Delhi High Court
Rajesh Kumar Ravi vs P.O.,Delhi School Tribunal & Anr. on 16 April, 2024
Author: Tushar Rao Gedela
Bench: Tushar Rao Gedela
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment reserved on: 09.04.2024
Judgment pronounced on: 16.04.2024
+ W.P.(C) 6899/2003 & CM APPL. 11980/2003
RAJESH KUMAR RAVI ..... Petitioner
versus
P.O., DELHI SCHOOL TRIBUNAL & ANR. ..... Respondents
Advocates who appeared in this case:
For the Petitioner : Mr. Rajat Arora, Mr. Niraj Kumar and
Mr. Sneh Vardhan, Advocates
For the Respondents : Mr. J. Rajesh and Mr. J. Singh Khurana,
Advocates for R-2 to R-4
CORAM:
HON'BLE MR. JUSTICE TUSHAR RAO GEDELA
JUDGMENT
TUSHAR RAO GEDELA, J.
[ The proceeding has been conducted through Hybrid mode ]
1. This is a writ petition under Article 226 of the Constitution of India, 1950, seeking inter alia the following reliefs:-
"a) call for the records of the case from the Ld. respondent no.1 in Appeal No.26/93.
(b) after perusing the records set aside/quash the impugned orders/judgment dated 22-7-2003 passed by the Ld. respondent no.1.
(c) As a consequence of grant of prayer no. (b) as above the orders dated 12-7-93 imposing the major penalty of removal from service Signature Not Verified Digitally Signed By:VINOD KUMAR W.P.(C) 6899/2003 Page 1 of 27 Signing Date:23.04.2024 13:14:04 may kindly be set aside and the respondents be directed to reinstate the petitioner in service with all consequential benefits...."
2. Facts of the case germane to the dispute and as culled out from the order of the learned Delhi School Tribunal are as under:
(a) The petitioner was employed by the Management of Air Force Golden Jubilee Institute, Subroto Park, Delhi Cantt.-10 as a Watchman w.e.f. 23.03.1987. His services were regularized on 01.07.1989.
(b) It is the case of the petitioner that he was made to work from 7 P.M. to 7 A.M. but was never paid any overtime allowance. He was never paid any compensatory allowance for working on holidays. Thus, he demanded his dues of overtime allowance and compensatory allowance. This demand of the petitioner brought the wrath of the management upon him as they did not like his assertion of his rightful demand.
(c) It is the case of the petitioner that he was served with an order of suspension dated 02.08.1991 for gross misconduct without affording any opportunity to explain his position.
(d) On 04.10.1991, a Memorandum is issued against the petitioner and an inquiry is instituted against him.
(e) Thereafter, vide letter dated 30.01.1992, it was conveyed to the petitioner that the Managing Committee of the School had decided to continue his suspension beyond 01.02.1992 and till the final decision in the disciplinary proceedings against him or for a period of 6 months, whichever is earlier. However, it is the case Signature Not Verified Digitally Signed By:VINOD KUMAR W.P.(C) 6899/2003 Page 2 of 27 Signing Date:23.04.2024 13:14:04 of the petitioner that the suspension of the petitioner was continued even beyond 01.10.1992.
(f) In the meanwhile, the petitioner was issued another, i.e., 2nd Memorandum dated 05.08.1992, to which the petitioner sent his reply on 20.08.1992.
(g) By an order dated 07.10.1992, the petitioner was informed that minor penalties of censure and withholding of 2 increments have been imposed upon him, in respect of the 1st memo which was issued on 04.10.1991. It is the case of the petitioner that these minor penalties were imposed in contravention of the prescribed procedure and without affording any opportunity to him for hearing. That the subsistence allowance payable to the petitioner was reduced to 25% after one year of his suspension in contravention of the rules. That the suspension was continued even after imposing minor punishment.
(h) It is the case of the petitioner that the second inquiry was instituted against him and the petitioner was asked to make himself available for the inquiry which was resisted by the petitioner because he was in a hopeless financial and mental health of affair. He, as alleged, was continuously harassed and threatened in the name of lodging a police complaint by the officers of the respondent institution.
(i) The petitioner had been lodging complaints against Sh. M. L. Saran (Office Superintendent of Respondent Institution), duly impleaded as Respondent No.4, vide letters dated 29.12.1991, 03.05.1992, 06.06.1992. The apprehension of the petitioner came Signature Not Verified Digitally Signed By:VINOD KUMAR W.P.(C) 6899/2003 Page 3 of 27 Signing Date:23.04.2024 13:14:04 true when Sh. M. L. Saran cooked up a false story and implicated the petitioner. It is the case of the petitioner that he was not able to participate in the second inquiry for the fact that he was continuously threatened by the school authorities and was denied protection which was claimed by him vide letter dated 10.10.1992.
(j) The Inquiry Officer (hereinafter referred to as "IO") submitted his Report wherein the petitioner was held guilty of all the three Articles of Charges. Thereafter, the petitioner was finally removed from service vide letter dated 12.07.1993 of the Disciplinary Authority (hereinafter referred to as "DA").
(k) Thereafter, an Appeal bearing no. 26/1993 was preferred by the petitioner against the order of dismissal from service dated 12.07.1993 before the learned Delhi School Tribunal (hereinafter referred to as "DST"). The said appeal was dismissed by the Presiding Officer of the DST vide order dated 17.07.2003.
