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 11, Cited by 0]

Delhi High Court

Nvk Ajay Kumar vs Union Of India & Ors on 14 January, 2026

Author: V. Kameswar Rao

Bench: V. Kameswar Rao, Manmeet Pritam Singh Arora

                          $~97
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                           Date of Decision : 14.01.2026

                          +    W.P.(C) 187/2021

                               EX NVK AJAY KUMAR (NVK/WRTNo.11957-Z)          .....Petitioner
                                            Through: Mr. Ajit Kakkar, Mr. Tejas Bhonge,
                                                     Advs. along with petitioner in person.

                                                  versus

                               UNION OF INDIA & ORS.                                .....Respondents
                                             Through:           Ms. Arunima Dwivedi, CGSC with
                                                                Ms. Himanshi Singh and Ms.
                                                                Monalisha Pradhan, Advs.

                          CORAM:
                          HON'BLE MR. JUSTICE V. KAMESWAR RAO
                          HON'BLE MS. JUSTICE MANMEET PRITAM SINGH ARORA

                          V. KAMESWAR RAO, J. (ORAL)

1. This petition has been filed with the following prayers: -

"a) To issue an appropriate writ of certiorari, order, or direction to the respondents for quashing the dismissal order dated 08.10.2019 by the Respondents
b) To issue an appropriate writ in the nature of mandamus, order, or direction to the Respondents to award lesser punishment and to re-instate the petitioner in service
c) Alternatively to convert the order of dismissal into discharge to unable him to other employment.
d) To issue an appropriate writ in the nature of mandamus, order, or direction to the Respondents to award disability pension as per the medical status of the petitioner.
e) To issue a Writ in nature of certiorari to issue directing the Signature Not Verified Signed By:PRADEEP W.P.(C) 187/2021 Page 1 of 21 SHARMA Signing Date:28.01.2026 20:42:53 respondent authorities to produce before this Hon'ble Court the entire records and proceedings including all the relevant Government orders, Memorandums, notices etc. at the time of hearing so the conscionable justice may be rendered by passing appropriate direction."

2. This present petition challenges the order dated 08.10.2019 whereby, the petitioner was dismissed from service. The facts of the case are that the petitioner was enrolled in the Indian Coast Guard on 30.07.2012. He was dismissed from service pursuant to the charges framed against him for causing wrongful gains to his colleagues, fabricating documents entitling the said colleagues to draw various allowances such as House Rent Allowance (HRA) from the public exchequer on receiving consideration from the said colleagues.

3. The contention of the petitioner is that the petitioner‟s Commanding Officer had given/pronounced lesser punishment but the punishment dismissal was again imposed on him. According to Mr. Ajit Kakkar, learned counsel for the petitioner, the details of his original punishment are as follows: -

a) Detention in custody of Coast Guard;
b) Deprivation of first GCB;
c) Stoppage of pay and allowance for a period of 30 days i.e., the time spent in Coast Guard custody; and
d) Stoppage of leave for 60 days.

4. According to him, four other persons to whom the petitioner is alleged to have released financial benefits by fabricating documents were also tried along with the petitioner, but the Commanding Officer had not recommended the punishment of dismissal from service as imposed on the Signature Not Verified Signed By:PRADEEP W.P.(C) 187/2021 Page 2 of 21 SHARMA Signing Date:28.01.2026 20:42:53 petitioner, on them. The change in the punishment as per Mr. Kakkar has been done behind the petitioner‟s back while he was admitted in the hospital.

5. Mr. Kakkar submits that the punishment awarded to the petitioner is disproportionate to the charges framed and proved. On this submission, he has relied upon a judgment of the Supreme Court in the case of Ranjit Thakur v. Union of India and Ors, (1987) 4 SCC 611. It is his case that the petitioner has already undergone punishment awarded to him after which he was dismissed from service and this act of the respondents amounts to violation of principles of natural justice and the settled principle of double jeopardy as per Article 20 of the Constitution of India. He has also argued that no Show Cause Notice was issued to the petitioner before dismissing him from service.

