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 5, Cited by 3]

Madhya Pradesh High Court

D.R.Rahul vs The High Court Of M.P.& Anr. on 16 December, 2021

Author: Vijay Kumar Shukla

Bench: Ravi Malimath, Vijay Kumar Shukla

    HIGH COURT OF MADHYA PRADESH : JABALPUR
                  (Division Bench)


                           W.P. No.6045 of 2000

                             D.R. Rahul
                              -Versus-
                   The High Court of M.P. and another

_______________________________________________________
CORAM :
      Hon'ble Shri Justice Ravi Malimath, Chief Justice.
      Hon'ble Shri Justice Vijay Kumar Shukla, Judge.

Shri Manoj Kumar Sharma, Advocate for the petitioner.
Shri Ashish Shroti, Advocate General for the respondents.
----------------------------------------------------------------------------------

                                 ORDER

(Jabalpur, dtd.16.12.2021) Per : Vijay Kumar Shukla, J.-

The instant petition has been preferred under Article 226 of the Constitution of India, seeking issuance of a writ of certiorari for quashing the resolution of the Full Court Meeting held on 8-7- 2000, on the basis of which recommendations were made for compulsory retirement of the petitioner. He has also prayed for a writ in the nature of certiorari for quashment of the order dated 29- 8-2000, whereby the State Government has passed the order of compulsory retirement against the petitioner in exercise of powers under Rule 42(1)(b) of the Madhya Pradesh Civil Services (Pension) Rules, 1976 [hereinafter referred to as "the Rules 1976"]. A further 2 prayer is made for quashing of the resolution, whereby the Full Court Meeting conducted by the respondent No.1, has found the petitioner unfit for grant of Selection Grade Scale in the cadre of Higher Judicial Services. The petitioner has also sought for a direction to the respondents to grant him Selection Grade in accordance with law, reinstating him together with all consequential benefits.

2. The factual expose', adumbrated in a nutshell, are that the petitioner joined on the post of Civil Judge, Class-2 on 19-6- 1975. Thereafter, he was promoted to the post of Chief Judicial Magistrate. Vide order dated 24-5-1989 the petitioner was further promoted to the post of Additional District & Sessions Judge from the post of Chief Judicial Magistrate. He joined his duty on 26-9- 1989 as 4th Additional District & Sessions Judge at Gwalior.

3. For the year 1989-90 his Annual Confidential Report (ACR) was graded in the category of "C- Good" and in the year 1990-91 he was graded as "B-Very Good". Thereafter the petitioner was transferred from Gwalior to Barwani, where he joined his duty on 19-7-1991 and discharged his duties as Additional District & Sessions Judge till 16-7-1992. At the relevant time Shri T.C. Jain was the then District & Sessions Judge, Mandaleshwar. 3 The petitioner had incurred his displeasure as he had not released certain accused persons on bail on the same day in Criminal Case No.602/1992, who were the relatives of the District & Sessions Judge. As pleaded, thereafter Shri T.C. Jain, the then District & Sessions Judge turned hostile and lost no opportunity to pinprick the petitioner. He even made complaints to the High Court against the petitioner. It is averred that he had written the ACR of the petitioner for the year 1991-92 and gave the remark that the integrity of the petitioner is doubtful and, therefore, he does not enjoy a good reputation.

4. It is strenuously urged by the petitioner that besides the above, there is no entry in his other ACRs of doubtful integrity. The annual inspection made by the Portfolio Judge in the year 1991- 92 also did not indicate any doubtful integrity against the petitioner. It is putforth that the petitioner was promoted and given appointment in the higher payscale, and he was granted Junior Administrative Grade by order dated 24-9-1994. Thus, it is vehemently argued that the service period of the petitioner from the year 1989 to 1995 was fairly and constantly good. His ACRs for the years 1992-93, 1993-94 and 1994-95 were written by different Senior District Judges, who have graded him in the category of "C- Good".

4

5. It is urged with vehemence that despite such a good record of the petitioner, only on the basis of the solitary ACR written by the then District & Sessions Judge, Shri T.C. Jain, a reversion order dated 24-7-1995 against the petitioner was passed reverting him to the post of Additional Chief Judicial Magistrate.