3. Hence, the present writ petition is filed impugning order of the DA dated 12.07.1993 and order of the learned DST dated 17.07.2003. CONTENTIONS OF THE PETITIONER:
4. Mr. Rajat Arora, learned counsel for the petitioner submits that the petitioner was initially appointed on 23.03.1987 as "Watchman" (Group-D post) with the respondent no.2 - Air Force Golden Jubilee Institute and his services were regularized on 01.07.1989. Learned counsel submits that on account of the petitioner demanding his overtime allowance, compensatory allowance and other benefits, invited the wrath of the management which concluded in the respondent Signature Not Verified Digitally Signed By:VINOD KUMAR W.P.(C) 6899/2003 Page 4 of 27 Signing Date:23.04.2024 13:14:04 suspending the petitioner on 02.08.1991. He submits that though the petitioner was forced to resign, however subsequently, after making many representations, he was taken back in services after the intervention of Directorate of Education. The 1st set of disciplinary proceedings were initiated on separate Articles of Charge, though not up for consideration in the present petition, and by the order dated 07.10.1992, the DA in that case, had passed an order imposing the minor penalties of censure and withholding of two increments of pay.
5. Learned counsel submits that in the aforesaid background, since the respondent nos. 2 to 4 were bearing grudge against the petitioner, a Memorandum dated 05.08.1992 was issued leveling three Articles of Charge. He submits that following the issuance of said memo, the petitioner had submitted his reply thereto on 20.08.1992, denying the said Articles of Charge. He submits that an inquiry was conducted by the IO which according to the learned counsel, was sham, since, the said proceedings continued ex parte despite the petitioner requesting the IO as also the DA and other higher officials of respondent nos.2 to 4 to protect him from the Administrative Officer and others, including civil police who were not only threatening but also assaulting him physically. No action worth the name to provide such protection was extended by the IO. This resulted in the petitioner not being able to participate in the proceedings.
6. By inviting attention of this Court to the Articles of Charge and then comparing the same to the Inquiry Report, learned counsel submits that the "Analysis and Assessment of Evidence" as noted by the IO is nothing but ad verbatim reproduction of the Articles of Charge. He Signature Not Verified Digitally Signed By:VINOD KUMAR W.P.(C) 6899/2003 Page 5 of 27 Signing Date:23.04.2024 13:14:04 submits that there is no finding of facts independently by the IO. He next invites attention to the findings as recorded in the said report to submit that the same are ex facie proof of absolute non-application of mind and non appreciation of any fact whatsoever.
7. That apart, learned counsel invites attention of this Court to the impugned order dated 12.07.1993 of the DA. Learned counsel submits that the said order displays absolute non-application of mind inasmuch as it is cryptic, non-reasoned and a non speaking order. He submits that the DA has miserably failed to consider either the facts, or the statements of the witnesses or even the Report of the IO. He submits that the DA in disciplinary proceedings is a quasi judicial authority who is under a legal obligation to apply his mind to the facts, consider the Report of the IO and the Statement of Defence, if any, of the charged officer before passing an order. Since the said impugned order is bereft of any reason, the same ought to be quashed and set aside.
8. Learned counsel also referred to a lot of correspondences with the authorities seeking Subsistence Allowance during the pendency of disciplinary proceedings which were neither responded to nor was the Subsistence Allowance ever paid to the petitioner. According to learned counsel, this was in clear violation of the said Rules as also the principles of natural justice. Learned counsel submits that it was only while filing of the counter affidavit on 13.07.2005, that the respondents had tendered a cheque dated 14.07.2005 for a sum of Rs.7,681/- alleged to be on account of Subsistence Allowance. He submits that this was in gross violation of the said statutory rules. According to learned counsel, non-payment of the Subsistence Allowance during the disciplinary Signature Not Verified Digitally Signed By:VINOD KUMAR W.P.(C) 6899/2003 Page 6 of 27 Signing Date:23.04.2024 13:14:04 proceedings would also vitiate the proceedings itself. For the said submissions, Mr. Arora relied upon the judgment of Supreme Court in M. Paul Anthony v. Bharat Gold Mines Ltd., reported in (1999) 3 SCC 679.
9. The next argument of Mr. Arora was in respect of violation of the rule regarding appointment of Presenting Officer (hereinafter referred to as "PO") by the respondents. He submits that in the present case, no PO was ever appointed, contrary to all principles of Administrative Law and in violation of the said Rules as also the principles of natural justice. The IO himself acted like the PO and conducted proceedings in a manner unknown to law. He urges that that IO, donning the role of PO, has acted like a judge in his own cause, which according to learned counsel, is impermissible in law. He submits that, on that count, the disciplinary proceedings itself ought to be declared to be vitiated and accordingly, quashed.
10. Mr. Arora submits that one of the witnesses and the present respondent no.4 had a bias against the petitioner and had a malafide intention of removing the petitioner from the services of the respondent no.2. Learned counsel was at pains to take this Court through the correspondences and other documents on the strength of which he sought to demonstrate that respondent no.4, who was also one of the witnesses, was inimically disposed towards the petitioner and as such, this aspect not having been appreciated either by the IO or the DA, would itself vitiate the veracity and the authenticity of the disciplinary proceedings. He submits that the IO never cross checked from any of the witnesses as to whether the incident, as alleged by respondent no.4 as Signature Not Verified Digitally Signed By:VINOD KUMAR W.P.(C) 6899/2003 Page 7 of 27 Signing Date:23.04.2024 13:14:04 witness, was true or not. To that extent, learned counsel submits that the inquiry proceedings were not only bias and collusive but also displayed a partisan attitude.
11. Mr. Arora referred to and read various paragraphs of the impugned order dated 17.07.2003 of the learned DST to submit as to how the learned DST too, did not appreciate all the aforesaid contentions.
