Supreme Court of India
Narayan Dattatraya Ramteerthakhar vs State Of Maharashtra & Ors on 20 November, 1996
Equivalent citations: AIR 1997 SUPREME COURT 2148, 1997 (1) SCC 299, 1997 AIR SCW 2002, 1997 (2) SERVLJ 91 SC, (1997) 6 SUPREME 337, 1997 SCC (L&S) 152, (1998) 3 LABLJ 168, (1996) 3 SERVLR 778, (1997) 2 LAB LN 1004, (1997) 76 FACLR 976, (1997) 91 FJR 76
Bench: K. Ramaswamy, K. Venkataswami
PETITIONER: NARAYAN DATTATRAYA RAMTEERTHAKHAR Vs. RESPONDENT: STATE OF MAHARASHTRA & ORS. DATE OF JUDGMENT: 20/11/1996 BENCH: K. RAMASWAMY, G.T. NANAVITI, K. VENKATASWAMI ACT: HEADNOTE: JUDGMENT:
O R D E R Delay condoned.
The special leave petition arises from the order of Maharashtra Administrative Tribunal, Bombay Bench, made in OA No.558 of 1991. The finding recorded by all the authorities is that the petitioner has misappropriated a sum of Rs.1440/- deducted from the employees and had not deposited unti asked to pay the same in 1985. Thereby, the authorities have concluded that the petitioner has committed misconduct. On that finding, the Enquiry Officer found him guilty. The disciplinary authority removed him from service. The Petitioner challenged the order in the High Court. The High Court allowed the petitioner to withdraw the writ petition with liberty to avail the alternative remedy. The Tribunal found that there is no proper explanation for the inordinate delay in assailing the disciplinary action. That apart, even on merits also, we do no think that there is any case made out for interference. The finding is that the petitioner has committed misappropriation of the public money and his removal from service is an appropriate order.
Learned counsel for the petitioner sought to contend that the petitioner has not committed any misappropriation and that he was forced to deposit the money. We cannot accept the contention in view of the fact that the petitioner himself had deposited the amount. It is then contended that the preliminary enquiry was not properly conducted and, therefore, the enquiry is vitiated by principles of natural justice. We find no force in the contention. The preliminary enquiry has nothing to do with the enquiry conducted after the issue of the charge-sheet. The former action would be to find whether disciplinary enquiry should be initiated against the delinquent. After full-fledged enquiry was held, the preliminary enquiry had lost its importance.
Under these circumstances, we do not find any illegality in the order passed by the Tribunal warranting interference. The special leave petition is accordingly dismissed.