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 17, Cited by 3]

Jammu & Kashmir High Court - Srinagar Bench

Dr Fayaz Ahmad Banday vs State Of J&K; & Others on 23 January, 2018

Author: M. K. Hanjura

Bench: M. K. Hanjura

               HIGH COURT OF JAMMU AND KASHMIR
                         AT SRINAGAR
                              .....

SWP no.1405/2015 Date of Order: 23/01/2018 Dr. Fayaz Ahmad Banday v.

State of Jammu and Kashmir Coram:

Hon'ble Mr Justice M. K. Hanjura, Judge Appearance:
For the Petitioner(s): Mr Z.A.Shah, Senior Advocate with Mr A. Hanan, Advocate For the Respondent(s): Mr M.A.Beigh, AAG Whether approved for reporting? Yes/No
1. The entire range of the controversy raised here in this petition revolves round the plea whether the Order bearing no.860-GAD of 2015 dated 30th of June, 2015, issued by the Government of Jammu and Kashmir, in exercise of powers conferred by Article 226(2) of the Jammu and Kashmir Civil Services Regulations, whereby notice was given to the petitioner, namely, Dr Fayaz Ahmad Banday, Medical Officer, PHC Surasyar, to the effect that he having already rendered 22 years of service, shall retire from service with effect from the forenoon of the 1stday of July, 2015, can withstand the test of judicial scrutiny.
2. The crux of the petition of the petitioner is that during the entire tenure of his service, he worked with great deal of honesty and dedication at different places of posting and, at the relevant point of time, i.e. the day when the order aforesaid was issued, he was holding the post of the Medical Officer, PHC Surasyar. The petitioner has further contended that vide Government Order no.797-HME of 1989 dated 19th October 1989, he was appointed as an Assistant Surgeon in the Directorate of Health Services. After completing his Post Graduation, he was posted as Medical SWP No.1405 of 2015 Page 1 of 20 Officer in Sub District Hospital, Beeru. In the year 2004, the petitioner was posted in Tangmarg and thereafter transferred to Beeru, District Budgam, where he continued till 2011, when he was transferred to Tehsil Chadoora. Vide Government Order no.359-HME of 2008 dated 22nd April 2008, the petitioner was asked to function as Incharge Block Medical Officer, Beeru. The petitioner also states that he is facing trial in case FIR no.210/2011 in the court of Sessions Judge, Budgam and he was once called by the Vigilance Organisation, Kashmir, in connection with case FIR no.22/2011. It is maintained that the purpose/object underlining the Rule embodied in the Article 226(2) of the J&K Civil Service Regulations, is to weed out the worthless, inefficient, corrupt/dishonest employees, who in the considered opinion of the Government/competent authority, have become deadwood and thus, a burden on the administration and, therefore, liable to be chopped off in the public interest. Before taking recourse to the power of the compulsory retirement, the requisite opinion to be formed by the respondent State, must be portrayed to be bona fide, based on relevant material comprising of/constituting the service record of the petitioner. The records testify to the fact that contribution of the petitioner as a member of the J&K Health Department, during his service tenure, has been significant and creditable.

The service records in the form of Annual Performance Reports (APRs) of the petitioner maintained in the course of the service, furnish the clinching evidence of the fact that on an objective appraisal of the work, conduct in the context of the merit, suitability and the efficiency of the public servant has been right throughout rated as "outstanding". It is maintained that the impugned order, under the cloak of compulsory retirement is clearly and manifestly an order of premature termination of service within the mischief of the Article 311(2) of the Constitution of SWP No.1405 of 2015 Page 2 of 20 India, corresponding to Section 126 (2) of the Constitution of Jammu and Kashmir, and thus, constitutes on the face of it fraud, not only on the power and authority as by law vested in the respondent no.1, under Article 226(2) of the J&K Civil Service Regulations, but also on the Constitutional guarantees guaranteed to the petitioner under the Articles 14, 16 and 311(2) of the Constitution of India corresponding to Section 126(2) of the Constitution of J&K, rendering in sequel thereto the impugned order totally illegal to the extent of being non est in law and liable to be quashed.