12. On issue of violation of statutory rules, learned counsel submits that there has been a gross violation of procedure prescribed in Rule 120 of the said Rules. He submits that, firstly, the DA did not provide a copy of the Inquiry Report to the petitioner; secondly, no Show Cause Notice was ever issued by the DA; thirdly, no opportunity to file his Statement of Defence/reply to the Inquiry Officer's report was afforded to the petitioner; fourthly, no opportunity of hearing was provided to the petitioner and lastly, the suspension which was extended was in gross violation of Rule 115 of the said Rules. By referring to various Clauses of sub-rule 1 of Rule 120 of the said Rules, learned counsel sought to demonstrate that in the present case, there has been a gross violation of the aforesaid mandatory provisions. Resultantly, according to him, impugned order dated 12.07.1993 of the DA cannot withstand the scrutiny of law and ought to be quashed and set aside. CONTENTIONS OF THE RESPONDENT:-
13. Per Contra, Mr. J. Rajesh, learned counsel for the respondent/Institute, refutes the submissions made by learned counsel for the petitioner. He submits that that impugned order dated 17.07.2003 Signature Not Verified Digitally Signed By:VINOD KUMAR W.P.(C) 6899/2003 Page 8 of 27 Signing Date:23.04.2024 13:14:04 of the learned DST is complete in all respects and was passed after considering all the contentions of the parties and is a reasoned order.
14. On facts, Mr. Rajesh submits that so far as the inquiry proceedings are concerned, the IO was to evaluate only issues on facts and there was no occasion to deal with any provision of law and as such, the same cannot be vitiated. He draws attention of this Court to the Articles of Charge as noted by the IO to submit that all that the IO was supposed to analyse was factual aspect regarding the petitioner's misconduct of using criminal force on respondent no.4 by kicking the respondent no.4 on his chest and the statement of witnesses supporting/corroborating the said fact alone. He submits that all the three Articles of Charge were duly proved by the witnesses in accordance with the procedure prescribed. He submits that the non- attending of the said inquiry proceedings by the petitioner was at his peril alone. He submits that the IO had assured the petitioner of protection during the inquiry proceedings, which the petitioner did not avail of and now to call the ex parte inquiry proceedings vitiated, is untenable on facts. In support of the aforesaid, learned counsel referred to various correspondences and proceedings sheets of the IO to the petitioner, of granting opportunities to join the enquiry proceedings, which were not availed of by the petitioner.
15. On the issue of legal submission urged on behalf of the petitioner regarding vitiation of the inquiry proceedings on account of non- appointment of the PO, he submits that there are no specific pleadings either before the learned DST or before this Court to demonstrate that during the inquiry proceedings, the IO acted as a Prosecutor as also a Signature Not Verified Digitally Signed By:VINOD KUMAR W.P.(C) 6899/2003 Page 9 of 27 Signing Date:23.04.2024 13:14:04 Judge. He submits that mere bald statement on factual allegation without any demonstrable evidence would not vitiate the inquiry proceedings and this Court would be loath in reaching such conclusion. To the aforesaid, learned counsel submits that even otherwise, there is no such specific provision in the said Rules requiring appointment of a PO. As such, there is no violation of the statutory rules in respect thereto. To the aforesaid proposition, learned counsel relies upon the judgment of the Supreme Court in Union of India vs. Ram Lakhan Sharma reported in (2018) 7 SCC 670.
16. So far as the issue of assessment of evidence and recording of findings by the IO is concerned, learned counsel read through the Report of IO to submit that since the only issue which was to be examined by him was whether the petitioner on that particular day had misconducted himself by using criminal force on respondent no.4, the noting of such incident alongwith the observation that the statement of the witnesses were found to have corroborated the said incident, was enough to comply with the principles of natural justice. He submits that a fact which was put as an Article of Charge was proved by way of the said fact being ascertained and proved by way of examination of the witnesses. It could have been challenged or rebutted only if the petitioner had cross-examined such witnesses. The question of analysis would only be required upon such cross examination having taken place. Since the petitioner failed to participate in the proceedings, the IO merely had to rely upon the statements given by the witnesses without having anything more. That having been done, learned counsel submits that there cannot be any fault found in the IO's Report.
Signature Not Verified Digitally Signed By:VINOD KUMAR W.P.(C) 6899/2003 Page 10 of 27 Signing Date:23.04.2024 13:14:0417. Mr. Rajesh invited attention of this Court to the impugned order dated 17.07.2003 of the learned DST to submit that the aforesaid contentions were raised by the petitioner and fairly dealt with by the learned DST in various portions of its order. He submits that this Court in exercise of judicial review is precluded from considering questions of facts which have been tested right uptill the stage of learned DST, as has been settled by various judgments of the Supreme Court.
18. In the context of the contention raised by the petitioner regarding purported violation of Rule 120 of the said Rules, learned counsel submits that there is nothing to establish or demonstrate on record that any such violation of the statutory rules had at all occurred. That apart, learned counsel draws attention of this Court to sub-rule 1 of Rule 120, particularly to the words "as far as may be" to submit that the said words emphasize that the procedure prescribed therein is directory and not mandatory. This argument, learned counsel submits, is an alternate argument and asserts that there has been no violation of the various Clauses of sub-rule 1 of Rule 120 of the said Rules by the respondents in this case. For the aforesaid propositions, learned counsel relies upon the judgments in Samarth Shiksha Samiti v. Directorate of Education, reported in 2011 SCC OnLine Del 1919 ; Mgt. Commt. Ramjas Foundation v. S.K. Aggarwal, reported in 2012 SCC OnLine Del 2822 ; Rosary Senior Secondary School v. Directorate of Education, reported in 2022 SCC OnLine Del 1871.
