Additional     Registrar        of   Lokayukta        was

submitted on 04.04.2019, upon which the Upa-Lokayukta had recommended for imposition of punishment of compulsory retirement on 08.04.2019. Show cause notice dated 27.05.2019 was issued by the Government proposing the punishment of compulsory retirement, to which the petitioner herein replied on 07.11.2019. The Government passed the Order imposing the penalty of compulsory retirement on 03.02.2020.

9

(d) He further submitted that charges framed against the Petitioner in criminal proceedings in P.C.A. CC No.4/2008, as well as in the Departmental Enquiry are one and the same. The witnesses who were examined in the criminal case are (1) Sri.R.Venkateshappa (complainant), (2) Sri. S.Prasad (Panch witness), (3) Sri. Vishwamurthy (Panch Witness), (4) Sri. Maribasappa Budhihala (I.O), (5) Sri. Venkatanjaneya Swamy (Sheristhedar, Taluk Office), (6) Sri.H.R.Srinivas (Deputy Commissioner), (7) Sri.Musthaq Ahmed (Engineer) and (8) Sri. Manjunath. While witnesses examined in the Departmental Enquiry are aforesaid witnesses No.1 to 4, the depositions of the witnesses in both the cases are identical and strikingly similar. Thus, he submits 10 that the facts and circumstances, material evidences and the witnesses in both criminal proceedings and departmental enquiry being one and the same, and the Petitioner having been acquitted in the Criminal Proceedings on the same set of facts and evidences could not have been held guilty of a similar charge in the departmental enquiry.

(e) He relied upon the Judgment of the Hon'ble Apex Court in the case of CORPORATION OF THE CITY OF NAGPUR, CIVIL LINES, NAGPUR AND ANOTHER VS. RAMACHANDRA AND OTHERS reported in (1981) 2 SCC 714 and G.M.TANK vs. STATE OF GUJARATH AND OTHERS reported in (2006) 5 SCC 446 to the proposition that normally where the accused is acquitted honorably and 11 completely exonerated of charges it would not be expedient to continue a departmental inquiry on the very same charges or grounds or evidence. Hence, seeks for allowing the petition and setting aside the order passed by the Tribunal.

5. On the contrary, learned HCGP justifying the order passed by the Tribunal submitted that:

(a) the Order passed by the Tribunal confirming the enquiry report on the punishment of compulsory retirement imposed on the Petitioner is on just and valid reasons and grounds, warranting no interference.

(b) it is settled proposition of law that the degree of proof required in the criminal proceedings and the departmental enquiry cannot be equated as the degree of 12 evidence required in the departmental enquiry is based on preponderance of probabilities and strict rule of proof not applicable as required under criminal proceedings.

           (c)      the   reliance        placed        by     the

     Petitioner's     counsel        on     the     aforesaid

judgment of the Apex Court are of no avail in the facts and circumstances of the present case. Hence, seeks for dismissal of the petition.

6. Heard learned counsel for the parties. Perused the records.

7. There is no dispute to the fact that the complaint was filed by one Sri. Venkateshappa on 14.08.2007 against the Petitioner alleging demand for bribe by the Petitioner and the complaint giving the bribe. It is also not in dispute that the criminal case in 13 PCA CC No.4/2008 filed against the Petitioner on the said complaint resulted in acquittal of the Petitioner.

8. The Petitioner was tried before the criminal court for the following charge;

"Whether the complainant party proves the accused, at Kolar Taluk, Tahsildar officer had demanded complainant-Sri. Venkateshappa to pay bribe money of Rs.20,000/- and then received sum of Rs.4,500/- as advance. Again on 14.08.2007 at 5.00 p.m. in the evening had forcibly received the sum of Rs.3,000/- and thus committed offence punishable under Sections 7, 13(1)(D) read with Section 13(2) of the Prevention of Corruption Act, 1988?"

