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 2]

Delhi High Court

Kartar Singh vs Gnct Of Delhi & Anr. on 27 February, 2013

Author: Pradeep Nandrajog

Bench: Pradeep Nandrajog, Pratibha Rani

$~9

*      IN THE HIGH COURT OF DELHI AT NEW DELHI

                                         Date of decision: February 27, 2013

+                         WP(C) 2380/2003

       KARTAR SINGH                                ..... Petitioner
                Represented by: Mr.Anil Hooda and Mr.Prashant Kumar,
                Advocates.

                          versus

       GNCT OF DELHI & ANR.                        ..... Respondents
                Represented by: Ms.Megha Bharara, Advocate for
                Ms.Ruchi Sindhwani, Advocate.

       CORAM:
       HON'BLE MR. JUSTICE PRADEEP NANDRAJOG
       HON'BLE MS. JUSTICE PRATIBHA RANI

PRADEEP NANDRAJOG, J.(Oral)

1. Learned counsel for the petitioner states that he restricts submissions to the proportionality of the penalty.

2. Serving as a Warder in Tihar Jail, at a departmental inquiry, the petitioner has been found guilty of trying to smuggle a bag containing 27 bundles of 'Newla Brand Tobacco' containing 140 tobacco pouches. He has been dismissed from service as per order dated August 10, 1999. Departmental appeal was rejected on June 09, 2000. Challenge before the Central Administrative Tribunal has failed.

3. Relevant for the subject of proportionality would be two decisions dated October 20, 2010 disposing of WP(C) 13978/2009 and 14169/2009 in which penalty of dismissal from service upon Warders, trying to smuggle WP(C) 2380/2003 Page 1 of 12 tobacco into the precincts of the Tihar Jail Complex, were held to be excessive as also information obtained by the writ petitioner relating to 75 Warders, Barbers etc. to whom penalties were levied for smuggling tobacco into the precincts of Tihar Jail Complex. Put in a tabulated form the penalties would be as under:-

Sl.No. Name Misconduct Decision & Designation of official
1. Gyan Singh Carrying Penalty of stoppage of Rawat, W-438 Prohibited articles increment for two years in Jail (Bidi- vide order dated Bundle) 31.01.96
2. Azad Singh, W- Carrying Penalty of stoppage of 318 Prohibited articles two increments of two in Jail (Bidi- years vide order dated Bundle) 10.06.96
3. Teja Singh, W- Carrying Penalty of stoppage of 442 Prohibited articles two increments for two in Jail (Bidi- years vide order dated Bundle) 20.09.96

4. Mukesh, Recovery of Penalty of stoppage of Sweeper tobacco packet one increment for one year vide order dated 31.01.96

5. Jai Narain-II, W- Recovery of Biri Dismissed vide order 224 Bundles dated 08.05.96 (reinstated by CAT vide order dated 07.07.2000.

6. Bhopal Giri, W- Influence of Dismissed vide order 446 Liquor dated 31.1.96, later reinstated in service.

7. Ram Kashyap, Influence of Penalty of stoppage of W-220 Liquor one increment for two years vide order dated 08.05.96.

8. Gaye Singh, W- Influence of Penalty of stoppage of 4 366 Liquor increment for three years 12.08.97

9. Dharam Singh, Recovery of 23 Penalty of stoppage of W-267 Biris and 22 four increments for 04 WP(C) 2380/2003 Page 2 of 12 match sticks years vide order dated 12.05.98

10. Ram Chander, Recovery of 04 Penalty of stoppage of 03 W-336 packets tobacco increment for 02 years without cumulative effect vide order dated 30.07.97

11. Rajinder Singh, Recovery of 04 Penalty of stoppage of 03 W-298 packets and 06 increments for 01 year packets of tobacco vide order dated 20.05.98

12. Jai Bhagwan, W- Throwing of 15 Penalty of reduction by 276 pkt tobacco inside 05 steps for 05 years jail vide order dated 21.05.99

13. Karan Singh, W- Carrying Penalty of stoppage of 05 611 prohibited articles increments for 05 years (One Biri Bundle) without cumulative effect vide order dated 29.06.99

14. Kamal Singh, W- Influence of Penalty of reduction of 424 alcohol pay by four stages vide order dated 20.10.97

15. Jagdish, N.O. Recovery of 04 Penalty of stoppage of pkts tobacco and two increments vide 06 Biris loose order dated 03.10.2001.