19. In regard to the allegation and contention of non-payment of Subsistence Allowance, learned counsel submits that the said non- payment, if at all would not vitiate the proceedings in any manner Signature Not Verified Digitally Signed By:VINOD KUMAR W.P.(C) 6899/2003 Page 11 of 27 Signing Date:23.04.2024 13:14:04 whatsoever. He submits that that the respondents had in fact tendered the Subsistence Allowance to the petitioner on 13.07.2005, vide the cheque dated 14.07.2005 for a sum of Rs.7,681/- which was accepted by the petitioner on 14.07.2005. As such, according to learned counsel, the Subsistence Allowance having been paid, no grievance can be raised by the petitioner at this stage.
20. In view of the above, learned counsel prays that the present petition be dismissed with exemplary costs.
ANALYSIS AND CONCLUSION:-
21. This Court has heard the arguments of Mr. Rajat Arora and Mr. J. Rajesh, learned counsel appearing for the parties, perused the record and considered the judgements relied upon.
22. As has been observed by this Court in matters relating to disciplinary proceedings, the quintessential issue raised by the employee usually revolves around the factual disputes emanating from the Report of the Inquiry Officer who is the only and final fact finding authority. The next level of arguments is on the violation of statutory rules or prescribed procedure which would, if found correct, vitiate the proceedings or render the penalty order, non est. Other cases may be based on violation of principles of natural justice as permissible in administrative law. The cases before the Courts exercising judicial review may encompass one of the above, or all, or a combination of two or more. Either way, the power of judicial review of Courts exercising writ jurisdiction under Article 226 of the Constitution of India, 1950 are circumscribed by the ratio laid down by the Supreme Court in the evergreen landmark judgements in the cases of B.C. Chaturvedi Vs. Signature Not Verified Digitally Signed By:VINOD KUMAR W.P.(C) 6899/2003 Page 12 of 27 Signing Date:23.04.2024 13:14:04 Union of India & Ors. reported in (1995) 6 SCC 749 and Union of India & Ors. Vs. P. Gunasekaran reported in (2015) 2 SCC 610. The ratio laid down therein is consistently being followed in the case of Union of India & Ors. Vs. Subrata Nath reported in 2022 SCC OnLine SC 1617.
23. Since the present case involves a challenge to the Inquiry Report, the inquiry proceedings, the Disciplinary Authority's dismissal order and the order rejecting the Appeal passed by the learned DST, it would be apposite to extract the relevant paras of the aforesaid judgements, which are as under:
(a) B.C. Chaturvedi Vs. Union of India & Ors.
"12. Judicial review is not an appeal from a decision but a review of the manner in which the decision is made. Power of judicial review is meant to ensure that the individual receives fair treatment and not to ensure that the conclusion which the authority reaches is necessarily correct in the eye of the court. When an inquiry is conducted on charges of misconduct by a public servant, the Court/Tribunal is concerned to determine whether the inquiry was held by a competent officer or whether rules of natural justice are complied with. Whether the findings or conclusions are based on some evidence, the authority entrusted with the power to hold inquiry has jurisdiction, power and authority to reach a finding of fact or conclusion. But that finding must be based on some evidence. Neither the technical rules of Evidence Act nor of proof of fact or evidence as defined therein, apply to disciplinary proceeding. When the authority accepts that evidence and conclusion receives support therefrom, the disciplinary authority is entitled to hold that the delinquent officer is guilty of the charge. The Court/Tribunal in its power of judicial review does not act as appellate authority to reappreciate the evidence and to arrive at its own independent findings on the evidence. The Court/Tribunal may interfere where the authority held the proceedings against the delinquent officer in a manner inconsistent with the rules of natural justice or in violation of statutory rules prescribing the mode of inquiry or where the conclusion or finding reached by the disciplinary authority is based on no evidence. If the conclusion or finding be such as no reasonable person would have ever reached, the Court/Tribunal may interfere with the conclusion or the finding, and mould the relief so as to make it appropriate to the facts of Signature Not Verified Digitally Signed By:VINOD KUMAR W.P.(C) 6899/2003 Page 13 of 27 Signing Date:23.04.2024 13:14:04 each case.
13. The disciplinary authority is the sole judge of facts. Where appeal is presented, the appellate authority has coextensive power to reappreciate the evidence or the nature of punishment. In a disciplinary inquiry, the strict proof of legal evidence and findings on that evidence are not relevant. Adequacy of evidence or reliability of evidence cannot be permitted to be canvassed before the Court/Tribunal. In Union of India v. H.C. Goel [(1964) 4 SCR 718 : AIR 1964 SC 364 : (1964) 1 LLJ 38] this Court held at p. 728 that if the conclusion, upon consideration of the evidence reached by the disciplinary authority, is perverse or suffers from patent error on the face of the record or based on no evidence at all, a writ of certiorari could be issued."