6. The reversion order was assailed by the petitioner before this Court and the matter came up for consideration before the Co- ordinate Bench in L.P.A. No.204 of 1996, whereby vide order dated 9-01-1998 the impugned order of reversion was quashed. It is setforth that after reversion of the petitioner he was posted at Indore as Additional Chief Judicial Magistrate. The ACR of the petitioner for the year 1995-96 mentions that he is facing a departmental enquiry and he has been recently demoted from the post of ADJ to the post of II Civil Judge, Class-1. According to the petitioner, both these statements are factually incorrect. He was not facing any departmental enquiry and in fact, he never faced any departmental enquiry in his entire career. Further, he was not demoted to the post of II Civil Judge, Class-1 as he was demoted to the post of Chief Judicial Magistrate. It is strenuously urged that the petitioner has reason to believe that his ACRs for the subsequent period : 1996-97 and 1997-98 have been graded in the category "C-Good". 5

7. It is putorth that order passed by the Division Bench of this Court in L.P.A. No.204 of 1996 was challenged before the Hon'ble Supreme Court in the S.L.P. No.7002 of 1998. Therein, a chart was appended indicating the ACRs of the petitioner for the year 1989-90 to 1994-95. The petitioner has not received any adverse remarks. He further believes that for the years 1998-99 and 1999-2000 he was graded in "C-Good" category. It is asseverated that despite such good records, the respondents have made recommendation to treat the petitioner as a "dead-wood", which is arbitrary and capricious. It is assiduously urged that the officers having bad records than the petitioner, have not been recommended for compulsory retirement by the respondents. It is argued that the petitioner has not been found fit for Selection Grade erroneously, by the Full Court Meeting.

8. Be it noted, the petitioner has not alleged mala fide against any individual. Though, he has made certain remarks against the then District & Sessions Judge, Shri T.C. Jain, but the allegations of mala fide are not specifically pleaded in the writ petition and no one has been made a party by name alleging mala fide.

6

9. The respondents have raised a preliminary objection that the petition suffers from misjoinder of cause of auction. It is argued that non-grant of Selection Grade to the petitioner in the years 1998 and 2000, is a separate cause of action. The matter of compulsory retirement is altogether different than grant of Selection Grade and the two cannot be clubbed together in one petition. The petitioner has confined the present petition to challenge in respect of compulsory retirement only.

10. The respondents submitted that the petitioner was appointed as a Civil Judge, Class-2 in the State Judicial Services and he joined the post on 19-06-1975. Thereafter, he was promoted to the post of Civil Judge, Class-I in December, 1983 and as Chief Judicial Magistrate in 1987. By order dated 14-6-1989 the petitioner was temporarily appointed in officiating capacity in the Higher Judicial Services and was posted as Additional District & Sessions Judge at Gwalior. He was not found fit for confirmation in the cadre of Higher Judicial Service by the Full Court in its meeting held on 1st to 3rd May, 1992.

11. Thereafter, matter was placed for consideration before the Full Court in its meeting dated 6/7-05-1994 and the recommendations made by the Administrative Committee were 7 approved. The case of the petitioner for confirmation was again placed before the Administrative Committee No.1 in its meeting conducted on 25-4-1995. The Administrative Committee resolved that since the petitioner had been found unfit for confirmation on two occasions, he be reversed to the post of Chief Judicial Magistrate. The recommendation of the Committee was placed before the Full Court in its meeting dated 29-04-1995, which was accepted. The petitioner was reverted to the post of II Civil Judge, Class-1/Additional Chief Judicial Magistrate and was posted at Indore.

12. The said order of reversion of the petitioner was challenged in the writ petition, forming the subject-matter of W.P. No.3030 of 1995, which was dismissed vide order dated 12-9-1996. Being aggrieved by the order passed by the learned Single Judge, the petitioner preferred an L.P.A. before the Division Bench, which was registered as L.P.A. No.204 of 1996. The Division Bench held that since the petitioner has been officiating far beyond the period of probation as prescribed under the Rules 1976, he would be deemed to have been confirmed, in view of the decision of the Hon'ble Apex Court rendered in Dayaram Daya's case reported in JT 1997 (7) SC 520. It was further held that Rule 9(5) of the Rules of 1961 did not govern the terms and conditions of service of a 8 promotee judicial officer, while sub-rules of Rule 9 . i.e. (1), (2), (3) and (4) shall be applicable to an officiating promottee District Judge. Applying the rules applicable to directly recruited District Judges, the Division Bench extended the benefit of those rules to the petitioner also and in view of the decision of the Dayaram Daya's case (supra) this Court observed that the petitioner was automatically confirmed after 2 ½ years of his appointment as District Judge.

