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 15, Cited by 0]

Allahabad High Court

Amar Babu Srivastava vs State Of U.P. And Others on 13 September, 1999

Equivalent citations: 2000(1)AWC524, (2000)1UPLBEC225

JUDGMENT
 

O. P. Garg, J.
 

1. The petitioner Amar Babu Srivastava was Junior Division Clerk in 16-U.P. Bn. N.C.C., Allahabad In the year 1987. It appears that he proceeded on medical leave. He was transferred to 101 U. P. Bn. N.C.C., Mirzapur and since the petitioner was not available for service of the transfer order, it was published on 31.5.1987 in the Hindi news daily 'Amrit Prabhat'. The petitioner instituted Civil Misc. Writ Petition No. 10824 of 1987 to challenge the order of transfer. The said writ petition was disposed of by order dated 24.4.1997, a copy of which is Annexure-1 to the writ petition. The relevant portion of the order is extracted as below :

"Petitioner is a Junior Division Clerk in N.C.C. which is transferable post and hence this Court cannot interfere in the transfer matter because transfer is an exigency of Government. However, I am informed that the petitioner is not being permitted to join either at Mlrzapur or Allahabad. I direct the authorities concerned to give the petitioner a posting within a month of production of certified copy of this order before him."

The petitioner was not allowed to join as a reference was made to the State Government. He filed a Contempt Petition No. 2201 of 1997 to enforce the order dated 24.4.1997, quoted above. On the contempt petition a notice was issued on 18.9.1997 requiring Brig. A.K. Pande. Deputy Director General. National Cadet Corps, Ashok Marg, Lucknow, to appear before the Court to show cause why he should not be punished for disobedience of the orders of this Court. It was further directed that in case he complies with the order dated 24.4.1997, he need not appear in person.

2. The petitioner was allowed to join his duties on 22.10.1997. He was not paid salary and consequently the petitioner was driven to file another Writ Petition No. 2673 of 1998, which was disposed of by this Court vide order dated 27.1.1998, a copy of which is Annexure-3 to the writ petition. The material portion of the order is as follows :

"This writ petition is finally disposed of with direction that the respondent No. 2 shall himself look into the matter and pass appropriate orders for release of salary to the petitioner if the petitioner has remained in service throughout this period, and also release the salary forthwith in respect of the period from 22.10.1997, on which date he was allowed to join at Mirzapur, till date. He shall pass speaking and reasoned orders within 45 days from the date of production of a certified copy of this order. In case it is found by him that the petitioner is not entitled to salary for the period 1987 to 21.10.1997, he shall specially give reasons and the grounds on the basis of which privilege of salary is denied to the petitioner."

In order to enforce the order aforesaid, the petitioner had to file a Contempt Petition No. 638 of 1998, on which a notice was issued to the respondents.

3. On 22.1.1998 the petitioner was placed under suspension on account of his involvement in case crime No. 66 of 1998 under Section 332/353/325/323/504/506, I.P.C., P.S. Kotwali Katra, Mirzapur. Certain other allegations of misbehaviour, insubordination and indiscipline were also made the basis to suspend the petitioner. The F.I.R. was lodged against the petitioner by Aditya Nath Misra a Senior Clerk in the office in which the petitioner was working. A charge-sheet dated 6.3.1998. Annexure-6 to the petition, was delivered to the petitioner. A notice was Issued to the petitioner on 7.9.1998, Annexure-7, to show cause why he should not be dismissed from service. The reply submitted by the petitioner to the show cause notice is dated 20.9.1998. Annexurc-8. By order dated 27.10.1998, Annexure-9, the petitioner was dismissed from service by Sri S.K. Prusty. Lt. Col.

Commanding Officer. The order of dismissal was challenged by the petitioner by filing Civil Misc. Writ Petition No. 3203 of 1999. The said writ petition was dismissed on 19.2.1999, Annexure-10, on the ground of availability of alternative remedy of filing appeal under Rule 56 of the Civil Services (Classification, Control and Appeal) Rules. It was observed that the dismissal of the writ petition shall not prejudice the right of the petitioner in any manner, whatsoever, as the controversy raised in the petition has not been determined on merits. After the dismissal of the aforesaid writ petition, the petitioner preferred an appeal/representation before the Deputy Director General, National Cadet Corps. Lucknow on 24.2.1999. Annexure-11. Appeal of the petitioner has been dismissed by Brig. A. K. Pandey, Dy Director General, National Cadet Corps. Lucknow, on 22.3.1999, Annexure-12.

