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 0, Cited by 8]

Supreme Court of India

Union Of India & Ors vs Dipak Kumar Santra on 6 May, 2009

Equivalent citations: AIR 2010 SUPREME COURT 462, 2009 AIR SCW 6983, 2010 LAB. I. C. 680, (2011) 7 SERVLR 553, (2009) 3 SERVLJ 294, (2009) 3 CAL HN 179, (2011) 1 SCT 286.2, (2009) 122 FACLR 474, 2009 (8) SCALE 822, 2009 (7) SCC 370, (2009) 8 SCALE 822

Author: Arijit Pasayat

Bench: Arijit Pasayat, Asok Kumar Ganguly

                                  2009 (8 ) SCR 281
                    UNION OF INDIA AND ORS.
                                 v.
                     DIPAK KUMAR SANTRA
                  (Civil Appeal No. 8535 of 2002)
                           MAY 06, 2009
  [DR. ARIJIT PASAYAT AND ASOK KUMAR GANGULY, JJ.]


    The Judgment of the Court was delivered by

    DR. ARIJIT PASAYAT, J. 1. Challenge in this appeal is to the
judgment of a Division Bench of the Calcutta High Court allowing
the appeal MAT No. 653 of 1998. In said appeal challenge was to
the order passed by the learned Single Judge of the High Court
dated 4.12.1997 whereby the writ petition filed by the present
respondent was dismissed. The writ petitioner had challenged the
order passed by the Army authorities discharging the writ petitioner
from service purportedly under Rule 13(3) of the Army Rules, 1954
(in short `The Rules'). The respondent was discharged from the
service on the ground that he had failed twice in the clerks'
proficiency and aptitude test and for that reason he could not be
re-mustered on account of absence of any vacancy in the post of
store keeper or any trade. Learned Single Judge held that in view
of the Rule 13 the competent authority is entitled to discharge the
present respondent who was not considered likely to become
efficient soldier. It was also noticed that the cause of action for the
writ petition arose wholly outside the jurisdiction of the High Court.
The writ petitioner was, therefore, dismissed by the impugned
order, Division Bench of the High Court held that there was a
vacancy available and the writ petitioner can be appointed against
the vacancy if such vacancy is released for his appointment. The
order was directed not be treated as precedent.

    2. Learned counsel for the appellant submitted that in view of
the findings of the learned Single Judge that Rule 13(2) of the
Rules clearly ruled out the relief claimed by writ petitioner in
addition to the issue of jurisdiction of Calcutta High Court to deal
with matter, the Division Bench could not have granted relief. The
learned counsel for the respondent submitted that on the peculiar
facts of the case, the Division Bench of the High Court was
justified in its view.

    It is not in dispute that Rule 13(3) of the Rules clearly applied
to the facts of the case. Reference has been made to the learned
counsel for the appellants to the letter of the Army Headquarter,
New Delhi laying down the procedure required to be followed in
respect to individuals who fail in the clerks' proficiency and aptitude
test while undergoing the basic military training. We need not go
into the applicability of the letter referred to, in view of the clear
stipulation in Rule 13 (3) of the Rules, which has application to the
facts of the case.

    3. Rule 13(3) so far as relevant reads as follows :

    "13. Authorities empowered to authorise dicharge.- (1) Each of
    the authorities specified in column 3 of the Table below shall
    be the competent authority to discharge from service person
    subject to the Act specified in column 1 thereof on the grounds
    specified in column 2.

          .................

(3) In this table "commanding officer" means the officer commanding the corps or department to which the person to be discharged belongs except that in the case of junior commissioned officers and warrant officers of the Special Medical Section of the Army Medical Corps, the "commanding officer" means the Director of the Medical Services, Army, and in the case of junior commissioned officers and warrant officers of Remounts, Veterinary and Farms Corps, the "Commanding Officer"

means the Director remounts, Veterinary and Farms.
Category Grounds of Competent Manner of discharge authority to of discharge authorise discharge 1 2 3 4 Persons IV. All classes Commanding In the case of enrolled of discharge Officer of persons under the Officer requesting Act but not Commanding to be discharged attested Recruit before fulfilling Reception Camp the conditions of or a Recruiting, of their enrolment Technical the Commanding Recruiting or officer will exercise Deputy Technical this power only Recruiting Officer. where he is satisfied as to the desirability of sanctioning the application that the strength of the unit will not hereby be unduly reduced.
Recruits who are considered unlikely to become efficient soldiers will be dealt with under this item.
4. The High Court's judgment is clearly unsupportable and the writ petition filed by the respondent shall be treated as dismissed. The appeal is allowed. No costs.