13. In this view of the matter, the Division Bench observed that the resolution of the Full Court regarding non-confirmation and reversion would be of no avail. The impugned order reverting the petitioner from service was set aside and the same was challenged before the Apex Court in an SLP. Since, in the meantime, the petitioner was compulsorily retired, the Hon'ble Supreme Court declined to go into the merits of the case and disposed of the appeal having rendered infructuous.

14. It is argued that the work, performance and conduct of the petitioner, as a Judicial Officer, was not satisfactory. Right from the very inception of his career as a Judicial Officer, the petitioner did not improve and was always clouded with unsatisfactory 9 performance of his work, performance and conduct as a judicial officer.

15. It is submitted by the respondents that in the year 1977- 78, the then District & Sessions Judge wrote in the ACR of the petitioner, that he should acquaint himself with procedural and substantive law as well rules. In the year 1979-80, his conduct was found unsatisfactory and his knowledge of law and procedure was not found upto the mark. In the year 1984-85, it was reported by the District & Sessions Judge, that there were number of complaints against the petitioner, albeit - anonymous, regarding his honesty and integrity. Again, in the year 1985-86, same remarks were reported in his ACR. It is stated that in the year 1986 (June, 1986 to October, 1986), the judgements passed by the petitioner were slipshod and perfunctory. Moreover, he did not have a good grasp over Civil Law and was not found to be a sound Judge of facts and law. His civil judgments were reported to be of poor quality.

16. It is assiduously urged that during the year 1991-92 while the petitioner was working as an Additional District Judge, he was not only found lacking on administrative side, but his integrity was also reported to be highly doubtful. Judgments delivered by the 10 petitioner reflected injudicious approach and he did not enjoy good reputation.

17. The case of the petitioner was placed for confirmation before the Full Court in its meeting held in the year 1992, 1994 and 1995 and he was not found fit for confirmation in the cadre of Higher Judicial Service. In the year 1995-96 a departmental enquiry was sought to be initiated against the petitioner on the basis of complaint made by the District Judge. However, on receipt of an application from him and on consideration thereof, the petitioner was only warned to be more judicious in future and the departmental enquiry was dropped at that time.

18. In the year 1996-96 disposal of cases of the petitioner was found to be poor and he was directed to improve his disposal, and work hard to justify his employment. Similar remarks regarding disposal for the years 1997-98 and 1998-99 transpire in his ACR. There were complaints against the petitioner when he was posted as Additional District Judge at Katni. The petitioner was graded "D- Average" during the period 1994-95 to 1997-98. In the year 1998- 99 he was graded "C-Good" and again in the year 1999-2000 he was graded "D-Average".

11

19. A bare perusal of the ACRs of the petitioner would reveal that right from the very inception, the he has not proved himself to be a good and honest judicial officer. His work and performance has been 'average' or 'below average'. Warnings were given to him from time to time. The adverse remarks made against the petitioner were never expunged. The Administrative Committee as well as the Full Court found the petitioner "dead-wood" to be chopped off on the basis of overall assessment of his work, performance and conduct, more particularly, his performance during the recent past years.

20. We have heard the learned counsel for the parties and bestowed our anxious consideration on their respective arguments advanced.

21. The learned counsel for the petitioner assiduously argued that except one remark of the year 1990-91, there is no any remark against the petitioner as regards his judicial integrity. He submitted that in view of the judgment passed by the Division Bench in the L.P.A. No.204 of 1996, dated 9-01-1998, the aforesaid remarks made against the petitioner, were wiped out. The contentions of the petitioner do not deserve acceptance. The case pertained to assail the order of reversion and the Division Bench by applying the Rules applicable to the direct recruitees to the post of 12 District Judge, held that the petitioner got automatically confirmed. However, that would not mean that the service record of the petitioner was not comprising of adverse entries and other materials, on the basis of which, the Administrative Committee as also the Full Court Meeting did not find him fit for confirmation in the Higher Judicial Services and passing of resolution of reversion was washed away and the service record remained the same. The adverse entries and remarks in the ACRs were not quashed by the Court.