9. The Articles of Charge framed by the Additional Registrar, Inquiries-4 - Lokayukta against the Petitioner is as under;

"That you, Anjalidevi, the DGO while working as First Division Assistant in the office of the Tahsildar at Kolar and prior to 14.08.2007 had taken Rs.4,500/- out of demanded bribe of Rs.20,000/- from the complainant namely, Sri. Venkateshappa S/o Munivenkatappa, Dhanamathanahalli village in Kolar Taluk to build up and sent file relating to land bearing 14 Sy.No.151 to the extent of 4 acres 24 guntas of Talagunda village though file had been built up for "Saguvalli Chit" for 1 acre 10 gunta, out of that and on 14.08.2007 demanded and received bribe of Rs.3,000/- failing to maintain absolute integrity and devotion to duty which act is unbecoming of a Government Servant and thereby committed misconduct as enumerated u/Rule 3(1)(i) to (iii) of the Karnataka Civil Service (Conduct) Rules, 1966."

10. Reading of the aforesaid charges before criminal Court and the departmental enquiry as extracted hereinabove would leave no doubt of the same, being similar and identical.

11. The witnesses examined and the evidence produced on behalf of the prosecution in the aforesaid criminal case are as under:

"01. Witnesses examined on behalf of the Prosecution CW1 : Venkateshappa CW2 : Prasad CW3 : Vishwamurthy CW4 : Venkatanjaneya Swamy CW5 : H.R.Srinivas, Deputy Commissioner CW6 : Musthaq Ahmed, Engineer CW7 : Maribasappa CW8 : Manjunath 15
02. Evidences produced on behalf of Prosecution Ex.P1 : Complaint Ex.P2 : Spot Inspection Ex.P3 : Xerox Copies of Taluk Office File Ex.P4 : Attendance register Xerox Copy Ex.P5 : Panchanama Ex.P6 : Photograph Ex.P7 : Voluntary statement of accused Ex.P8 : Grant Order Ex.P9 : Sketch Ex.P10: First Information Report Ex.P11: Report from Forensic Lab"

12. The witnesses examined and the evidence produced on behalf of the disciplinary authority in the Departmental enquiry are as under:

LIST OF WITNESSES EXAMINED ON BEHALF OF DISCIPLINARY AUTHORITY:
     PW1:       Sri. Venkateshappa
                (Complainant)
     PW2:       Sri. A.Vishwamurthy (Shadow
                panch witness)

     PW3:       Sri.S.Prasad (another panch
                witness)
     PW4:       Sri Maribasappa Budhihal (I.O)
                              16




           LIST OF WITNESSES EXAMINED ON
               BEHALF OF THE DEFENCE:

                            Nil

LIST OF EXHIBITS MARKED ON BEHALF OF DISCIPLINARY AUTHORITY Ex.P1 : Certified copy of the complaint Ex.P2 : Certified copy of the Entrustment Mahazar Ex.P3 : Certified copy of the explanation of DGO Ex.P4 : Certified copy of the file of the complainant Ex.P4(a) : Relevant entry in Ex.P4 Ex.P5 : Certified copy of the Form No.53 Ex.P5(a) : Relevant entry in Ex.P5 Ex.P6 : Certified copy of the Trap Mahazar Ex.P7 : Certified copy of the chemical examination report Ex.P8 : Certified copy of the sketch LIST OF EXHIBITS MARKED ON BEHALF OF DGO:
NIL"

13. From the above, it is clear that the charges framed both in the criminal case and the departmental enquiry, the witnesses and evidences examined both in the criminal proceedings and departmental enquiry, are one and the same.