3. The Respondent has strenuously resisted and controverted the petition of the petitioner, on the grounds, inter alia, that the Government has to perform a multitude of tasks in order to implement various welfare measures of public interest, and the paramount aim is of providing clean and effective administration to the people of the State. In order to make the administration effective, a periodic review of all the officers is taken up by the Government, the aim and object being to encourage honest and efficient Government servants and, simultaneously, to weed out the inefficient and corrupt officers from the services in the public interest. While as, various incentives and awards are given to the honest and efficient officers/officials, the recourse is taken to the provisions of Article 226 (2) and (3) of the Jammu and Kashmir Civil Services Regulations, 1956, for the removal of such government officers/officials from the State services, who have become deadwood on account of their indulging in inefficient and corrupt practices. The order of compulsory retirement passed in the case of the petitioner is based on the object of weeding out the deadwood from the State services. Article 226 (2) of the Jammu and Kashmir Civil Services Regulations is designed to infuse the administration with an initiative for better administration and for SWP No.1405 of 2015 Page 3 of 20 augmenting the general efficiency so as to meet the expanding horizons and cater to the new challenges faced by the State to provide sensitivity, probity, non-irritative public relation and enthusiastic creativity, which can be achieved by eliminating the deadwood. In order to consider the case of the petitioner for compulsory retirement, under and in terms of the Government order bearing No.17-GAD (Vig.) 2015 dated 20th May 2015, sanction was accorded to the constitution of a Committee to consider the cases of the Officers/officials for premature retirement. The Committee met on 26th June 2015 and amongst others, considered the case of the petitioner. The Committee observed that the petitioner did not enjoy good reputation in the public due to his consistent conduct over a period of time. The Committee also noticed that the petitioner during the year 1997- 98 as Block Medical Officer, Beerwah, had dishonestly and fraudulently drawn Rs.25,784/- as allowance in favour of the daily rated worker, Mr Zia ul Hassan, to which he was not entitled. Accordingly, the case FIR no.40/200 P/S VOK was registered against the petitioner. The investigation of the case was concluded as proved and the competent authority vide Government Order no.27-GAD (Vig) of 2011 dated 25th March 2011, accorded sanction for prosecution of the petitioner and a challan was produced before the competent court. The Committee also took notice of the fact that the petitioner was as well involved in case FIR no.22/011 P/S VOK, registered by Vigilance Organisation relating to the period 2003-2006, when the petitioner was posted as Block Medical officer, Beerwah. The petitioner in active connivance with Junior Assistant, Mushtaq Ahmad Parray, allowed illegally and knowingly ineligible candidates to join services in the Medical Block Beerwah on false and fabricated appointment orders on non-existent posts of Safaiwalas and nursing orderlies. The petitioner, it is insisted, during SWP No.1405 of 2015 Page 4 of 20 posting as Block Medical Officer, Beerwah with effect from 2008 to 2011, actively connived with other officials and with the help/assistance of Mr Zahoor Ahmad Shah, the then Treasury Officer, Beerwah, managed to get false and fictitious drawls of lakhs of rupees from the Government Treasury, leading to registration of case FIR no. 26/2014 P/S VOK< which is presently under investigation. The Committee also noticed that the Annual Confidence Reports (ACRs) of the petitioner are incomplete. The Committee took notice of the fact that the ACRs of the petitioner for the period the FIRs were registered are not available. Having regard to the material placed before the Committee, the Committee came to the conclusion that the petitioner is generally known to have bad reputation and indulging in corrupt practices. The Committee, therefore, recommended for retirement of the petitioner under Article 226(2) of J&K CSR. The recommendations so made were accepted by the Competent Authority, as a consequence of which, the impugned order was issued. It has been, accordingly, pleaded by the Respondent-State that the impugned order is legal. It is in accordance with law. The writ petition, as such, is legally misconceived, untenable, without any merit, and, in sequel thereto, merits dismissal.