22. The respondents have produced a chart before this Court indicating the ACR Gradings of the petitioner for different years. In the years 1976, 1977, 1979 and 1984 he was awarded "D-Average", whereas in the years 1980, 1981, 1982, 1983, 1985 and 1989 he secured "C-Good". However, in the years 1987, 1988 and 1990 the petitioner was awarded "B-Very Good". The remarks of the petitioner in the ACR of the year 1991 grading him "E-Below Average" transpires his doubtful integrity. It reads thus:

"Remarks about supervision of the distribution of business among and his control over the subordinate courts. He has not inspected the work of his subordinate staff. He has also not taken any interest in the work of Nazarat Section. Remarks about reputation of integrity and impartiality - His integrity is highly doubtful as such he is not impartial and he does not enjoy good reputation. General Reputation : Not good. General remarks : Though he is intelligent and industrious but does not reflect in his orders and judgments. Hin conclusions in the judgment and orders are biased. On overall assessment he comes to Category - E."
13

23. The arguments advanced by the learned counsel for the petitioner that the aforesaid entry has been wiped out in the light o the judgment passed by the Division Bench in the L.P.A. No.204 of 1996, do not deserve acceptance. As we have already held, that the said judgment was passed in the context of examining validity of the reversion and confirmation of the same, and it would not mean that the service records comprising of adverse entries and other material of the petitioner stood washed away. The service records remained the same.

24. On consideration of overall service records of the petitioner and taking into consideration the entries in the ACR pertaining to the year 1991 which entail doubtful integrity, we perceive no illegality or error in the decision of the Full Court Meeting, making recommendation for compulsory retirement of the petitioner declaring him "dead-wood".

25. At this juncture it is apt to refer to the decision of the Apex Court rendered in the case of Pyare Mohan Lal vs. State of Jharkhand and others, (2010) 10 SCC 693, wherein in para 29 it is ruled thus :

"29. ........ More so, a single adverse entry regarding the integrity of an officer even in remote past is sufficient to award compulsory retirement....."

Thus, a single entry regarding integrity is sufficient to award compulsory retirement. Apart from that, overall service 14 record of the petitioner makes it luminescent, that he has been rightly adjudged fit to be retired compulsorily by the Full Court Meeting.

26. The law relating to compulsory retirement is no longer res integra. In Baikuntha Nath Das vs. Chief District Medical Officer, (1992) 2 SCC 299, the Apex Court has laid down certain criteria for the courts, on which it can interfere with an order of compulsory retirement and they include mala fides, if the order is based on no evidence, or if the order is arbitrary in the sense that no reasonable person would form the requisite opinion on the given material i.e. if it found to be a perverse order. The Court held as under :

"(i) An order of compulsory retirement is not a punishment. It implies no stigma nor any suggestion of misbehaviour.
(ii) The order has to be passed by the Government on forming the opinion that it is in the public interest to retire a Government servant compulsorily. The order is passed on the subjective satisfaction of the Government.
(iii) Principles of natural justice have no place in the context of an order of compulsory retirement. This does not mean that judicial scrutiny is excluded altogether. While the High Court or the Court would not examine the matter as an appellate Court, they may interfere if they are 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 person would form the requisite opinion on the given material : in short, if it is found to be a perverse order.
15
(iv) The Government (or the Review Committee, as the case may be) shall have to consider the entire record of service before taking a decision in the matter- of course attaching more importance to record of and performance during the later years. The record to be so considered would naturally include the entries in the confidential records/character rolls, both favourable and adverse. If a Government servant is promoted to a higher post notwithstanding the adverse remarks, such remarks lose their sting, more so, if the promotion is based upon merit (selection) and not upon seniority.
(v) An order of compulsory retirement is not liable to be quashed by a Court merely on the showing that while passing it uncommunicated adverse remarks were also taken into consideration. That circumstance by itself cannot be a basis for interference."

(Emphasis added).

27. Further, in the case of State of Gujarat vs. Umedbhai M. Patel, (2001) 3 SCC 314, the law relating to compulsory retirement has been crystallized and summarized as under :

"(i) Whenever the services 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.
16
(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."

28. In view of the aforesaid enunciation of law and in the conspectus of the arguments advanced on behalf of the parties, we find that the respondents have considered the entire service records of the petitioner in proper perspective, while passing the impugned order. We do not perceive any illegality or perversity of approach in the impugned order, warranting any interference in the present writ petition.

29. Ex-consequenti, the writ petition, being sans substratum, is dismissed without any order as to costs.

Pending interlocutory application(s), if any, also stands disposed of.

      (Ravi Malimath)                             (Vijay Kumar Shukla)
        Chief Justice                                     Judge


ac.


 Digitally signed by AJAY KUMAR CHATURVEDI
 Date: 2021.12.16 18:06:22 +05'30'