16. Bhoop Singh, W- Carrying two pkts Penalty of stoppage of 03 369 of tobacco and 13 increments for 03 years biris vide order dated 27.10.98

17. Charan Dass, Carrying 40 pkts Penalty of reduction by Peon tobacco two stages for two years with increments without future effect vide order dated 28.05.99

18. Hargovind Carrying 07 Biri Penalty of stoppage of 04 Meena, W-547 bundles increments for 04 years vide order dated 09.3.98

19. Pratap Singh, W- Carrying 04 pkts Penalty of compulsory 341 tobacco retirement with full pension and gratuity vide order dated 07.08.98

20. Kartar Singh, W- Carrying 04 pkts Penalty of stoppage of 05 WP(C) 2380/2003 Page 3 of 12 466 tobacco increments for 05 years without cumulative effect vide order dated 16.07.99

21. Hawa Singh, W- Carrying 08 pkts Penalty of stoppage of 01 465 of tobacco increment for 01 year without cumulative effect vide order dated 11.09.98

22. Suresh Bal, W- Carrying 36 Biri Penalty of reduction to 412 and one match lower stage from `3100/-

box to `2750/- for three years without increment during this period without future effect vide order dated 25.08.99

23. Devender Carrying 11 pkts Penalty of reduction by Kumar, W-471 of tobacco three stages for three years without earning increments thereafter will not have effect of postponing his future increments vide order dated 05.10.99.

24. Ranbir Singh, W- Recovery of Penalty of reduction of 602 tobacco pay by one stage for one year vide order dated 12.05.99

25. Rambir Singh, Recovery of Removed from service W-376 tobacco vide order dated 20.07.98. Further, he was reinstated in service by the order of CAT dt.31.5.2000 and awarded penalty of reduction of two stages for two years vide order dated 21.1.2003.

26. Ashwani Kumar, Smuggling of 11 Penalty of stoppage of 03 A.S. big pkts of increments without tobacco and one cumulative effect vide bir bundle order dated 01.11.99.

Warned by the Appellate WP(C) 2380/2003 Page 4 of 12 Authority vide order dated 5.6.2000.

27. Kuldeep Kr.W- Recovery of Biri Penalty of reduction to 724 initial stage from `3200/- to `3050/- for 05 years without increments vide order dated 09.08.99

28. Maha Singh, Misbehaviour/infl Rank reduce to lower HW-191 uence of alcohol post of warder for 2 years thereafter resorted vide order dated 24.03.2000

29. Virender, Driver Recovery of Dismissed vide order tobacco dated 30.07.02. Later on reinstated in service.

30. Ajit Singh, HW- Recovery of 16 Penalty of reduction of 270 biris pay by 03 stages for 03 years without increments and without future effect vide order dated 22.02.01.

31. Sandeep Sharma, Recovery of biris Penalty of reduction by W-691 01 stage for 01 year without increment and without future effect vide order dated 14.03.01

32. Surender Kumar, Recovery of Penalty of reduction of W-580 tobacco pay by 02 stages for 03 years vide order dated 14.07.01.

33. Dilbag Singh, W- Recovery of Biris Penalty of reduction of 510 pay by two stages for two years without increments without future effect vide order dated 09.08.02.

34. Om Prakash, W- Recovery of Biris Penalty of stoppage of 434 two increments vide order dated 16.10.01.

35. Kartar Singh, W- Recovery of Biris Penalty of reduction of 466 pay at lowest for 03 years without increments WP(C) 2380/2003 Page 5 of 12 without future effect vide order dated 17.06.02.

36. Shiv Raj Singh, Recovery of Biris Reduction of pay by one W-227 stage for one year vide order dated 01.08.02

37. Trilok Chand, Recovery of Reduction of pay by one N.O. tobacco stage for three years without cumulative effect vide order dated 30.09.02.

38. Surender Kumar, Recovery of Reduction to lowest pay W-755 tobacco and for 05 years without unauthorized increments and without absence future effect vide order dated 25.07.02.

39. Prahlad Singh, Recovery of Biris Reduction of pay by two W-411 stages for two years without increments and without future effect vide order dated 23.09.02.

40. Mukesh Kumar, Recovery of Reduction of pay by one S.B. tobacco stage for one year without increments and without future effect vide order dated 26.07.02.

41. Ishwar Singh, Supply of tobacco Reduction of pay by one N.O. stage for three years without cumulative effect vide order dated 30.09.02.