4. In his rejoinder affidavit, the petitioner has stated that it is well settled position of law that the subjective satisfaction of the employer must be based on a holistic view of the entire service record and not only a part of it. The impugned decision of retiring the petitioner compulsorily is not based on a comprehensive view of the entire service record of the petitioner and consequently the impugned order of compulsory retirement is totally arbitrary having been passed for extraneous considerations, thereby tainting the impugned order with the vice of malice in law. The impugned order of compulsory retirement, it is said, is also perverse for SWP No.1405 of 2015 Page 5 of 20 the reason that insofar as FIR no.40/200 is concerned, the petitioner has been, vide Government Order no.440-HME of 2012 dated 11th July 2012, exonerated of the charges levelled against him by the Enquiry Officer and Challan filed in FIR no.40/2000 is still pending in the court and the petitioner has not been charge sheeted till date. The allegations against the petitioner are totally false. Similarly, in FIR no.22/2011, till date no Challan has been filed against the petitioner. it only goes to show that the Investigating Agency has not found the petitioner guilty of any offence. It is maintained that the cases which are under investigation cannot be made basis for compulsory retirement and without knowing the outcome of the investigation it is not reasonable in law to draw any adverse inference against the integrity of an officer or about his reputation. It is also averred that the petitioner's APRs for the year 2010-11, 2012-13, 2013-24 and 2014-15, had already been forwarded by the Chief Medical Officer, Budgam, vide his communication no.CMOB/507-08 dated 2nd May 2015 and these have been received by the office of the Director, Health Services. All his Performance Reports have been initiated by the Initiating Officer (Block Medical Officer) and endorsed by the First Reviewing Officer (Chief Medical officer) and second Reviewing Officer (Deputy Director, Health, Headquarters). The petitioner maintains that it was the responsibility of the respondent to ensure preservation and maintenance of the APRs in accordance with the Rules. The petitioner denies indulgence in corrupt practices or having misappropriated or allegedly embezzled the government money.

5. Heard and considered.

6. What requires to be stated, at the outset, is that the Government, in an attempt to cleave to the principles of chopping the deadwood in the shape of corrupt and inefficient Government servants from service and to SWP No.1405 of 2015 Page 6 of 20 maintain the highest standards of efficiency, constituted a Committee headed by the Chief Secretary of the State vide Government Order bearing No.17-GAD (Vig) 2015 dated 20th of May, 2015. The Committee, in addition to the Chief Secretary, comprised of Inspector General of Police, Vigilance Organization and Administrative Secretary of the concerned Department. The Committee held its deliberations on various occasions and finally on 26th of June, 2015, recommended for compulsory retirement of several Government officers/ officials, including the petitioner. The respondent, in his Reply, has pleaded that the officers/ officials, whose conduct had come under a cloud, while accord of consideration to their cases by the Committee, the provisions of Article 226 (2) of the J&K Civil Services Regulations and OM no. GAD (Vig) 19-Adm/2010 dated 25th of October, 2010, were invoked. The case of the respondent is that the Committee, while considering the case of the petitioner, came to the conclusion that the petitioner did not enjoy a good reputation in the public due to his consistent conduct over a period of time and, in addition, the petitioner, while holding a post in the Health and Medical Education Department, indulged in corrupt practices and misappropriated the government money. It is the specific case of the Respondent-State that the "Annual Performance Reports" of the petitioner were not considered by the Committee in the matter of passing the order impugned. While recording the order of his compulsory retirement, the baseline of the order impugned is the alleged involvement of the petitioner in the FIRs detailed hereinbefore, buttressed with his general reputation which, it is stated, was unbecoming of a Government servant.

7. The State of Jammu and Kashmir has enacted a specific provision for dealing with the compulsory retirement of the public servants in the Civil SWP No.1405 of 2015 Page 7 of 20 Services Regulations of the State, with the ultimate aim of weeding out the corrupt and inefficient public servants and, at the same time, to prevent its use as a weapon of a penalty. It requires the formulation of an opinion to the effect that it is in public interest to do so. The said provision, known as Article 226 (2) of the Civil Services Regulations, reads as follows:

"226 (2): - Notwithstanding anything contained in these Regulations Government may, if it is of the opinion that it is in the public interest to do so, require any Government servant other than the one working on a post which is included in Schedule II of these Rules, to retire at any time after he has completed 22 years/44 completed six monthly period of qualifying service or on attaining 48 years of age; provided that the appropriate authority shall give in this behalf a notice (in one of the forms prescribed in annexures A and B hereto as the case may be), to the Government servant at least 3 months before the date on which he is required to retire or 3 months of pay and allowance in lieu of such notice. Such a Government servant shall be granted pensionary benefits admissible under these rules on the basis of qualifying service put in by him on the date of such retirement."

