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 7, Cited by 53]

Allahabad High Court

Ramendra Nath And Etc. vs Mandi Samiti, Sultanpur And Anr., Etc. on 18 January, 1989

Equivalent citations: AIR1989ALL154, [1989(59)FLR272], AIR 1989 ALLAHABAD 154, (1989) 1 UPLBEC 371 (1989) ALL WC 59, (1989) ALL WC 59

JUDGMENT
 

  U.C Srivastava, J.  
 

1. These connected writ petitions came up for consideration before a Division Bench of this Court of which two of us were Members. At the time of hearing of these writ petitions, from the record which was produced, it was found that on the ground of issuing forged Gate-passes passed by the petitioners, a First Information Report was lodged on 19th December, 1979 by the Secretary, Mandi Samiti, Jaffarganj, Sultanpur, and the petitioners, who were employees of the Mandi Samiti, Sultanpur, were arrested and after three days were released on bail Ultimately the police submitted final report in the case. The petitioners were attached to Mandi Samiti, but salary was not paid to them although they applied for it. The Secretary, Mandi Samiti referred the matter to the Director of the Mandi Samiti and the director vide letter dated 27th November, 1979 directed the Mandi Samiti to terminate the services of such employees including the petitioners in term of Clause II of the appointment. order by paying one month's salary in lieu of notice. It was also mentioned in the said letter dated 27th November, 1979 which is on record, that no reference of said letter be made in the termination order. On 6th and 7th March, 1980 the Mandi Samities were dissolved including the Mandi Samiti of Jafarganj and the petitioners' services were terminated on 10th March, 1980 and it was provided in the order that in lieu of one month's notice, one month's salary will be paid to the petitioners.

2. From the record, which was produced, it appears that the Superintedent of Police recommended that action against the petitioners be taken and their services may be terminated One Paras Nath filed Writ Petn. No. 613 of 1980 which was dismissed by a Division Bench of this Court vide order dated 1st August, 1980 on the ground that it was contractual matter and the opposite parties were within their right to terminate petitioner's service. W hen the services of the petitioners were terminated statutory rules were not in existence and they came i n force after two years. The writ petition came up before the Division Bench of which two of us were Members and we found it difficult, after perusing the record, to agree with the view taken by a Division Bench of this Court in Writ Petn. No. 613 of 1980, and that is why the matter was referred to larger Bench.

3. The facts are clear that the petitioners were arrested, kept behind the bar and were placed under suspension and the Superintendent of Police recommended that their sevices may be terminated. The Mandi Samiti, passed resolution for retention of their services and after dissolution of the Mandi Samitis, the services of the petitioners were terminated in pursuance of the orders passed by the Director of the Mandi Samiti and from the fact it is quite evident that the arrest of the petitioners led to the termination of their services as was desired by the Superintendent of Police and directed by the Director of Mandi Samiti. No opportunity of hearing was given though ultimately final report was submitted by the police in respect of the offence which was said to have been committed by them.

4. It is true that Mandi Samiti is a corporate body and its employees are employees of the Mandi Samiti and, as such, they do not hold civil post, but notwithstanding the fact that thetermination order was in innocuous language, if the same is violative of Article 14 of the Constitution and the principles of natural justice, which principles are included in Article 14 of the Constitution, it cannot hold good. The order has been challenged on the ground that the same was arbitrary and discriminatory and violative of principles of natural justice. On behalf of the opposite parties it was pointed out that it being a matter of contract between the employer and employees the services were terminated in terms of contract and there being no statutory rules, no interference can be made and in this connection reference was made on behalf of the opposite parties to a Division Bench of this Court in A. K. Home Chaudhary v. National Textile Corporation, U. P. Ltd., Kanpur, 1984 UP LBEC 81. In the said case the petitioner was appointed by the Board in Patlad Textile Mills, Patlad (Gujarat) Ltd., a Unit of the National Textile Corporation. While he was posted at Calcutta, questions were raised in the Parliament that he was a dismissed employee of the State Government and even then he had been employed as Director of one of the subsidiary companies of the National Textile Corporation on the basis of forged documents. The petitioner was directed to submit his explanation, which was considered, and thereafter the Board which appointed him decided to terminate his services and his services were so terminated on the concealment of this material fact The division Bench held that Article 311 of the Constitution was not applicable to the employees of National Textile Corporation. It was further held that the form of the order is not conclusive to its nature. The entirety of circumstances attendant on the impugned order must be examined by the Court and overriding test will always be whether the misconduct is mere motive or is the very foundation of the order. It was further observed that no punitive action was taken against the petitioner. The allegation relating to the petitioner's conduct was only a motive and not foundation and the termination order which was ex-facie innocuous in nature, could not be held to be punitive after holding an enquiry into the motive behind the order. Reference was also made to the case in Kulchhinder Singh v. Hardayal Singh Brar, AIR 1976 SC 2216. The writ petition was directed against a society registaered under Punjab Co-operative Societies Act. The petitioner, in that case, wanted to enforce a contract which was entered into between the employer and union regarding promotion of employees and the Court held that such a writ petition was not maintainable. The ratio laid down in the said case has got no applicability to the facts of the present case, and nothing contrary was laid down in said case, rather this question was not for consideration in said case and the question considered was whether the benefit of Article 311 of the Constitution is available to the employees of the Corporation in respect of which there is no dispute in this case.