42. Rambir Singh, Recovery of Reduction of two lower W-376 tobacco stages for two years and he will not give any increment during the period vide order dated 21.01.03.

43. Bhopal Giri, W- Influence of Reduction of pay by one 446 alcohol stage for one year vide order dated 10.12.2003.

44. Anuj Kumar, W- Influence of Reduction of pay by 775 alcohol three stages for three years without increments and without future WP(C) 2380/2003 Page 6 of 12 effects vide order dated 18.10.02.

45. Devender Recovery of Reduction of pay by Kumar, W-471 tobacco three stages for three years without increments and without future effects vide order dated 12.08.02.

46. Bahadur Singh, Recovery of Reduction of five Warder-395 smack increment for three years and he will not earn increment during the period. After three years he will give the benefit of three increment vide order dated 24.09.03.

47. Ram Kumar Recovery of Stoppage of one Tyagi, W-715 tobacco increment vide order dated 27.06.02

48. Anil Kumar, W- Misbehaviour Awarded a penalty of 634 under influence of forfeiture of three alcohol increments vide order dated 16.05.2007

49. Satbir Singh, W- Recovery of biri Stopping of two 334 increments for two years vide order dated 25.03.2004.

50. Dinesh Kumar Recovery of Dismissed from service Papne, W-684 tobacco vide order dated 22.11.06. Appellate Authority modified the penalty order and reinstated him in service and his basic pay be reduced to Rs.6790/-

                                                   plus 1900 as grade pay in
                                                   the time scale of pay of
                                                   Rs.5200-20200          plus
                                                   1900 grade pay.
     51.     Sanjay Kumar,      Throwing/Smuggl Stoppage           of     two
             W-823              ing of Tobacco     increments for three

inside the Jail. years vide order dated 10.03.04 WP(C) 2380/2003 Page 7 of 12

52. Vinod Kumar, Throwing/Smuggl Stoppage of two W-852 ing of Tobacco increments for three inside the Jail years vide order dated 10.03.04

53. Amarjit Singh, Throwing bundle Reduction to lower stage W-829 of Tobacco of pay for the period of three years and he will not earn increments of pay and expiry of this period reduction will effect post paid the further increments of his pay vide order dated 17.08.05 Reduction to a lower stage of pay for 03 years and that during the period he will not earn increment at pay and on the expiry of period the reduction will effect further increment of his pay vide order 27.06.05

54. Ramesh Kumar Throwing bundle Reduction to a lower Yadav, of Tobacco stage in the time scale of W-731 pay for the period of three years without cumulative effect vide order dated 23.03.07

55. Sumit Mohan, Smuggling of Reduction of three stages W-808 Tobacco for three years vide order dated 10.12.03

56. Ramesh Kumar, Recovery of Reduced for one lower N.O. tobacco stage for one year vide order dated 10.01.03

57. Nathi Lal, Recovery of Reduction of pay to one HW-242 tobacco stage in this time scale of pay for a period of three years with cumulative effect vide order dated 03.08.06.

58. Dadan Smuggling of Removal from service Choudhary, Liquor vide order dated W-560 19.02.07. Reinstated in WP(C) 2380/2003 Page 8 of 12 service, awarded penalty of reduction of pay by three stages for three years w.e.f. date of removal vide order dt.

27.05.08

59. Prahlad Sharma, Recovery of Penalty of reduction of W-671 Tobacco, pay to two stages in the Cigarette, Gutkha time scale for the period etc. of three years with cumulative effect. He will not earn any increment during said period vide order dated 29.08.06.

60. Vinod Kumar, Recovery of Penalty of stoppage of W-852 tobacco one increment for one year vide order dated 17.01.06

61. Satpal Dahiya, Recovery of Reduction of pay by two W-726 Tobacco and stages for a period of Gutkha three years with cumulative effect vide order dated 20.12.2010

62. Sanjeev Kumar, Smuggling of Penalty of reduction to a W-693 Tobacco lower stage in the time scale of pay for a period of two years without cumulative effect vide order dated 14.06.06

63. Satbir Singh, Smuggling of Dismissed on 24.10.2007 W-982 Tobacco and penalty modified to a reduction by 02 stages for 03 years with cumulative effect vide order dt. 20.12.2010