8. It will not be impertinent to state that in the exercise of the power of compulsory retirement vested in the Government under Article 226 (2) of CSR based on reason, justice, fairness and a just analysis, the Government has issued instructions in terms of SRO 246 dated 30 th June, 1999 and these have to be read in conjunction with the Regulation 226 (2) of the CSR. These are as under:

"Government Instructions: Levels at which screening should be conducted for Non-Gazetted Employees.
1. At the Non-Gazetted level, a Screening Committed comprising of the Head of the Department and two other Senior Officers of the Department to be nominated by the concerned Administrative Department should conduct the review. The Screening Committee should screen the cases of all concerned persons and forward its recommendations to the Administrative Department for further follow up action in terms of Art. 226 (2) of J&K CSR. This review should be done regularly, preferably twice every year in the months of January and July each. The review should be conducted by the cadre controlling Administrative Department which controls the service to which the concerned Government servant belongs irrespective of where he may be working at the relevant time. However, if the employee is working in a different department then the Screening Committee should consist of at least SWP No.1405 of 2015 Page 8 of 20 one Senior Officer from the department in which the Government servant is/was working at the relevant time.
2. The review should, normally be initiated around six months before the officer/official attains the prescribed age or completes the prescribed service. A separate register can be maintained for keeping a watch on the time schedule for such review.
3. The final decision in the matter for Non Gazetted staff should rest with Administrative Department, which should take a final decision based upon the report of the Screening Committee. This should be done within a period of three months of receipt of report from the Screening Committee. The gist of the final decision can be recorded in the service book of the employee.
4. The decision of the Administrative Department implies a decision by the concerned Minister of the Department on file. Hence, he can review his own decision in the form of considering representations made by the concerned employees against the initial decision pertaining to premature retirement in the interest of natural justice.
Norms to be followed by the Screening Committees in cases of Non- Gazetted Employees.
1. The Annual Performance Report of the Non-Gazetted Employees are not normally written very carefully nor are they fully available in a large number of cases. The Screening Committee should, therefore, consider the entire service record including all material and relevant information available on record about the employees before coming to any conclusion.
2. The Government employees whose integrity is doubtful should be retired. For the purpose of establishing that the integrity of the Government servant is doubtful, the following information/records could be considered:
* Number and nature of complaints received, if any, against the Government servant pertaining to doubtful integrity or corruption. * Number and nature of various audit paras pending, if any, against the Government servant in which concerned Government servant is found to be involved.
* Number and nature of vigilance cases pending inquiry, if any, against the Government servant.
* Adverse entries in the APRs concerning doubtful integrity, if any. * Number and nature of departmental inquiries/preliminary inquiries, if any, which are going on against the concerned Government servant. * Number and nature of administrative censure/warnings/punishment pertaining to corruption/doubtful integrity against the Government servant, if any.
* General reputation of the employees."
9. By an addendum to these instructions, the Government in the General Administration Department issued an Office Memo bearing No.OM No. GAD (Vig) 19-Admn/2010 dated 25th October, 2010. The Instructions issued by the Government in terms of SRO 246 dated 30 th June, 1999, supra, as is repeated here, have to be read as a part of Article 226 (2) of CSR, in addition to the aforesaid Memo issued by the GAD. These are SWP No.1405 of 2015 Page 9 of 20 meant to be followed by the Screening Committee both in vigour and rigour while evaluating the cases of the officers forwarded to them for taking a decision with regard to their compulsory retirement. The norms laid down above make it succinctly clear that the Screening Committee, while analysing the cases of the employees for compulsory retirement and while considering that the integrity of a Government servant is doubtful, has to base its view on a variety of factors. These are the number and nature of complaints received, if any, against the government servant pertaining to his doubtful integrity or corruption; the number and nature of various audit reports pending, if any, against such government servant;

the number and nature of vigilance cases pending enquiry, if any; adverse entries in APRs concerning doubtful integrity, if any; the number and nature of departmental enquiries, preliminary enquiries etc.; the number and nature of administrative censures/warnings/punishments pertaining to corruption or doubtful integrity and, lastly, the general reputation of employees. It is only on accord of consideration to the factors aforesaid that the Government can formulate an opinion as to whether or not, the Government servant whose case is under scrutiny before it, is or is not, a person of doubtful integrity and that his continuance in service is highly prejudicial to smooth functioning of the administration and the public interest. The decision to compulsory retire a Government servant has to be, as a matter of necessity, based on the strength of the above guidelines and the principles of law evolved from time to time in a catena of judicial pronouncements. In this regard, it will be profitable to quote the observations of the Supreme Court made in the paragraph nos. 8 and 18 of the case titled "Swaran Singh Chand v. Punjab State Electricity Board and others", reported in "(2009) 13 SCC 758", which reads as under:

SWP No.1405 of 2015 Page 10 of 20
"8. It is further more well settled that when the State lays down the rule for taking any action against an employee which would cause civil or evil consequence, it is imperative on its part to scrupulously follow the same. Frankfurter, J. in Vitarelli v. Seaton [359 US 535] stated:
"An executive agency must be rigorously held to the standards by which it professes its action to be judged.... Accordingly, if dismissal from employment is based on a defined procedure, even though generous beyond the requirements that bind such agency, that procedure must be scrupulously observed......This judicially evolved rule of administrative law is now firmly established and, if I may add, rightly so. He that takes the procedural sword shall perish with that sword."
"18. In a case of this nature the appellant has not alleged malice of fact. The requirements to comply with the directions contained in the said Circular Letter dated 14-8-1981 were necessary to be complied with in a case of this nature. Non-compliance wherewith would amount to malice in law (See Govt. Branch Press v. D.B Belliappa (1979) 1 SCC 477, S.R Venkataraman v. Union of India (1979) 2 SCC 491 and P. Mohanan Pillai v. State of Kerala (2007) 9 SCC 497). Thus, when an order suffers from malice in law, neither any averment as such is required to be made nor strict proof thereof is insisted upon. Such an order being illegal would be wholly unsustainable."

10.The view, as propounded above, has been repeated and reiterated by the Supreme Court in the case of "Madhya Pradesh State Cooperative Dairy Federation Lrd. And another v. Rajnesh Kumar Jamidar, (2009) 15 SCC 221", Paragraph No. 43, of which assumes significance in the case at hand and it reads as follows:

"43. It is now a well settled principle of law that the employer would be bound by the rule of game. It must follow the standard laid down by itself. If procedures have been laid down for arriving at some kinds of decisions, the same should substantially be complied with even if the same are directory in nature. ........."

11.It will also be relevant to refer to the observations made by the Supreme Court in the case titled "M.S. Bindra v. Union of India and others; (1998) 7 SCC 310", Paragraph No. 13 of which is reproduced below, verbatim:

"13. While reviewing this case from the next angle for judicial scrutiny, i.e., want of evidence or material to reach such a conclusion, we may add that want of any material is almost equivalent to the next situation that from the available materials, no reasonable man would reach such a conclusion. While evaluating the materials, the authority should not altogether ignore the reputation in which the officer was held till recently. The SWP No.1405 of 2015 Page 11 of 20 maxim 'nemo firutrepenteturpissimus' (no one becomes dishonest all of a sudden) is not unexceptional but still it is a salutary guideline to judge human conduct, particularly in the field of administrative law. The authorities should not keep their eyes totally closed towards the overall estimation in which the delinquent officer was held in the recent past by those who were supervising him earlier. To dunk an officer into the puddle of "doubtful integrity", it is not enough that the doubt fringes on a mere hunch. That doubt should be of such a nature as would reasonably and consciously be entertainable by a reasonable man on the given material. Mere possibility is hardly sufficient to assume that it would have happened. There must be preponderance of probability for the reasonable man to entertain doubt regarding that possibility. Only then there is justification to ram an officer with the label "doubtful integrity"."

12.In the case of "State of Gujrat v. Umedbhai M. Patel, (2001) 3 SCC 314", the Supreme Court, at Paragraph No.11 of the judgment, excogitated definite principles of law relating to compulsory retirement and these are as follows:-

"11. The law relating to compulsory retirement has now crystallized into definite principles, which could be broadly summarized thus:
(i) Whenever the service of a public servant are no longer useful to the general administration, the officer can be compulsorily retired for the sake of public interest.
(ii) Ordinarily, the order of compulsory retirement is not to be treated as a punishment coming under Article 311 of the Constitution.
(iii) For better administration, it is necessary to chop off dead wood, but the order of compulsory retirement can be passed after having due regard to the entire service record of the officer.
(iv) Any adverse entries made in the confidential record shall be taken note of and be given due weightage in passing such order.
(v) Even uncommunicated entries in the confidential record can also be taken into consideration.
(vi) The order of compulsory retirement shall not be passed as a short cut to avoid departmental enquiry when such course is more desirable.
(vii) If the officer was given a promotion despite adverse entries made in the confidential record, that is a fact in favour of the officer.
(viii) Compulsory retirement shall not be imposed as a punitive measure."