(b) Union of India & Ors. Vs. P. Gunasekaran "12. Despite the well-settled position, it is painfully disturbing to note that the High Court has acted as an appellate authority in the disciplinary proceedings, reappreciating even the evidence before the enquiry officer. The finding on Charge I was accepted by the disciplinary authority and was also endorsed by the Central Administrative Tribunal. In disciplinary proceedings, the High Court is not and cannot act as a second court of first appeal. The High Court, in exercise of its powers under Articles 226/227 of the Constitution of India, shall not venture into reappreciation of the evidence. The High Court can only see whether:
(a) the enquiry is held by a competent authority;
(b) the enquiry is held according to the procedure prescribed in that behalf;
(c) there is violation of the principles of natural justice in conducting the proceedings;
(d) the authorities have disabled themselves from reaching a fair conclusion by some considerations extraneous to the evidence and merits of the case;
(e) the authorities have allowed themselves to be influenced by irrelevant or extraneous considerations;
(f) the conclusion, on the very face of it, is so wholly arbitrary and capricious that no reasonable person could ever have arrived at such conclusion;
(g) the disciplinary authority had erroneously failed to admit the admissible and material evidence;
(h) the disciplinary authority had erroneously admitted inadmissible evidence which influenced the finding;
(i) the finding of fact is based on no evidence.Signature Not Verified Digitally Signed By:VINOD KUMAR W.P.(C) 6899/2003 Page 14 of 27 Signing Date:23.04.2024 13:14:04
13. Under Articles 226/227 of the Constitution of India, the High Court shall not:
(i) reappreciate the evidence;
(ii) interfere with the conclusions in the enquiry, in case the same has been conducted in accordance with law;
(iii) go into the adequacy of the evidence;
(iv) go into the reliability of the evidence;
(v) interfere, if there be some legal evidence on which findings can be based.
(vi) correct the error of fact however grave it may appear to be;
(vii) go into the proportionality of punishment unless it shocks its conscience."
Undoubtedly, the Supreme Court has circumscribed the powers of judicial review in matters arising out of disciplinary proceedings, however, carved out an exception in matters involving stark violation of principles of natural justice and those involving clear violation of the statutory rules or prescribed procedure. Though, to the mind of this Court, violation of statutory rules or prescribed procedure would also subsume within itself violation of the principles of natural justice.
24. In the present case, the arguments of learned counsel for the petitioner revolved around how the petitioner was victimized, harassed and finally, by conducting a mock inquiry, was dismissed from service. Mr. Arora was at pains to take this Court through the Inquiry Officer's Report, the DA's order dated 12.07.1993 and the impugned order dated 17.07.2003 of the learned DST.
25. Learned counsel pointed out that on an earlier occasion too, the respondents had forced the petitioner to submit a resignation letter, Signature Not Verified Digitally Signed By:VINOD KUMAR W.P.(C) 6899/2003 Page 15 of 27 Signing Date:23.04.2024 13:14:04 albeit, on false and frivolous grounds, however, the 1st disciplinary proceedings ended with the Disciplinary Authority passing a penalty order dated 07.10.1992 imposing a penalty of (i) Censure and; (ii) withholding of two increments. He submits that this inquiry was a prequel to the 2nd disciplinary proceedings which are subject matter of the present petition. According to Mr. Arora, the allegation of bias and malafide commenced from the previous instance and ended up with the impugned dismissal order on a completely conjured up facts.
26. What is relevant to the issue would be the Inquiry Officer's Report which is undated. The paragraphs where the analysis and findings concluded have been recorded are reproduced hereunder:
"7 Analysis and Assessment of Evidence
a) The Inquiry officer after having carefully considered and examined the statement of witnesses recoded in the inquiry, examination of statements produced as documents, finds as follows.
Article-1
b) Shri Rajesh Kumar Ravi his Shri ML Saren, OS on 18 Apr 92 at about 0930 hrs at Rangpuri village, New Delhi. The statement of Shri ML saran, OS is corroborated by the statement of Shri Ram Sumiran Yadav. Shri ML saran and Shri Ram Sumiran Yadav had gone together to hand over the AFGJI letter No. AFGJI/6/10/Pers dt 13 Apr 92 regarding assembly of the Inquiry to the house of Shri Rajesh Kumar Ravi.
Shri Ram Sumiran Yadav confirms having seen that charged officer Shri Rajesh Kumar Ravi hit Shri ML Saran, OS, with his (Rajesh Kumar Ravi) leg. There is no reason to doubt the statement of Shri Ram Sumiran Yadav.
Article-II
c) The second charge against the accused is of
misbehaving with Shri ML Saran. This charge is also supported by the statement of Shri Ram Sumiran Yadav Signature Not Verified Digitally Signed By:VINOD KUMAR W.P.(C) 6899/2003 Page 16 of 27 Signing Date:23.04.2024 13:14:04 where he says that Shri Rajesh Kumar Ravi questioned the arrival of Shri ML Saran to his house and they were about to grapple with each other. This clearly shows that Shri Rajesh Kumar Ravi was in bad mood and he misbehaved with Shri ML Saran, OS.
Article-III
d) The third charge is that Shri Rajesh Kumar Ravi
threatened Shri ML Saran, OS on 02 May 92 at AFGJI
to kill him through gundas hired by him. This charge is corroborated by the statement of Shri SK Gaur, Accountant who is an eye witness and heard the threat given by the charged officer to Shri ML Saran, OS.
General The accused was not present for the Inquiry. Inspite of giving various opportunities and assurances to his safety during recording of evidence the charged officer, did not appear before the Inquiry Officer. His absence is wilful and intentional. The Inquiry Officer had no option but to finalise the Inquiry Ex- parte.
8. Findings On the basis of the evidence addressed in the case before me I hold that Shri Rajesh Kumar Ravi is guilty of all the three charges beyond any reasonable doubt."
(emphasis supplied) This Court is acutely aware of the prescription mandated by the Supreme Court, yet dares to enter this arena. This is so because the Inquiry Officer is the only and final fact finding authority and in the considered opinion of this Court, the Inquiry Report ought to speak the mind of the Inquiry Officer in clear and cogent findings. A word of caution, it need not be like a judgement of a Trial Court in a civil suit. However, at the same time, it cannot be cryptic and non-speaking. Moreso, when the proceedings may entail major penalty like dismissal or removal from service.