64. Pushpender Recovery of Removed from service Singh, W-1093 tobacco vide order dt.5.6.2007, penalty modified by appellate authority to a penalty of reduction of two increments in pay with cumulative effect WP(C) 2380/2003 Page 9 of 12 for a period of five years vide order dt.21.01.2011

65. Bhim Singh, Recovery of Dismissed on 26.11.07, W-518 tobacco Penalty modified reinstated in service vide order dated 05.08.08

66. Kulbir Singh Recovery of Removal from service Rana, charas vide order dt.21.12.06.

             W-1037                                 Penalty modified by
                                                    Appellate Authority and
                                                    he was reinstated in
                                                    service       with      all
                                                    consequential benefits.
     67.     Raj Kumari, Mali Smuggling of          Penalty of reduction to a
                              Tobacco               lower stage for a period
                                                    of three years without
                                                    cumulative effect vide
                                                    order dated 19.03.07
     68.     Kusumlata, Mali    Smuggling of        Penalty of reduction to a
                                Tobacco             lower stage for a period
                                                    of three years without
                                                    cumulative effect vide
                                                    order dated 31.01.07
     69.     Raj Pal Tyagi,     Recovery of         Removed from service
             W-299              Tobacco             vide      order      dated
                                                    17.07.07,          Penalty
                                                    modified as compulsory
                                                    retirement vide order
                                                    dated 05.03.08.
     70.     Jaibeer Singh,     Recovery of         Reinstated in service and
             W-760              Rajdarbar tobacco   penalty of reduction of
                                                    pay for five stages for
                                                    five years
     71.     Savitri, Sweeper   Recovery of one     Penalty of reduction to
                                packet tobacco      lower stage in the time
                                                    scale of pay by one stage
                                                    for    a     period    not
                                                    exceeding      one    year
                                                    without        cumulative
                                                    effect 24.05.07.
     72.     Parbhushan         Recovery of         Stoppage of 5 increments
             Singh,             Tobacco             for 5 years with C.E.
             W-863                                  Vide       order     dated

WP(C) 2380/2003                                                    Page 10 of 12
                                                    07.08.09.
     73.     Narender Kumar, Throwing of           Reinstated in service &
             W-1057          tobacco bundle        awarded the penalty of
                             inside CJ-3           reduction of pay by two
                                                   stages for a period of five
                                                   years with C.E. Vide
                                                   order dated 03.08.11.
     74.     Gaurav Yadav,     Recovery of         Penalty of censure vide
             W-1147            tobacco             order dt. 09.11.2010
     75.     Hawa Singh,       Recovery of         Removal from service
             W-465             tobacco             vide order dt.28.05.09.
                                                   Removal       order      dt.
                                                   28.05.09 have been
                                                   modified. Stoppage of 2
                                                   increment with C.E.
                                                   Vide       order     dated
                                                   15.11.2010 passed by
                                                   Appellate Authority

4. Suffice would it be to state that pertaining to some persons the number of packets of tobacco recovered have been noted and qua some the number of bundles has been stated. But one thing emerges : that none has been inflicted with the penalty of dismissal from service.

5. Under the circumstances we dispose of the writ petition setting aside the penalty order dated August 10, 1999 as also the appellate order dated June 09, 2000. Order dated May 29, 2002 passed by the Central Administrative Tribunal is also set aside. Noting that unfortunately the writ petition has remained pending in the Record Room of this Court we levy the penalty ourselves.

6. Keeping in view the number of pouches of tobacco which petitioner was trying to smuggle, we inflict upon him the penalty of stoppage of three increments without cumulative effect. The period during which petitioner remained suspended during inquiry would not be treated as entitling petitioner to wages. Suspension Allowance received would be WP(C) 2380/2003 Page 11 of 12 enough. We deny back wages to the petitioner for the period interregnum he being dismissed from service till today i.e. the day when we have substituted the penalty. Said period would not be counted for any service benefit save and except to compute pensionable service. Meaning thereby, for this period the petitioner would not be entitled to any wages, actual or on notional basis and he would not earn any notional increment. Upon reinstatement the petitioner would suffer the penalty of stoppage of three increments without cumulative effect.

7. The petitioner is directed to report to the Superintendent, Central Jail Tihar on March 08, 2013.

8. Copy of this order be supplied 'DASTI' to the petitioner as also to the respondent.

(PRADEEP NANDRAJOG) JUDGE (PRATIBHA RANI) JUDGE FEBRUARY 27, 2013 skb WP(C) 2380/2003 Page 12 of 12