13.The law is that the order of compulsory retirement, taken under the safety valve of public interest, could not be treated as a major punishment and that Article 311 (2) of the Constitution could not be invoked, as the employee concerned was no longer fit in the public interest to continue in SWP No.1405 of 2015 Page 12 of 20 service and, therefore, he can be compulsorily retired. On an analysis of the principles laid down above, the order of compulsory retirement can be subjected to judicial scrutiny, if the Court is satisfied that the order is passed (a) mala fide; or (b) that it is based on no evidence; or (c) that it is arbitrary - in the sense that no reasonable and prudent man would form such an opinion on the given material, in which case it falls under the category of an order termed to be perverse in the eyes of law. For framing an opinion to compulsorily retire a public servant, there should be some material on record to support and fortify it, as otherwise, it would amount to arbitrary or colourable exercise of power and, therefore, the order could be challenged on the grounds that the requisite opinion was based on no evidence or had not been formed or the decision was based on collateral grounds or that is was an arbitrary decision.

14.Taking an overall view of the matter, the bottom line of the order of compulsory retirement of the petitioner is his conduct and the registration of FIR(s) against him, and amongst one of them, it is stated, the charge sheet has been laid before the Court. Whether the compulsory retirement of the petitioner could have been directed under the facts and circumstances of the case is the moot question that requires to be determined here in this petition? The answer to this question is provided at Paragraph no. 27 of the judgment in the case of "State of Gujarat v. Suryakant Chunilal Shah", reported in "1998 (9) Supreme 150" and "(1999) 1 SCC 529", which, for the convenience of ready reference, is reproduced herein below, verbatim et literatim:

"27. The whole exercise described above would, therefore, indicate that although there was no material on the basis of which a reasonable opinion could be formed that the respondent had outlived his utility as a government servant or that he had lost his efficiency and had become a dead wood, he was compulsorily retired merely because of his involvement in two SWP No.1405 of 2015 Page 13 of 20 criminal cases pertaining to the grant of permits in favour of fake and bogus institutions. The involvement of a person in a criminal case does not mean that he is guilty. He is still to be tried in a court of law and the truth has to be found out ultimately by the court where the prosecution is ultimately conducted. But before that stage is reached, it would be highly improper to deprive a person of his livelihood merely on the basis of his involvement. We may, however, hasten to add that mere involvement in a criminal case would constitute relevant material for compulsory retirement or not would depend upon the circumstances of each case and the nature of offence allegedly committed by the employee."

15.Applying the ratio of law laid down above to the facts of the instant case, resort to the practice which has been followed by the State in directing the compulsory retirement of the petitioner will have serious ramifications in some cases. It will lead to consequences which can be disastrous for the smooth functioning of the official machinery. To illustrate this, it needs must be said that most of the employees have to deal with the cases of the public at large and the employees cannot practically keep every Tom, Dick and Harry in good humour. That being so, if this 'Sword of Damocles' is kept hanging high on the heads of the employees, any Tom, Dick and Harry, can lodge a complaint against the public servant before the Vigilance Organisation which, ultimately, will pave way to show him the exit. Not only this, such a practice cuts at the very root of the basic tenets and the elements of the age-old adage and axiom of law that a person accused of an offence is presumed to be innocent unless and until his guilt has been proved. The State has applied this principle in the reverse, perhaps, labouring under the belief that the maxim of law is that every person is presumed to be guilty unless and until he proves his innocence. It is only on the culmination of the trial that if the charges are proved against the accused and, as a consequence thereto, he is convicted and sentenced, that such an opinion can be framed. The whole exercise has been conducted on the basis of the involvement of the petitioner in criminal cases, about which an explanation appears to SWP No.1405 of 2015 Page 14 of 20 have been given by him in his rejoinder affidavit, which, however, may not be relevant to determine at the moment. If the contention, as propounded by the State, that the involvement of the petitioner came into limelight in a case and, therefore, he was shown the door is accepted, the meaning that will flow from it is that a presumption will be drawn against each public servant facing the charges of corruption that in the ultimate analysis, he will be convicted for the offence(s) levelled against him, as a corollary to which, he will lose his service. Such hypothesis or supposition cannot be countenanced in law and, had it been so, it would have formed the basic structure of the rule itself, that such acts of omission and commission will lead to the presumption that the employee has a doubtful integrity or conduct unbecoming of a public servant.

