Patna High Court
Sudheshwar Nath vs State Of Bihar And Ors. on 2 December, 1999
Equivalent citations: 2000(1)BLJR302
JUDGMENT Sachchidanand Jha, J.
1. Rule 43(b) of the Bihar Pension Rules provides for with holdment or withdrawal of pension or recovery from the pension of a Government servant the amount of pecuniary loss suffered by the Government if the pensioner is found to be guilty of gross misconduct or to have caused pecuniary loss to the Government by misconduct or negligence during the service period, in a departmental or judicial proceeding. Such departmental or judicial proceeding if not pending while the pensioner was on duty before retirement, may be instituted but subject to certain limitations. As regards the departmental proceeding with which we are concerned in this case, the rule lays down that it can be initiated with the sanction of the State Government with respect to an event which had taken place not more than four years before the institution of such proceeding. The explanation appended to the rule lays down that the departmental proceeding will be deemed to be instituted when the charges framed against the pensioner are issued to him. The point for consideration in this writ petition is whether the memo of charges must also be served within the period of four years.
2. The facts of the case, which are short and not in dispute, are as follows. The petitioner joined the Government service as an Assistant Engineer in the then Public Works Department (now Road Construction Department) on 2-2-51 and after serving in different capacities superannuated as Chief Engineer, North Bihar Wing, Darbhanga, on 31-3-86. No departmental proceeding or criminal case i. e. judicial proceeding within the meaning of the said rule, was pending against him on the date of superannuation. On 9-4-90 he received a copy of resolution of the State Government contained in memo No. 1544(S) dated 31-3-90 of the Road Construction Department along with memo of charges, initiating departmental proceeding against him for having made illegal appointments/ promotions of 38 persons on extraneous consideration for momentary gain or giving undue benefit to the relatives in violation of the Government orders contained in circular Nos. 16440 and 16441 dated 3-12-80 and 7639 dated 11-6-86. Prior to that, he had been asked to submit explanation on 16-5-87 which he did on 31-7-87. The petitioner has given an explanation as to the circumstances in which the impugned appointments/promotions were made, with which we are not concerned in this case. The contention of the petitioner is that initiation of the departmental proceeding on 9-4-90 i.e. after the expiry of period of four years is illegal and on that ground his pension cannot be withheld or reduced.
3. The substance of Rule 43 (b) relevant for the purpose of this case has already been mentioned above but as the controversy involves the interpretation of the relevant part of the rule, it may be appropriate to quote the whole of the rule so that the context in which that particular provision appears may become clear.
43. (a)...
(b) The State Government further reserve to themselves the right of withholding or withdrawing a pension or any part of it, whether permanently or for a specified period, and the right of ordering the recovery from a pension of the whole or part of any pecuniary loss caused to Government if the pensioner is found in departmental or judicial proceeding to have been guilty of grave misconduct, or to have caused pecuniary loss to Government by misconduct or negligence, during his service including service rendered on re-employment after retirement:
Provided that-
(a) such departmental proceedings, if not instituted while the Government servant was on duty either before retirement or during re-employment ;
(i) shall not be instituted save with the sanction of the State Government ;
(ii) shall be in respect of an event which took place not more than four years before the institution of such proceedings ; and
(iii) shall be conducted by such authority and at such place or places as the State Government may direct and in accordance with the procedure applicable to proceedings on which an order of dismissal from service may be made ;
(b) judicial proceedings, if riot instituted while the Government servant was on duty either before retirement or during re-employment, shall have been instituted in accordance with Sub-clause (ii) of Clause (a) ; and
(c) the Bihar Public Service Commission, shall be consulted before final orders are passed.
Explanation.-For the purposes of the
(a) departmental proceeding shall be deemed to have been instituted when the charges framed, against the pensioner are issued to him or, if the Government servant has been placed under suspension from an earlier date, on such date ; and
(b) judicial proceedings shall be deemed to have been instituted:
(i) in the case of criminal proceedings, on the date on which a complaint is made, or a charge-sheet is submitted, to a criminal Court ; and
(ii) in the case of civil proceedings, on the date on which the complaint is presented, or as the Case may be, an application is made to a Civil Court.