4. By means of this writ petition, under Article 226 of the Constitution of India, the petitioner has challenged the order of dismissal dated 27.10.1998, Annexure 9, as well as order dated 22.3.1999. Annexure-12, whereby his statutory appeal has been dismissed. It is prayed that the aforesaid orders be quashed and the respondents be directed not to interfere, in any manner, in the discharge of the duties by the petitioner.

5. A counter-affidavit has been filed by Lt. Col H.O. Sabarwal. Commanding Officer, 101, U.P. Bn. N.C.C., Mirzapur. It is stated that the petitioner has exhibited Indiscipline for most of the time during his career; has been censured and punished on different counts, by withholding integrity certificates, stoppage of annual increments, efficiency bar etc. It is further maintained that throughout the disciplinary proceedings, the petitioner has participated and the enquiry has been concluded strictly in accordance with law and by observing the principles of natural justice. After taking into consideration the reply to the show cause notice, submitted by the petitioner, it is alleged, the competent authority found that he was not fit to be retained in service and therefore, he was dismissed and the punishment awarded to the petitioner is quite proportionate to the gravity of the charges levelled against him. Countervailing the allegations in the counter-affidavit, a rejoinder-affidavit has been filed.

6. Heard Sri S. K. Garg, learned counsel for the petitioner as well as learned standing counsel appearing on behalf of the respondents.

7. With the counter-affidavit filed by Lt. Col. Sabarwal, a copy of the enquiry-proceedings has been filed. A close scrutiny of the day-to-day proceedings would indicate that the petitioner Amar Babu Srivastava had taken active part in the enquiry. He had cross-examined each and every witness and has also submitted his detailed reply in respect of each one of the charges. It is not a case where there was any legal defect of procedure in the conduct of enquiry. The petitioner had full opportunity to defend himself and to rebut the charges against him. Requirement of principles of natural justice had been complied with. The petitioner cannot, therefore, have any grievance with the manner in which the enquiry was conducted.

8. Sri S. K. Garg, learned counsel for the petitioner further urged that on account of vindication of his grievance, and establishment of his rights through this Court, which included issuance of contempt notice to the respondents at least on two occasions, false and fabricated charges were foisted against the petitioner and therefore, the order of dismissal is mala fide. This submission of the learned counsel for the petitioner has been repelled by the learned standing counsel. The petitioner was proceeded against on the various charges which have nothing to do with the issue of contempt notice against the respondents. It is an admitted fact that Aditya Nath Misra, a Senior Clerk under whom the petitioner was working had lodged an F.I.R. on 21.1.1998 with regard to an Incident which had taken place on 19.1.1998 in the office at about 10 a.m. The petitioner has substantially admitted the occurrence of the incident but he has put up his own version. The first informant Aditya Nath Misra received injuries, inasmuch as, on account of the alleged assault by the petitioner, his three teeth had come out of the socket. According to the petitioner. Aditya Nath Misra used to keep artificial denture and on account of strike in a fit or rage, he fell down and got his teeth displaced. Out of the five charges, the enquiry officer has found that at least four charges have been established against the petitioner. The petitioner was found guilty of physically assaulting his senior Sri Aditya Nath Misra, who was dealt by the petitioner with blows and fists with great force, as a result whereof, three teeth of Sri Misra were displaced ; petitioner misbehaved with Subedar Major Amin Chand by using rude language ; he had violated the prescribed channel of correspondence by sending telegram to the Deputy Director General, N.C.C., Lucknow and that the petitioner was habitual late comer to office.