16.Judicial review of an order of compulsory retirement, passed not by way of any punitive measure but for cleansing the administration of inefficient and corrupt public servants without attaching any stigma, has been the subject matter of adjudication in several cases before the Supreme Court as well as in this Court. It would be relevant to refer to the observations made by the Supreme Court at Paragraph No. 13 of the case titled "M.S. Bindra v. Union of India &Ors., (1998) 7 SCC 310", which is reproduced hereunder:

"13. While reviewing this case from the next angle for judicial scrutiny, i.e., want of evidence or material to reach such a conclusion, we may add that want of any material is almost equivalent to the next situation that from the available materials, no reasonable man would reach such a conclusion. While evaluating the materials, the authority should not altogether ignore the reputation in which the officer was held till recently. The maxim 'nemofirutrepenteturpissimus' (no one becomes dishonest all of a sudden) is not unexceptional but still it is a salutary guideline to judge human conduct, particularly in the field of administrative law. The authorities should not keep their eyes totally closed towards the overall estimation in which the delinquent officer was held in the recent past by those who were supervising him earlier. To dunk an officer into the puddle of "doubtful integrity", it is not enough that the doubt fringes on a mere hunch. That doubt should be such a nature as would reasonably and consciously be entertainable by a reasonable man on SWP No.1405 of 2015 Page 15 of 20 the given material. Mere possibility is hardly sufficient to assume that it would have happened. There must be preponderance of probability for the reasonable man to entertain doubt regarding that possibility. Only then there is justification to ram an officer with the label "doubtful integrity".

17.Looking at the instant case from the above perspective, an important facet which cannot be lost sight of, is that the Committee has given a complete goby to the Regulation 226(2) of the J&K CSR read with the instructions (provided hereinbefore) buttressed to it in considering his compulsory retirement. These lay great emphases and spell out the need and demand to consider the entire service record of the public servant available in the shape of APRs, service book, personal file giving the details of the complaints received against him from time to time and so on and so forth. While considering the desirability of the retention or otherwise of a public servant, whose conduct has come under a smoke of cloud, the criminal case registered against him can be considered on the parapet and the bulwark of the chain of the documents/service particulars, as stated hereinbefore. But to say that an FIR can form the sole basis to retire a public servant compulsorily is neither in tune nor in line with the scheme and mandate of Article 226(2) of the J&K CSR read with the guidelines supra and the judicial pronouncements holding the ground. Taking such a view that an FIR only will form the basic structure of an order of compulsory retirement of a public servant will be repugnant and averse to the very concept and object of compulsory retirement. In order to attach a semblance of fairness to such an order, the entire service record of a public servant, more significantly the service record of the previous years preceding the decision, has to be assessed and evaluated. These cannot be skipped and shelved in formulating such an opinion by taking umbrage under the plea that the same were not available, as stated here in this case. If these are disregarded and omitted in the matter of the accord of consideration to the case of the compulsory retirement of a public servant, SWP No.1405 of 2015 Page 16 of 20 the whole exercise will get vitiated under the colour of the non- application of mind and the decision having been taken not on just grounds, but for a collateral purpose, and, to cap it all, how can the conduct of a public servant be put through the wringer when there is no definite material to substantiate so. The reputation of a public servant cannot be termed as doubtful and his conduct cannot be determined only on spoken words in the absence of any material on record. This is a fundamental flaw in the order issued against the petitioner, whereby he has been shown the door.

18.The facts in the present case are eloquent. The petitioner has appended with the writ petition 'Annual Performance Reports' wherein and whereunder his achievements, from time to time, have been judged/ evaluated by his superiors. For the year April 2007 - April 2008, the petitioner has been rated as dedicated, sincere and punctual in his duties by the initiating authority and as regards the petitioner's integrity, he has been reported as "hard working, dedicated and honest officer" and his general assessment on the parameters of knowledge of work, power of acquiring general information, attention to details, consciousness, judgment, speed of disposal, initiative, control over subordinate, relation with public and integrity has been again stated as dedicated and honest officer. The Reviewing Authority has remarked that the petitioner is "hardworking and can be given any assignment". The remarks of the second Reviewing authority with respect to the petitioner is "very good". Same is true qua the 'Annual Performance Reports' of the petitioner for the years April 2008 - April 2009, April 2009 - April 2010. Letters of appreciation have also been issued by the concerned authorities in favour of the petitioner, commending him for being hardworking, honest and submissive.

SWP No.1405 of 2015 Page 17 of 20

19.The aforementioned 'Annual Performance Reports' have been shelved. These have escaped the scrutiny of the Committee. It appears to have been done with an ultimate aim of showing the petitioner the exit and, had these 'Annual Performance Reports', been considered, the conclusion would have been otherwise. Not only this, by the Government order no.440- HME of 2012 dated 11th July 2012, it is admitted that the enquiry officer could not substantiate the charges framed against the petitioner and as a sequel thereto, the petitioner was reinstated. How could this order, which exonerates the petitioner of the charges, which forms one of the pillars for the issuance of the impugned order of compulsory retirement, come into being in case the conduct of the petitioner was not above board?