Signature Not Verified Digitally Signed By:VINOD KUMAR W.P.(C) 6899/2003 Page 17 of 27 Signing Date:23.04.2024 13:14:0427. To the mind of this Court, the Inquiry Officer has, in his "Analysis and Assessment of Evidence" merely repeated the Articles of Charge and stated that the same were supported by the statements of the witnesses, and except that, has not even analysed as to whether the statements corroborate the allegations. No doubt that the proceedings were ex parte, however, in the opinion of this Court, it was all the more reason to extricate the findings to a more pure level, so as to ensure purity can be apparently perceived. In the penultimate paragraph regarding "Findings", the Inquiry Officer merely notes that the petitioner is guilty of all the 3 Articles of Charge beyond reasonable doubt. In the considered opinion of this Court, the said analysis suffers from the vice of non application of mind. No evidence has been appreciated except for a bald averment and the conclusion suffers from the vice of being non speaking and having no finding.
28. That apart, the Court would now examine the issue of blatant violation of the statutory rules and prescribed procedure. During the course of arguments, this Court had queried the learned counsel for the respondent as to whether the copy of the Inquiry Report was furnished to the petitioner and as to whether the Disciplinary Authority had issued any Show Cause Notice and if the petitioner was afforded an opportunity of hearing vide this Court's order dated 02.04.2024. Mr. J. Rajesh, learned counsel had informed this Court on 09.04.2024 that the records being old are not traceable, however, submitted that the Report as also the Show Cause Notice must have been furnished and opportunity of hearing must have been afforded to the petitioner.
Signature Not Verified Digitally Signed By:VINOD KUMAR W.P.(C) 6899/2003 Page 18 of 27 Signing Date:23.04.2024 13:14:0429. The aforesaid information does not suffice the query put, nor falls within the purview of proper compliance of the statutory rules and the prescribed procedure. The present case involves an employee of a School and thus, the respondent as well as the petitioner is bound by the Delhi Schools Education Act, 1973 and the Rules made thereunder. It is trite that when there are in existence, statutory rules or prescribed procedures governing the disciplinary proceedings by virtue of an enactment or O.M. or other Government Circulars/Notifications issued under the powers of delegated legislations, then those stipulations alone are to be followed and none other. Since there is undoubtedly a statutory rule and a prescribed procedure to be mandatorily followed, the same cannot be ignored or overlooked.
30. The present disciplinary proceedings would therefore be governed primarily by Rule 120 of the Delhi Schools Education Rules 1973 (hereinafter referred to as the "said Rules"). In order to appreciate the issue in the context of the rule position, it would be apposite to extract Rule 120 of the said Rules which is as under:
"120. Procedure for imposing major penalty (1) No order imposing on an employee any major penalty shall be made except after an inquiry, held, as far as may be, in the manner specified below:--
(a) the disciplinary authority shall frame definite charges on the basis of the allegation on which the inquiry is proposed to be held and a copy of the charges together with the statement of the allegations on which they are based shall be furnished to the employee and he shall be required to submit within such time as may be specified by the disciplinary authority, but not later than two weeks, a written statement of his defence and also to state whether he desires to be heard in person;
(b) on receipt of the written statement of defence, or where no such statement is received within the specified time, the disciplinary authority Signature Not Verified Digitally Signed By:VINOD KUMAR W.P.(C) 6899/2003 Page 19 of 27 Signing Date:23.04.2024 13:14:04 may itself make inquiry into such of the charges as are not admitted or if considers it necessary so to do, appoint an inquiry officer for the purpose;
(c) at the conclusion of the inquiry, the inquiry officer shall prepare a report of the inquiry regarding his findings on each of the charges together with the reasons therefore;
(d) the disciplinary authority shall consider the record of the inquiry and record its findings on each charge and if the disciplinary authority is of opinion that any of the major penalties should be imposed, it shall:--
(i) furnish to the employee a copy of the report of the inquiry officer, where an inquiry has been made by such officer;
(ii) give him notice in writing stating the action proposed to be taken in regard to him and calling upon him to submit within the specified time, not exceeding two weeks, such representation as he may wish to make against the proposed action;
(iii) on receipt of the representation, if any, made by the employee, the disciplinary authority shall determine what penalty, if any, should be imposed on the employee and communicate its tentative decision to impose the penalty to the Director for his prior approval;
(iv) after considering the representation made by the employee against the penalty, the disciplinary authority shall record its findings as to the penalty which it proposes to impose on the employee and send its findings, and decision to the Director for his approval and while sending the case to the Director, the disciplinary authority shall furnish to him all relevant records of the case including the statement of allegations charges framed against the employee, representation made by the employee, a copy of the inquiry report, where such inquiry was made, and the proceedings of the disciplinary authority.
(2) No order with regard to the imposition of a major penalty shall be made by the disciplinary authority except after the receipt of the approval of the Director.
(3) Any employee of a recognised private school who is aggrieved by any order imposing on him the penalty of compulsory retirement or any minor penalty may prefer an appeal to the Tribunal."