4. Shri Navin Sinha, learned Counsel for the petitioner, contended that pension of a Government servant can be withheld or amount of loss suffered by the Government recovered therefrom only if he is found to be guilty of grave misconduct or to have caused pecuniary loss to the Government in a departmental or judicial proceeding, and where such proceeding was not pending on the date of retirement, it cannot be initiated after four years from the date of event which is subject-matter of the proposed proceeding, The expiry of the period of four years, according to the Counsel, has to be reckoned with reference to the date of service of the memo of charge which should be treated as the date of initiation of the proceeding, and not the date of its issue. It was submitted that if the period is reckoned from the date of issue it will give the authorities a leverage making it possible for them to issue the charges even after the expiry of the period ante-dating it. In the present case, the notice was issued on the very last day of the expiry of four years period i.e. 31-3-90. According to the Counsel, the term 'issued' should be construed as 'served' and since the memo was admittedly served on the petitioner on 9-4-90 i.e. after expiry of the period, the proposed proceeding must be struck down as being impermissible under the rule. In support of the contentions, Counsel placed reliance on Commissioner of Wealth Tax v. Kundan Lal Behari Lal ; State of U.P. and Anr. v. Shri Krishna Pandey ; and Managing Director, U.P. Warehousing Corporation v. Vijay Narayan Vajpayee .
5. Shri Jawahar Dhari Singh, learned Government Pleader, appearing for the respondents, on the other hand, submitted that where the term of the statute is clear and unambiguous, it is not necessary for the Court to make an exercise in order to gather the intention of the framers of the rule. The rule being clear that the proceeding will be deemed to be instituted when the charge is issued to the pensioner, it would not be proper for the Court to read the word "issued" as served. He pointed out that an unscrupulous pensioner may be taking recourse to dubious means avoid service of charge-sheet issued well within the period of limitation and thereby nullify the decision to initiate the proceeding, which will frustrate the very object of the rule and, therefore, such an interpretation cannot be accepted. He relied on Delhi Development Authority v. H.C. Khurana ; and Banarsi Debi v. The Income-tax Officer .
6. It is well settled that the same word may have different meanings in different statutes, and the meaning assigned to it in one statute may not be applied for interpreting the same word in the context of another statute. The meaning of the term 'issued' in the context of the Wealth Tax Act, as in the case of Kundan Lal Behari Lal (supra) therefore, may not be the real meaning of the same word in the context of the Bihar Pension Rules. While considering similar argument advanced on behalf of the assessee in the context of Section 149 of the Income Tax Act in Commissioner of Income-tax v. Sheo Kumari Debi 1986 PLJR 743, a Full Bench of this Court distinguished the decision of the Supreme Court in Kundan Lal Behari Lal's case, describing it as "ex parte short order", in these words (page 750 of the report):
Assuming entirely for argument's sake, in the first instance, that the said order is a judgment, it may be pointedly noticed that this was rendered basically under Section 17 of the Wealth-tax Act, 1957, Now, there is no manner of doubt that from its very enforcement Clause (b) of Sub-section (1) of Section 17, in express term, required the service of a notice within the prescribed period of on the assessee. Clearly enough, in the said section both the issue of the notice and its service by express mandate, have to be within the prescribed time of 4 years or 8 years as the case may be. Section 18 of the Wealth-tax Act and, in particular, Sub-section (2-A) thereof (which stands omitted with effect from the 1st of April, 1976) is plainly subsidiary to Section 17. Equally, it deserves notice that Sub-section (2) of Section 14 of the Wealth-tax Act which has been referred to in Clause (b) of Section 17(1) required the service of a notice upon the person and not the mere issuance of such a notice.
