Supreme Court of India
State Of Orissa vs Dr. (Miss) Binapani Dei & Ors on 7 February, 1967
Equivalent citations: 1967 AIR 1269, 1967 SCR (2) 625, AIR 1967 SUPREME COURT 1269, 1967 2 SCJ 339, 1967 2 LABLJ 266, 1967 2 SCR 625, 15 FACLR 209, 33 CUTLT 583, 1967 2 SCWR 442, 1967 MAH LJ 993, 1967 MPLJ 932, 1967 SCD 551
Author: J.C. Shah
Bench: J.C. Shah, G.K. Mitter
PETITIONER: STATE OF ORISSA Vs. RESPONDENT: DR. (MISS) BINAPANI DEI & ORS. DATE OF JUDGMENT: 07/02/1967 BENCH: SHAH, J.C. BENCH: SHAH, J.C. MITTER, G.K. CITATION: 1967 AIR 1269 1967 SCR (2) 625 CITATOR INFO : F 1968 SC 240 (8) RF 1968 SC 292 (11) R 1970 SC 150 (19) D 1970 SC 158 (10) E 1970 SC1896 (7) RF 1971 SC 40 (11,12) D 1971 SC 173 (7) RF 1972 SC2185 (6) F 1973 SC 205 (5) R 1973 SC 834 (20) MV 1973 SC 855 (43) R 1974 SC 87 (11) R 1975 SC 569 (3,4) D 1975 SC2057 (9) F 1976 SC 667 (4) RF 1976 SC1207 (266) RF 1977 SC1980 (14) F 1977 SC2328 (42) D 1978 SC 597 (32,59) E&R 1978 SC 851 (66) R 1979 SC 592 (37,39) RF 1981 SC 136 (7) RF 1981 SC 818 (19,26) RF 1981 SC 873 (67) R 1981 SC1481 (1) R 1983 SC 75 (7) RF 1985 SC1416 (100) R 1988 SC 686 (12) D 1988 SC1737 (87) RF 1989 SC1038 (6) R 1990 SC1402 (22) C 1991 SC 101 (150) RF 1991 SC1309 (3) RF 1992 SC 61 (5) RF 1992 SC1020 (12,17,25) ACT: Natural Justice- Government servant-Enquiry held into date of birth-Report and evidence not disclosed-Opportunity to meet evidence not given-Date re-fixed and compulsory retirement ordered-order whether sustainable. Constitution of India, Art. 226-High Court's discretion to go into questions of fact. HEADNOTE: The first respondent joined the service of the State Government in 1938. In 1961 the Govermment held an enquiry into her date of birth. She was then asked to show cause why a certain date should not be taken as her date of birth. The report of the enquiry officer was not disclosed, and the first respondent was not given an opportunity to meet the evidence used against her. The Government refixed the date of birth of the first respondent and ordered that she be compulsorily retired. The first respondent then filed a writ petition in the High Court which was allowed. The State appealed It was contended on behalf of the appellant State that (i) the High Court in dealing with a petition under Art. 226 of the Constitution ought not to have proceeded to determine disputed questions of fact, (ii) & order refixing the date of birth of the respondent was an administrative order and the High Court had no power to sit in appeal over the decision of the State authorities. HELD : (i) Under Art. 226 of the Constitution the High Court is not precluded from entering upon a decision on questions of fact raised by the petition. Where an enquiry into complicated questions of fact arises in a petition, the High curt may in appropriate cases decline to enter upon the enquiry and may refer the party claiming relief to a suit. But the question is one of discretion and not of the jurisdiction of the Court. No interference with the exercise of the discretion of the High Court in the present case was called for. [627 G] (ii)Even an administrative order which involves civil consequences must be made consistently with the rules of natural justice. The person concerned must be informed of the case of the State and the evidence in support thereof and must be given a fair opportunity to meet the case before an adverse decision is taken. In the present case no such steps were admittedly taken; the High Court was therefore right in setting aside the order of the State. [630 G] JUDGMENT:
CIVIL APPELLATE JURISDICTION : Civil Appeal No. 499 of 1965. Appeal from the judgment and order dated May 6, 1964 of the Orissa High Court on O. J. C. No. 254 of 1963.
Dipak Dutta Choudhury and R. N. Sachthey for the appellant. Naunit Lal, for the respondents.
626The Judgment of the Court was delivered by Shah, J. The first respondent who holds the degree of M.B.B.S. of the Punjab University, the Diploma in Gynecology and Obstetrics from the Madras University and the Diploma in Obstetrics from the Royal College of Obstetricians and Gynecologists of London was appointed on June 12, 1938,.as Assistant Surgeon in the Orissa Medical Service. At the time of her appointment by the Orissa Government, the first respondent declared that her date of birth was April 10, 1910. The first respondent claims that her claim was supported by documentary evidence tendered by her father which was verified and accepted and the birth date was recorded in the Civil List and in the History of Service of Gazetted Officers of the Government of Orissa maintained by the Accountant General of the State. In the normal course the first respondent would have been due for superannuation on April 10, 1965, after completing the age of 55 years. But in consequence of a notification of the State of Orissa dated May 21, 1963, the age of superannuation was ,raised from 55 to 58 years in respect of all Government servants who were to retire after December 1, 1962.