5. But in the instant case the facts, as indicated above, are that termination order was passed on the basis of arrest of the petitioners on the alleged charge of issuing forged passes in respect of which subsequently final police report was submitted and their services were terminated. Thus, the order which was passed on the ground of a particular act of commission committed by the petitioner, apparently was punitive in nature for which no opportunity of hearing was given to the petitioners. The final report has been accepted, and, as such, they cannot be held to be guilty and the recommendation of the Superintendent of Police could not have been looked into and the directives of the Director of Mandi Samiti was uncalled for. As the services of the petitioners have been terminated by way of punishment the question will be as to whether an employee of a statutory corporation also is entitled to enquiry into the matter or his services can be termianted by an innocuous order as contractual employee without giving him any opportunity of hearing in respect of the action for which he has been charged, though the same does not find place in the termination order. In this connection reference was made to the case reported in the Managing Director, U.P. Warehousing Corporation v. Vinay Narain Vajpayee, AIR 1980 SC 840 which was not considered in A. K. Home Chaudhary's case (1981 UP LBEC 81) (supra). In the said case, when the services of the employees were terminated, the statutory rules were not in force although they were on the anvil and similar plea of contractual right was raised that the matter related to contract, and, as such, no interference can be made. It was observed: --

"if at the time of dismissal, the statutory regulations had not been framed or had not come into force, then also, the employment of the respondent was public employment and the statutory body, the employer could not terminate the service of its employee without due enquiry in accordance with the statutory Regulations, if any in force, or in the absence of such Regulations, in accordance with the rules of natural justice. Such an enquiry into the conduct of a public employee is of a quasi-judicial character. The respondent was employed by the appellant-Corporation in exercise of powers conferred on it by the statute which created it. The appellants' power to dismiss the respondent from service was not derived from the statute. The Court would, therefore, presume the existence of a duty on the part of the dismissing authority to observe the rules of natural justice, and to act in accordance with the spirit of Reg. 16, which was then on the anvil and came into force shortly after the impugned dismissal. The rules of natural justice in the circumstances of the case, required that the respondent should be given a reasonable opportunity to deny his guilt, to defend himself and to establish his innocence which means and includes opportunity to cross-examine the witnesses relied upon by the appellant-Corporation and an opportunity to lead evidence in defence of the charge as also a show cause notice for the proposed punishment."

6. In the case of Som Prakash Rekhi v. Union of India, AIR 1981 SC 212 reference of which was made by the learned counsel for the opposite parties, nothing to the contrary was laid down.

7. In the case of Central Inland Water Transport Corporation Ltd v. B. N. Ganguly, (1986) 3 SCC 156 : AIR 1986 SC 1571), which was also a case of statutory corporation, it was held that the principles of natural justice are implicit in Article 14 of the Constitution and if the agencies or instrumentalities of the state do not observe the rule of natural justice, i.e. audi alteram partem, the same will be violative of Article 14 of the Constitution meaning thereby that employees of such corporations which are instrumentalities of the State are also entitled to the benefit of rules of natural justice and their services cannot be terminated without giving them an opportunity of hearing. In the said case it was held that termination of services of permanent employees by giving three months notice as contained in the terms of the appointment was violative of public policy and is void under the Indian Contract Act.

8. Thus, we are of the view that the employees of statutory corporations, even in the absence of any Service rules are entitled to the benefit of principles of natural justice which could also apply into case of employees of the corporations in the matter of termination of services in case their services are terminated though by an innocuous order but by way of punishment without giving them an opportunity of hearing.

9. In the instant case, the facts as stated above, clearly show that the services of the petitioners were terminated by way of punishment without giving them any opportunity of hearing and it is the arrest and the recommendation of the Superintendent of Police which was the foundation of the termination order. Consequently we are of the view that Writ Petn. No. 613 of 1980 was wrongly dismissed and was not correctly decided on the ground that the same is contractual matter and it was done without taking into consideration the provisions of law including the principles of natural justice and Article 14 of the Constitution.

10. In the result, the writ petitions are allowed and termination order dated 9th September 1979 in writ petition No. 2692 of 1979, 27th November, 1979 in writ petition No. 3565 of 1979 and 10th March, 1980 in writ petition No. 745 of 1980 are hereby quashed.