7. In Chamber's Twentieth Century Dictionary, the relevant meanings given to the word 'issued' are act of sending out, to put forth, to put into circulation, to publish; to give out for use. The meanings of the word 'serve', on the other hand, have been given as to deliver or present formally, give effect to. In the New Illustrated Dictionary, the relevant meanings attributed to the word 'issue' are to come out, the published, send forth, publish, put into circulation ; while relevant meanings given to the word 'serve' are to supply a person with, make legal delivery of (writ etc.), deliver writ, etc. to a person. It would, thus, appear that the words 'issue' and 'serve' are distinct and separate. The actual service of notice ordinarily is not a necessary concomitant of its issuance. Merely because the statute implies that an order issued should also be served on the person, for whom it is meant, does not necessarily mean that the two words should be read as synonyms or inter-changeable. No doubt, in peculiar situations, the extended meaning may have to be given to serve the object of issuance of notice as was situation in the case of Commissioner of Wealth-tax v. Kundan Lal Behari Lal (supra) or even Banarsi Debi v. Income-tax Officer (supra). It has, therefore, to be considered as to what is the correct intended meaning of the term 'issue' in the explanation to Rule 43(b).
8. In Delhi Development Authority v. N.C. Khurana (supra), the promotion of the respondent was withheld applying the 'sealed cover procedure' on the ground that disciplinary proceeding had been initiated. The charge-sheet in that case had been framed on 11-7-90, and issued and dispatched on 13-7-90. The charge-sheet, however, could not be served as the respondent had proceeded on two months' leave. It was ultimately served on 25-1-91. In the meantime, the Departmental Promotion Committee had met on 28-11-90 and in view of the decision to initiate the proceeding following the sealed cover procedure passed over his case. It was argued on behalf of the respondent that the office memorandum dated 12-1-88 required actual service and not mere issuance of charge-sheet, as provided in the subsequent office memorandum dated 14-9-92, and since the service of the charge-sheet took place later on 25-1-91, the Departmental Promotion Committee should not have adopted the sealed cover procedure on 28-11-90. Rejecting the contention, the Supreme Court observed that the decision to initiate disciplinary proceeding against respondent had already been taken and charge-sheet had also been issued prior to 28-11-90 when the D.P.C. adopted the sealed cover procedure, and merely because the service of the charge-sheet was effected after that date, on account of his absence, the adoption of sealed cover procedure cannot be said to be illegal. It would be useful to quote the following passage which, though appearing as placitum at page 197 of the report, culls out the ratio of the decision:
The meaning of the word 'issued' has to be gathered from the context in which it is used. The decision to initiate disciplinary proceedings cannot be subsequent to the issuance of the charge-sheet, since issue of the charge-sheet is a consequence of the decision to initiate disciplinary proceedings. The service of the charge-sheet on the Government servant follows the decision to initiate disciplinary proceedings, and it does not precede or coincide with that decision. The delay, if any, in service of the charge-sheet to the Government servant, after it has been framed and dispatched, does not have the effect of delaying initiation of the disciplinary proceedings, inasmuch as information to the Government servant of the charges framed against him, by service of the charge-sheet, is not apart of the decision making process of the authorities for initiating the disciplinary proceedings. The contrary View would defeat the object by enabling the Government servant, if so inclined, to evade service and thereby frustrate the decision and get promotion in spite of that decision.