20.The enunciation of law, thus, signifies that registration of FIR or pendency of criminal case(s), cannot be made edifice for retirement of an employee compulsorily when his APR entries are good and integrity is portrayed in the APRs as beyond doubt. Reference in this regard may be made to S. Ramachandra Raju v. State of Orissa AIR 1995 SC 111; Jugal Chandra Saikia v. State of Assam and anr (2003) 4 SCC 59; State of J&K and ors v. Janak Singh 2010(4) JKJ 89 [HC]; Rajendra Prasad Verma and ors v. Lieutenant Governor (NCT of Delhi) and ors (2011) 10 SCC 1; State of J&K and anr v. Satish Chander Khajuria vide order dated 07.10.2016 passed in LPASW no.122/2016.

21.The argument of the learned counsel for the respondent that the principles of natural justice cannot be invoked by a public servant in the aid of assailing an order of compulsory retirement and that such an order does not amount to a punishment, is based on the sound principles and cannons of law, but to say that such an order can be passed by shunning the material on the basis of which such an order can be passed in terms of the rules, regulations and the law governing the subject, is a spurious and a SWP No.1405 of 2015 Page 18 of 20 contrived argument. Such an argument is devoid of merit and does not have the legs to stand upon.

22.This Court, after verbose discussion decided an akin matter, being SWP no.1367/2017, titled Mushtaq Ahmad Baba v. State of J&K and others, with the following observations:

"20. 'Francis Bacon' (1561 to 1626) said and I quote, "Laws are like cobwebs; wherein the small flies are caught and the bumble bees break through". To this is added the quote of 'Mr Henry Ward Beecher', which is "Law is a battery, which targets all that is behind it, but sweeps with destruction that is outside it". The quote of 'William Shenstone' (1714-63) also fits to a "T" in this petition and it is that "Laws are generally found to be nets of such a texture, as the little creep through, the great break through, and the middle-sized are alone entangled in". These quotes apply in all the fours to the instant case. Annexure-R9 attached to the Rejoinder affidavit of the petitioner, is an Unstarred CQ No. 185 of Shri Ashok Khajuria on the subject "Prosecution". The questions and the replies have been framed therein. The question No. (a) relates to the number and names of Government and PSU Officers/ Officials against whom the State Vigilance Organization (SVO) and Crime Branch have sought sanction for their prosecution from GAD. The question No. (b) pertains to the Officers/ Officials against whom sanction has been accorded for their prosecution and the question No. (c) specifies the Officers/ Officials against whom sanction is pending and the reason for delayed prosecution is the accord of sanction. Annexure "A1", appended to the said Unstarred CQ contains the list of 126 employees and, Annexure "A2", is the list of 13 employees. Similarly, Annexure "B", contains the list of 142 employees and, Annexure "B1", contains the list of 8 employees. Annexure "C", bears the names of 20 employees and, Annexure "C1", is the list of 5 employees. Had the intention of the Respondent-State been to weed out all the deadwood on the parameters that the Committee evolved, all the employees, figuring in the aforesaid annexures, would have been shown the door after taking resort to the provisions of Article 226(2) of the Jammu and Kashmir Civil Services Regulations. However, only a skeletal of the employees (small flies) including the petitioner were shown the exit and the bumble bees were allowed to break through. The cases of only some of the employees have been treated as the rare and unique ones. They have been discriminated invidiously and the rules of the game have not been applied equally."

23.Viewed in the context of all that has been said and done above, the impugned Order bearing no.860-GAD of 2015 dated 30th of June, 2015, cannot stand the test of law and reason. It is not based on any material from which a reasonable opinion could be derived to put forth the plea SWP No.1405 of 2015 Page 19 of 20 that the petitioner has outlived his utility as a Government servant or that his conduct was such that his continuance in service would be prejudicial to the public interest. Merely that a case or cases have been registered against the petitioner by the Vigilance Organization cannot form the basis of retiring him compulsorily, as a corollary to which, the impugned Order bearing no.860-GAD of 2015 dated 30th of June, 2015, is quashed. The Respondent is directed to reinstate the petitioner and to grant him all consequential benefits, within a period of one month from the date the certified copy of this order is served on them by the petitioner.

24.Writ petition along with connected MP disposed of as above.

(M. K. Hanjura) Judge SRINAGAR 23/01/2018 Ajaz Ahmad SWP No.1405 of 2015 Page 20 of 20