9. After consideration of the show cause notice, the appointing authority agreed with the report of the enquiry officer (Lt. Col. A. K. Roy) and served the petitioner with a notice to show cause as to why he should not be dismissed from service. The petitioner submitted a reply to the show cause notice and after consideration of his reply the appointing authority passed a detailed order on 27.10.1998 dismissing the petitioner from service. The appeal, which was filed by the petitioner was dismissed by Brig. A. K. Pandey, Dy. Director General, N. C. C., Lucknow. The appeal has been decided with reference to the past antecedents of the petitioner. Way back in 1975, the petitioner was censured by Lt. Col. 8. C. Baghchi, his efficiency bar was withheld in the year 1932 by Maj. B. S. Chauhan, Commanding Officer 17th Bn. Allahabad ; annual Increment was stopped in January, 1987 for six months by Lt. Col. R. S. Rana, Commanding Officer of the same Battalion; written warning was issued by Maj. R. S. Pandey, Officiating Commanding Officer ; one day's pay was deducted for the unauthorized absence of the petitioner on 24.12.1986 and integrity certificate was withheld while the petitioner was in 16 U.P. Bn. N.C.C., Allahabad. These facts indicate that the past record of the petitioner was not neat. The minor punishments which were imposed on the petitioner failed to evoke any improvement in him. The petitioner, it appears, was incorrigible. By speaking and reasoned order, the appeal of the petitioner was dismissed.

10. Since there is no legal defect in the enquiry conducted against the petitioner and there is no violation of the principles of natural justice, the jurisdiction of this Court is limited and restricted only to the fact whether the punishment awarded to the petitioner is disproportionate to the nature and gravity of the delinquency constituting the misconduct of which the petitioner has been found guilty. If the order of imposing punishment discloses application of mind by the disciplinary authority, even this limited Jurisdiction vanishes. Imposition of punishment is well Within the power and discretion of the authority and the Court has no jurisdiction to substitute the punishment imposed by such authority. In this connection a reference may be made to the State of Punjab v. Surjit Singh Conductor, JT 1996 (4) SC 294. In a recent decision of the Apex Court In Indian Oil Corporation Ltd. v. Ashok Kumar Arora, JT 1997 (2) SC 367 while considering the question as to whether the High Courts could in exercise of their powers of judicial review interfere with the punishment imposed by a disciplinary authority, pointed out ;

"At the outset, it needs to be mentioned that the High Court In such cases of departmental enquires and the findings recorded therein does not exercise the powers of appellate court/Authority.
The jurisdiction of the High Court in such cases is very limited for instance where it is found that the domestic enquiry is vitiated because of non-observance of principles of natural justice, denial of reasonable opportunity, findings are based on no evidence, and/or the punishment is totally disproportionate to the proved misconduct of an employee. There is a catena of Judgments of this Court which had settled the law on this topics and it is not necessary to refer to all these decision. Suffice it to refer to few decisions of this Court on this topic viz.. State of A. P. v. S. Sree Rama Rao. 1963 (3) SCR 25 ; State of A. P. v. Chitra Venkata Rao. 1976 (1) SCR 521 : Corporation of City of Nagpur v. Ramachandra, 1981 (3) SCR 22 and Nelson Motis v. Union of India, JT 1992 (5) SC 511 : AIR 1992 SC 1981."

With regard to the adequacy of the evidence and recording of the finding on guilt, the Apex Court, in the case of Union of India v. B. K. Srivastava, JT 1997 (8) SC 573, has observed that the Court will not interfere if it is urged that the evidence against the employee is not sufficient to impose any punishment. A distinction, however, has to be drawn between total absence of evidence and cases where there is some evidence. If there is some evidence then the Court or Tribunal in exercise of its powers of Judicial review cannot sit as a Court of appeal and interfere with the punishment by reassessing the evidence on its own. There are other decisions of the Apex Court on the point to which a reference may be made without any further elaboration, such as Government of Tamil Nadu v. A. Rajapanadian, (1995) 1 SCO 216: High Court of Bombay v. Uday Singh, JT 1997 (5) SC 298 and Rae Bareilly Kshetriya Gramin Bank v. Bhola Nath Singh, JT 1997 (3) SC 717.

11. In the instant case, there was sufficient material for imposing the punishment of dismissal from service on the petitioner. It is not a case of no evidence. In the backdrop of the past history of incorrtgibility of the petitioner and the established fact that he has assaulted his senior in office with kicks and fists resulting in serious indiscipline, the penalty of dismissal cannot be said to be disproportionate to the gravity of the charge which stands fully substantiated against the petitioner. Due weightage has to be given to the decision of the disciplinary authority as well as appellate authority about the penalty to be awarded to the petitioner. Flealite penalty, as suggested by the learned counsel for the petitioner does not seem to accord with the call of the time as it is likely to encourage the other officials to commit misdemeanour with impunity.

12. In the result, the writ petition is not well merited, and is accordingly dismissed.