9. In Commissioner of Income-tax v. SheoKumari Debi (supra), this Court pointed out that hall-mark of the limitation provision is that the same must have a clear-cut and fixed termini at both ends. Not only the date on which it commences but also the date on which it comes to an end should be definite. Any interpretation of the term which renders the commutation of the limitation at either end uncertain would not be proper. It would be useful to quote the observations occurring at page 752-753 of the report, as under:
It has been rightly said that a limitation provision would lose its effect unless it has a terminus a quo and a terminus ad quem. How, admittedly Section 149 fixes the terminus a quo from the end of the relevant assessment year, i.e., on the 31 March of said year. On the other hand, the terminus ad quem under Clauses (a) and (b) is fixed at 4 years, 8 years and 12 years, from the fixed date of 31st March, of the relevant assessment year. It is within these precise parameters that a notice under Section 148 is mandated to be issued. If the notice is issued beyond these inflexible polestars, the same would transgress the limitation provision of Section 149. However, if the argument canvassed on behalf of respondent assessee is to be accepted, it leads to a grave fallacy by making the terminus ad quern wholly nebulous and utterly uncertain.
Considering the import of the term 'issue' in the context of Section 148 of the Income-tax Act the Court observed that it may be problematic to serve notice upon the manipulating tax evading assessee for reopening his assessment if the date of service of notice is taken to be the reckoning date and, therefore, if the date of commencement of limitation has been fixed as the end of the relevant assessment year i.e. 31st March of the year, the other terminus must equally be fixed with regard to the date of the issuance of the notice which is precise and predicable. In this connection the Court observed. 'Therefore, to suggest that the terminus ad quem of Section 149 would not be the date of issuance of the notice but its valid service on a recalcitrant assessee would, in a way, be violating the sounder norms of construction for a precise limitation statute." This principle, in my opinion, squarely covers the point at issue.
10. The decision in State of U.P. v. Shri Krishna Pandey (supra), was rendered in the context of Regulation 351-A of the Civil Services Regulations applicable to the Government servant in the State of U.P. Though the Regulation contains provisions similar to those of Rule 43(b) of the Bihar Pension Rules but there is nothing said therein which can be of any help to the petitioner. In that case, the officer concerned retired on 31-3-87 but the proceeding was initiated only on 21-4-91 i.e. after more than four years. The Court held that as the event of misconduct, which may have resulted in loss to the Government or embezzlement that led to the institution of the proceeding, had taken place more than four years before the date of institution of the proceeding, the State had disabled itself by its omission to take appropriate action against the respondent. There is no dispute that after expiry of period of four years from the date of event no proceeding under Rule 43(b) can be initiated. The case is thus clearly distinguishable on facts and also has no bearing on the issue involved in the case.
11. The decision in the Managing Director U.P. Warehousing Corporation v. Vijay Narain Vajpayee (supra), is also of no avail to the petitioner. In that case an employee of the U.P. State Warehousing Corporation had been dismissed from service on charges in a departmental proceeding. The dismissal was challenged on the ground of violation of rules of natural justice and one of the submissions was that the respondent was not allowed to cross-examine certain persons who were examined in absence of the respondents. The Inquiry Officer had relied on reports of some persons and statements of some other persons who were not examined by him or in the presence of the delinquent. In this connection, upholding the challenge the Court observed that regular departmental inquiry takes place only after charge-sheet is drawn up and served upon the delinquent and his explanation is obtained. As no such inquiry was held and the order of dismissal had been passed summarily after perusing the respondent's explanation and on the basis of the reports and statements of persons examined earlier behind his back the order of dismissal was violative of rules of natural justice. The decision, it would, thus, appear reiterated the well known principles of disciplinary proceeding and has no relevance to the point involved in the present case.
12. In view of the above discussions, I have no hesitation in holding that expiry of period of four years, starting from the date of event, has to be reckoned with reference to the date of 'issue' of the memo of charges and it is not necessary that the memo should also be served "within that period itself.
13. From the details of the appointments/promotions, which are subject-matter of the impugned departmental proceeding, it appears that as may as 38 persons were allegedly either appointed or promoted on different dates between 1-8-85 and 31-3-86. Some of the impugned appointments/promotions were made on 31-3-86, which coincides with the date of superannuation. The memo of charge having undisputedly been issued on 31-3-90, the impugned proceeding must be held to be within the period of limitation.
14. In the result, I do not find any merit in this writ petition, which is accordingly, dismissed, but without any order as to costs.