It is manifest from the above that the rules postulate strict adherence to the procedure prescribed. In that, the copy of the Inquiry Signature Not Verified Digitally Signed By:VINOD KUMAR W.P.(C) 6899/2003 Page 20 of 27 Signing Date:23.04.2024 13:14:04 Report has to be furnished to the Charged Officer/employee; the Disciplinary Authority has to mandatorily issue a Show Cause Notice; and give an opportunity to submit a Statement of Defence to such employee. The prescription is in complete compliance of the principles of natural justice and is a mandatory facet of administrative law. Such exercise is not a mere formality but mandatory. Any violation thereof may entail the disciplinary proceedings itself being declared vitiated. In the opinion of this Court, the said prescription has been engrafted for domestic disciplinary proceedings, not only in tune with the principles of natural justice, but also keeping in view the bargaining power of the employee in comparison to his/her employer, which would be insignificant. Though, it appears that the opportunity of personal hearing has not been specified, however, on the touchstone of principles of natural justice, it would follow that the said right of personal hearing is inherent in disciplinary proceedings. Moreover, the said right has been held to be a Constitutional right by the Supreme Court in Yoginath D. Bagde vs. State of Maharashtra, reported in (1999) 7 SCC 739. The Supreme Court had in fact held that there could be no rule or statutory enactment denying such opportunity of hearing at all. It would be apposite to refer to the relevant paragraph which is as under:
"31. In view of the above, a delinquent employee has the right of hearing not only during the enquiry proceedings conducted by the enquiry officer into the charges levelled against him but also at the stage at which those findings are considered by the disciplinary authority and the latter, namely, the disciplinary authority forms a tentative opinion that it does not agree with the findings recorded by the enquiry officer. If the findings recorded by the enquiry officer are in favour of the delinquent and it has been held that the charges are not proved, it is all the more necessary to give an opportunity of hearing to the delinquent employee before reversing those findings. The formation of opinion should be tentative and not final. It is at this Signature Not Verified Digitally Signed By:VINOD KUMAR W.P.(C) 6899/2003 Page 21 of 27 Signing Date:23.04.2024 13:14:04 stage that the delinquent employee should be given an opportunity of hearing after he is informed of the reasons on the basis of which the disciplinary authority has proposed to disagree with the findings of the enquiry officer. This is in consonance with the requirement of Article 311(2) of the Constitution as it provides that a person shall not be dismissed or removed or reduced in rank except after an enquiry in which he has been informed of the charges against him and given a reasonable opportunity of being heard in respect of those charges. So long as a final decision is not taken in the matter, the enquiry shall be deemed to be pending. Mere submission of findings to the disciplinary authority does not bring about the closure of the enquiry proceedings. The enquiry proceedings would come to an end only when the findings have been considered by the disciplinary authority and the charges are either held to be not proved or found to be proved and in that event punishment is inflicted upon the delinquent. That being so, the "right to be heard" would be available to the delinquent up to the final stage. This right being a constitutional right of the employee cannot be taken away by any legislative enactment or service rule including rules made under Article 309 of the Constitution."
The aforesaid observation leaves no room for any doubt that even if the statutory rules or the prescribed procedure does not specifically provide for an opportunity of hearing to the employee, it has to be inherently and readily inferred to exist. This would be an indelible component of the principles of natural justice which need to be zealously guarded by the Constitutional Courts.
31. Having the aforesaid in the backdrop, it appears from the records before this Court that no copy of the Inquiry Report was furnished to the petitioner, nor was any Show Cause Notice issued and there is any amount of doubt as to whether the petitioner was given an opportunity of hearing by the DA. Just to complete the sequence, it would be relevant to consider the order of the DA dismissing the petitioner from services. The said order dated 12.07.1993 is extracted hereunder:
" REGD A/D Phone: 3292819 Air Force Golden Jubilee Institute Signature Not Verified Digitally Signed By:VINOD KUMAR W.P.(C) 6899/2003 Page 22 of 27 Signing Date:23.04.2024 13:14:04 Subroto Park, New Delhi - 110 010 Ref. No. AFGJI/6/10/Pers Sh. Rajesh Kumar Ravi C/o Late Sh Hukam Singh PO: Mahipalpur New Delhi - 110 037 ORDER: REMOVAL FROM SERVICE
1. Please refer to the disciplinary case initiated against you vide No. AGFJI/6/10/Pers dated 05 Aug 92 subsequent proceedings of the Disciplinary Authority.
2. The Disciplinary Authority after having considered the complete case, record of Inquiry & statement of your defence, has decided to impose the following penalty in terms of Rule 119(b) iii of DSER 1973 "Removal from service which shall not be a disqualification for further employment in any other recognized private school."
3. Your services from this school stand terminated wef 12 Jul 93. You are, therefore, advised to come to the Institute and settle your accounts immediately.
(SK Sharma) Air Cmde Chairman Managing Committee"
A perusal of the aforesaid order brings to fore two clear things. One, it is conspicuous by the absence of reference to the issuance of Show Cause Notice; and two, there is no reference either to an opportunity ever being afforded to the petitioner or that he was heard at all. Though, it generally refers to some Statement of Defence, no such document has been placed on record either by the petitioner or the respondent in support thereof. In fact, the said order is absolutely cryptic, non-speaking and does not advert to any allegations, facts found, the analysis or as to why the DA is agreeing with the findings and conclusions reached by the Inquiry Officer. The DA is deemed to Signature Not Verified Digitally Signed By:VINOD KUMAR W.P.(C) 6899/2003 Page 23 of 27 Signing Date:23.04.2024 13:14:04 be, under the Rules, an Independent Authority exercising quasi-judicial functions as postulated in the administrative law and not a rubber stamp. The DA is expected to apply the mind rationally and analyse the findings and consider the grounds in the Statement of Defence. In the aforesaid order, all the above ingredients are conspicuous by their absence. As such, it is well nigh impossible to sustain the same.