17

14. The Apex Court in the case of G.M.TANK supra, at Paragraphs 30 and 31 has held as under:

"30. The judgments relied on by the learned counsel appearing for the respondents are distinguishable on facts and on law. In this case, the departmental proceedings and the criminal case are based on identical and similar set of facts and the charge in a departmental case against the appellant and the charge before the criminal court are one and the same. It is true that the nature of charge in the departmental proceedings and in the criminal case is grave. The nature of the case launched against the appellant on the basis of evidence and material collected against him during enquiry and investigation and as reflected in the charge-sheet, factors mentioned are one and the same. In other words, charges, evidence, witnesses and circumstances are one and the same. In the present case, criminal and departmental proceedings have already noticed or granted on the same set of facts, namely, raid conducted at the appellant's residence, recovery of articles therefrom. The Investigating Officer Mr.V.B.Raval and other departmental witnesses were the only witnesses examined by the enquiry officer who by relying upon their statement came to the conclusion that the charges were established against the appellant. The same witnesses were examined in the criminal case and the criminal court on the examination came to the conclusion that the prosecution has not proved the guilt alleged against the appellant beyond any reasonable doubt and acquitted the appellant by its judicial pronoun cement with the finding that the charge has not been proved. It is also to be noticed that the judicial pronouncement was made after a regular trial and on hot contest. Under these circumstances, it would be unjust and unfair and rather oppressive to allow the findings recorded in the departmental proceedings to stand.
18
31. In our opinion, such facts and evidence in the departmental as well as criminal proceedings were the same without there being any iota of difference, the appellant should succeed. The distinction which is usually proved between the departmental and criminal proceedings on the basis of the approach and burden of proof would not be applicable in the instant case. Though the finding recorded in the domestic enquiry was found to be valid by the courts below, when there was an honourable acquittal of the employee during the pendency fo the proceedings challenging the dismissal, the same requires to be taken note of and the decision in Paul Anthony case will apply. We, therefore, hold that the appeal filed by the appellant deserves to be allowed.

15. In the case of M. PAUL ANTHONY vs. BHARAT GOLD MINES LTD., reported in (1993) 3 SCC 679 at paragraph 34 held as under:

34. There is yet another reason for discarding the whole of the case of the respondents. As pointed out earlier, the criminal case as also the departmental proceedings were based on identical set of facts, namely, 'the raid conducted at the appellant's residence and recovery of incriminating articles therefrom.' The findings recorded by the Inquiry Officer, a copy of which has been placed before us, indicate that the charges framed against the appellant were sought to be proved by Police Officers and Panch witnesses, who had raided the house of the appellant and had effected recovery. They were the only witnesses examined by the Inquiry Officer and the Inquiry Officer, relying upon their statements, came to the conclusion that the charges were established against the appellant. The same witnesses were examined in the criminal case but the court, on a consideration of the entire evidence, came to the conclusion that no search was conducted nor was 19 any recovery made from the residence of the appellant. The whole case of the prosecution was thrown out and the appellant was acquitted. In this situation, therefore, where the appellant is acquitted by a judicial pronouncement with the finding that the "raid and recovery" at the residence of the appellant were not proved, it would be unjust, unfair and rather oppressive to allow the findings recorded at the ex-parte departmental proceedings, to stand.

16. The aforesaid settled principle of law came to be affirmed and reiterated by a Three-Judge Bench of the Apex Court in the case of SHASHI BHUSHAN PRASAD vs. INSPECTOR GENERAL, CENTRAL INDUSTRIAL SECURITY FORCE AND OTHERS reported in (2019) 7 SCC 797 and squarely applies to the present facts and circumstances of the case. Though, the Tribunal has apparently re-appreciated the facts and evidence of the case of the Petitioner in the impugned order, has however not taken note of the aforesaid facts and settled principles of law applicable to the set of facts of the present case. As noted above, the charges framed in both the cases against the Petitioner and the material evidence adduced are one and the same and in view of the acquittal of the 20 Petitioner in the criminal case on the same set of facts and material evidence, in the departmental enquiry the Petitioner ought not to have been visited with the penalty of compulsory retirement.

17. In the result, the Writ Petition is allowed. The order bearing Application No.1746/2020 dated 22.12.2021 passed by the Karnataka State Administrative Tribunal, Bengaluru and Order bearing No.SIBBANDI(1)CR/127/2019-20 dated 21.03.2020 passed by the Deputy Commissioner, Kolar, imposing the penalty of compulsory retirement are hereby set aside. Ordered accordingly.

Costs made easy.

Sd/-

JUDGE Sd/-

JUDGE RU/bnv