Some anonymous letters were addressed to the Accountant General that the first respondent had misstated her age when she was admitted to service of the State. After an inquiry the first respondent was required to show cause why her date of birth should not be accepted as April 4, 1907. The first respondent submitted that her date of birth was correctly recorded and that certain school record relied upon by the State "was erased, altered or overwritten". By letter dated June 27, 1963, the Government of Orissa determined the date of birth of the first respondent as April 16, 1907, and declared that she should be deemed to have retired on April 16, 1962, subject however to extension of service granted from April 16, 1962 till the afternoon of July 15, 1963. By this order the first respondent Who should have on her case retired on April 10, 1968 was deemed to have retired on July 15, 1963.
The first respondent then applied to the High Court of Orissa for a writ declaring that the order of retirement passed by the State Government was contrary to law and against the Constitution and principles of natural justice, and that in any event the order was passed maliciously by the Government to the prejudice of the first respondent, and for a writ of mandamus or certiorari quashing ,the order passed on June 27, 1963, and declaring the respondent to be entitled to continue in service till April 10, 1968. The first respondent claimed that the order made by the State amounted to an order of compulsory retirement contrary to the rules governing her service and was violative of the principles of natural justice, that the same was arbitrary and mala fide, that the order of retirement amounted to punishment involving consequences such as loss 627 of pay, status and deprivation of service and since it was not made in consonance with Art. 31 1 of the Constitution, the order was liable to be quashed as invalid. The High Court held that the order declaring the first respondent to be superannuated on April 16, 1962, on the footing that her date of birth was April 16, 1907, amounted to compulsory retirement before she attained the age of superannuation and was contrary to the rules governing her service conditions and amounted to removal within the meaning of Art. 311 of the Constitution, and since the first respondent was not given a reasonable- opportunity of showing cause against the action proposed to be taken in regard to her the order was invalid. The High Court did not expression opinion on the plea of mala hides as it raised questions of fact Which could not in the view. of the Court appropriately be determined in a petition under Art. 226 of the Constitution. With certificate granted by the High Court this appeal has been preferred by the State of Orissa. Counsel for the State raised two, contentions in support of this appeal:
(1) that the petition raised disputed questions of fact and the High Court should not have decided those questions in a writ petition; and (2) that the order refixing the age of the first respondent, was an administrative order and the High Count had no power to sin in appeal over the decision of the State authorities refixing the age of the first respondent.
In our view these contentions are without substance. It was the case of the first respondent in her petition before the High Court that the State had arbitrarily fixed her date of birth as April 16, 1907, and on that basis had declared her superannuated before she attained the age of 58 years. On behalf of the State it was denied that the true date of birth of the first respondent was April 10, 1910, and that the authorities of the State had arbitrarily and maliciously chosen to refix her date of birth. Under Art. 226 of the Constitution the High Court is not precluded from entering on upon a decision on quests s of fact raised by the petition. Where an enquiry into complicated questions of fact arises in a petition under Art. 226 of the Constitution before the right of an aggrieved party to obtain relief claimed may be determined, the High Court may in appropriate cases decline to enter upon that enquiry and may refer the party claiming relief to a suit. But the question is one of discretion and not of jurisdiction of the Court. In the present case the question in dispute was about the regularity of the enquiry and the High Court was apparently of the view that the question whether the State acted arbitrarily did not raise any M2Sup.CI/67-11 628 question of investigation into complicated issues of fact. No interference with the exercise of the discretion of the High Court is therefore called for.
It is common ground between the parties that no enquiry in accordance with the provisions of Art. 311 was made by the State Government. It was the plea of the State in the High Court that Art. 31 1 has no application to the case of the first respondent, because she has not been dismissed or removed from service. The State contended that the true date of birth of the first respondent was April 16, 1907, and she had been properly declared superannuated in consonance with the finding arrived at in an enquiry, held for that purpose by the State.
The date of birth disclosed by the first respondent at the time when she entered service was accepted by the State. She claims that a statement was made by her father on that occasion relying on which the date of her birth was determined and entered in the service register, and thereafter the State sought arbitrarily to refix the date of her birth. In considering that plea the relevant Service Rules regarding superannuation may be noticed in the first instance. Rule 13 of the Orissa Civil Services (Classification, Control and Appeal) Rules, 1962, sets out the penalties which may be imposed "for good and sufficient reasons" on a Government servant and the seventh penalty is "compulsory retirement". But the Explanation to the rule states that "compulsory retirement" of a Government servant in accordance with the provisions relating to his superannuation or retirement is not a penalty within the meaning of the rule. Rule 459(b) of the Civil Service Regulations provides that officers, other than ministerial, who have attained the age of 55, should ordinarily be required to retire on completion of that age. By notification dated May 21, 1963, the age of superannuation was fixed at 58 in respect of all public servants who were to retire after December 1, 1962.