22. Another argument urged on behalf of the respondent was that the prescription stipulated in Rule 120 of the said Rules is not mandatory since in sub-rule (1) of Rule 120, the words "as far as maybe" have been employed. In other words, learned counsel for the respondent seeks to urge that even if the respondent may not have complied with furnishing of Inquiry Report or afforded an opportunity of hearing, the rule in this regard was only directory and not mandatory. This argument is noted only to be rejected. It is clear from the ratio laid down by the judgment of Yoginath D. Bagde (supra) that even where the statute or rules do not provide for an opportunity of hearing to the Charged Officer/employee by the DA or where there is an actual denial, it must be inferred and read in, apart from holding the same to be a constitutional right. Thus, once it has been held to be a constitutional right, whether such procedure is prescribed or not, the same has to be made applicable across the board. That apart, Clause (d) of sub-rule (1) of Rule 120 of the Rules employs the word "shall" in more than one place which in the ordinary sense too, would imply mandatory nature of the stipulation. In other words, if the proposition urged by the respondent is agreed to, then there would be a complete chaos and the domestic tribunals being within the confines of institutions, would Signature Not Verified Digitally Signed By:VINOD KUMAR W.P.(C) 6899/2003 Page 24 of 27 Signing Date:23.04.2024 13:14:04 become "Kangaroo Courts", existing for the namesake. This surely cannot be the intent of the Legislature. For the aforesaid reasons, the judgement in the case of Samarth Shiksha Samiti v. Directorate of Education, reported in 2011 SCC OnLine Del 1919, for the proposition predicated on the words "as far as maybe" relied upon by the learned Counsel for the respondent is misplaced. That apart, in the said judgement, this Court had reached its conclusion of the provisions being directory and not mandatory on the basis that there was sufficient compliance of the provisions of Rule 118 and 120 of the said Rules subsequently, though not done earlier, considering the exigencies arising in that case. Whereas, in the present case, there has been a blatant violation of the procedure prescribed.
32. This Court has also perused the impugned order dated 17.07.2003 passed by the learned DST. From a careful scrutiny, it appears manifest that the learned DST did not even consider as to whether statutory rules and the prescribed procedures have been complied with by the respondent school. The learned DST proceeded and presumed as if all statutory compliances have been made by the respondent. It is clear that the learned DST did not consider the most crucial part of the case, which is violation of Rule 120 of the said Rules. Once it is clear from the record that statutory rules and the prescribed procedures have been violated, the issue of examining the case on facts and merits ought not to have been undertaken. That apart, it appears from the reading of the impugned order that none of the judgements of the Supreme Court have been considered and applied to the facts arising in the present case. Having regard to the legal Signature Not Verified Digitally Signed By:VINOD KUMAR W.P.(C) 6899/2003 Page 25 of 27 Signing Date:23.04.2024 13:14:04 conclusions reached by this Court in the preceding paragraphs, the impugned orders dated 17.07.2003 of learned DST is unsustainable and is set aside.
33. Since this Court is disposing of this petition in the above issue, the other arguments of the petitioner regarding the proceedings being vitiated for being conducted without the Presenting Officer, non- payment of subsistence allowance during the proceedings etc. are not being adverted to, nor any opinion is rendered.
34. This Court has considered the judgements relied upon by the respondent in the case of Samarth Shiksha Samiti v. Directorate of Education (supra), Mgt. Commt. Ramjas Foundation v. S.K. Aggarwal (supra), Rosary Senior Secondary School v. Directorate of Education (supra). This Court finds that there is not even a single observation by the Court that conditions of furnishing of Show Cause Notice or affording of the opportunity of hearing to the charged officer were ever violated in those cases. However, in the present case, the DA had not provided an opportunity of hearing to the petitioner and as such, the act fell foul of the ratio of the judgement in Yoginath D. Bagde (supra) vitiating the Inquiry itself.
35. The travesty of justice in this case is apparent, in that, the petitioner was dismissed from service in the year 1993, the impugned order was passed in the year 2003, the present writ was filed in the year 2003 and is being disposed off in the year 2024.
36. As an upshot, the impugned order dated 17.07.2003 passed by the learned Delhi School Tribunal in Appeal No. 26/1993 and the impugned order dated 12.07.1993 of the DA are quashed and set aside.Signature Not Verified Digitally Signed By:VINOD KUMAR W.P.(C) 6899/2003 Page 26 of 27 Signing Date:23.04.2024 13:14:04
Consequently, the petitioner would be deemed to have been reinstated from the date of dismissal and accordingly, would be entitled to 50% of his wages all throughout with entitlement of increments and promotions, if any. In case the petitioner has superannuated in the meanwhile, all the retiral benefits accruable to the petitioner shall also be released in favour of the petitioner. The said exercise be completed within 6 weeks from today failing which interest at the rate of 6% p.a. would be liable to be paid by the respondents upon the arrears of all dues.
37. Ordinarily, while setting aside the disciplinary proceeding, this Court would have directed de novo proceedings, however, keeping in view the facts obtaining in the present case, i.e., no records of the inquiry proceedings being available as admitted by learned counsel for the respondent, coupled with the passage of more than 3 decades from the initiation of such proceedings, it would be unjust, onerous, and unfair to the parties, to direct de-novo disciplinary proceedings against the petitioner. The same view is strengthened by the judgement of the Supreme Court in Allahabad Bank v. Krishna Narayan Tewari reported in (2017) 2 SCC 308.
38. The writ petition, alongwith pending applications, is disposed of.
TUSHAR RAO GEDELA, J.
APRIL 16, 2024 Signature Not Verified Digitally Signed By:VINOD KUMAR W.P.(C) 6899/2003 Page 27 of 27 Signing Date:23.04.2024 13:14:04