The first respondent held office in the Medical Department of the Orissa Government. She as holder of that office, had a right to continue in service according to the rules framed under Art. 309 and she could not be removed from office before superannuation except"for good and sufficient reasons." The State was undoubtedly not precluded, merely because of the acceptance of the date of birth of the first respondent in the service register, from holding an enquiry if there existed sufficient grounds for holding such enquiry and for refixing her date of birth. But the decision of the State could be based upon the result of an enquiry in manner consonant with the basic concept of justice. An order by the State to the prejudice of a person in derogation of his vested rights may be made only in accordance with the basic rules of justice and fairplay. The deciding authority, it is true, is not in the position of a 629 Judge called upon to decide an action between contesting parties, and strict compliance with the forms of judicial procedure may not be insisted upon. He is however under a duty to give the person against whom an enquiry is held an opportunity to set up his version or defence and an opportunity of correct or to controvert any evidence in the possession of the authority which is sought to be relied upon to his prejudice. For that purpose the person against whom an enquiry is held must be informed of the case he is called upon to meet, and the evidence in support thereof. The rule that a party to whose prejudice an order is intended to be passed is entitled to a hearing applies to judicial tribunals and bodies of persons invested with authority to adjudicate upon matters involving civil consequences. It is one of the fundamental rules of our constitution 'setup that every citizen is protected against exercise of arbitrary authority by the State or its officers. Duty to act judicially would therefore arise from the very nature of the function intended to be perform; it need not be shown to be super-added. If there is power to decide and determine to the prejudice of a person, duty to act judicially is implicit in the exercise of such power. If the tails of justice be ignored and an order to the prejudice of 'a person is made, the order is a nullity. That is a basic concept of the rule of law and importance thereof transcends the significance of a decision in any particular case.
The State has undoubtedly authority to compulsorily retire a public servant who is superannuated. But when that person disputes the claim he must be informed of the case of the State and the evidence in support thereof and he must have a fair opportunity of meeting that case before a decision adverse to him is taken.
In this background, the facts of the case may be reviewed. In. 1957 anonymous letters were received by the Director of Health Services that the first respondent had misstated her age, but no steps, were taken immediately to hold an enquiry. In 1961 some investiture was undertaken through the Vigilance Department. The Secretary to the Government in the Health Department on August 23, 1961 informed the first respondent that the Government of Orissa had information that when she was admitted into Class X in the Ravenousness Girl's School, her date of birth was 15 years, and when she was admitted into the First Year Class on July 9, 1924, her age was 17 years and 2 months, and she was required to show cause why May 9, 1907, should not be accepted as her date of birth on the basis of the entry in the Admission Register of the First Year Class. The first respondent submitted her explanation stating that she did not recollect if she had ever attended the Ravenous Girls' School. After 6 correspondence the Admission Register was examined by the first respondent in the presence of the Director of Health services and the officers of the Vigilance Department, and thereafter on March 19, 1962, she wrote a letter pointing out the 630 irregularities in the entries relating to age in Ravenshaw Girls'. School Admission Register. The Additional Director of Family Planning Dr. S. Mitra was then asked to make a report. In his report Dr. S. Mitra largely relied upon a letter written by the Principal, Lady Hardinge Medical College, Delhi, that the birth date of the first respondent was April 4, 1908. In the course of the enquiry before Dr. S. Mitra the letter was shown to the first respondent but she declined "to make any comments thereon." Thereafter on September 28, 1962 there was a notice from the Secretary in the Department of Health stating that according to the, school Admission Register her date of birth was August 22, 1906, and according to the First Year Class Admission Register it was April 1907, and it was intended to treat the latter date as the date of her birth, and the first respondent was called upon to show cause why that date should not be accepted. The report which Dr. S. Mitra had submitted to the State was not disclosed to the first respondent. It may be recalled that there were four different dates before the State authorities ; (1)- the entry in the Ravenshaw Girls' School Admission Register showing the date of birth as August 22, 1906, (2) the entry in the Admission Register of the First Year Class showing the date of birth as some date in April, 1907; (3) the report of the Principal, Lady Hardinge Medical College, Delhi, showing the date of birth as April 4, 1908, as recorded in the Medical College Admission Register; and (4) the first respondent's statement supported by her father's statement at the time when she joined the service in 1938 giving her date of birth as April 10,1910. If an enquiry was intended to be made, the State authorities should have placed all the materials before the first respondent and called upon her to explain the discrepancies and to give her explanation in respect of those discrepant and to tender evidence about her date of birth.
It is true that some preliminary enquiry was made by Dr. S, Mitra. But the report of that Enquiry Officer was never disclosed to the first respondent. 'The rafter the first respondent was required to show cause why April 16, 1907, should not be accept das the date of birth and without recording any evidence the order was passed. We think that such an enquiry and decision were contrary to the basic concept of justice and cannot have any value. It is true that the order is administrative in character, but even an administrative order which involves civil consequences as already stated must be made consistently with the rules of natural justice after informing the first respondent of the case of the State, the evidence in support thereof and after giving an opportunity to the first respondent of being heard and meeting or explaining the evidence. No such steps were admittedly taken; the High Court was, in our judgment, right in setting aside the order of the State.
The appeal therefore fails and is dismissed with costs. G.C. Appeal dismissed.
631