6. Mr. Kakkar argues that the respondents have put forth before this Court a false narrative, that annexure R-5 of the counter-affidavit has been edited and forged. The annexure R-5 is titled as "PUNISHMENT APPROVAL FORM" dated 13.01.2019, wherein, the petitioner was not awarded dismissal from service. Had the Commanding Officer awarded the punishment of dismissal the petitioner would have not undergone the four punishments imposed on him. In this respect, he states that the respondents have acted in an arbitrary manner and not followed the due process of law as laid down in the judgment of R.Karthik v. UOI and Ors., O.A No. 45/2014 decided by the AFT(RB) Chennai.

7. According to Mr. Kakkar, the punishment which was awarded to the petitioner was forwarded for approval of a higher authority on 13.01.2019 itself and within the course of time from 13.01.2019 to 08.10.2019, the Signature Not Verified Signed By:PRADEEP W.P.(C) 187/2021 Page 3 of 21 SHARMA Signing Date:28.01.2026 20:42:53 punishment which was awarded had been approved after which it was finalised and the petitioner underwent the same. It would be wrong to state that the petitioner was awarded dismissal of service which can be ascertained from annexure P-4, which is the statement of evidence.

8. He has also placed reliance on the judgment of Ex Nk S.Palanichamy v. UOI and Ors., O.A No.47/2015 decided by AFT(RB) Kochi, to state that there is a necessity of issuing a Show Cause Notice to a person before dismissal except where a conviction is awarded by a Court Martial or a Criminal Court.

9. Ms. Arunima Dwivedi, learned Central Government Standing Counsel states that a disciplinary action was initiated against the petitioner on 26.12.2018 on the following charges:-

"First Charge- Section-34 (f) of Coast Guard Act, 1978: Causing Wrongful Gain- in that he, at Mumbai, during Oct 18, caused wrongful gain of HRA w.e.f 30 Jul 16 to Vikash Kumar Singh, Nvk (QA), 13600-P of same unit by making and submitting to PCDA (Navy) under mentioned fabricated documents;
(a) ICGS Samrat letter No. 403 dated 30 Aug 18.
(b) Counter signed HRA certificates date 30 Aug 18.
(c) NAC of accommodation dated 20 Mar 18.
(d) Genform no. CG/392/N dated 02 Jul 18.

Second Charge --Section-44 of Coast Guard Act, 1978

- Violation of good order and discipline in that he, at Mumbai, during Sep to Nov 18, received Rs. 51,000/ from Vikash Kumar Singh, Nvk (QA), 13600-P of same unit towards fabricating and submission of HRA claim as mentioned in first charge.

Third Charge - Section-33(e) of Coast Guard Act, 1978

- Obtaining for another person allowance-in that he, at Mumbai, during Aug 18, forged signatures of LOGO and Regulating Officer of ICGS Samrat and Signature Not Verified Signed By:PRADEEP W.P.(C) 187/2021 Page 4 of 21 SHARMA Signing Date:28.01.2026 20:42:53 Accommodation Officer of CGDHQ-2 for making of documents mentioned in first charge.

Fourth Charge- Section-34 (f) of Coast Guard Act, 1978- Causing wrongful gain- in that he, at Mumbai, during Oct 2018 caused wrongful gain of HRA w.e.f 01 Mar 17 to Naresh Prasad, Nvk (Wtr), 13791-T of same unit by making and submitting to PCDA (Navy) fabricated documents pertaining HRA.

Fifth Charge- Section-33 (e) of Coast Guard Act, 1978- Obtaining for another person allowance in that he, at Mumbai, during Oct 18. agreed to receive Rs. 5,000/- from Naresh Prasad, Nvk (Wtr), 13791-T of same unit towards fabricating and submission of HRA claim as mentioned in fourth charge.

Sixth Charge- Section-33(e) of Coast Guard Act, 1978- Obtaining for another person allowance- in that he, at Mumbai, during Oct 18, forged signatures of LOGO and Regulating Officer of ICGS Samrat and Accommodation Officer of CGDHQ-2 for making of documents mentioned in fourth charge."

10. She states that petitioner pleaded guilty to all the charges at the time of hearing of charges and also after recording of evidence. According to her, the petitioner in his statement in record of evidence had admitted that Vikash Kumar Singh, Navik had approached him seeking favour regarding grant of non-entitled HRA. The petitioner told Vikash Kumar Singh that being in-living onboard ship, he was not entitled to the same. On insistence by Vikash Kumar Singh and since Vikash Kumar Singh had financially problem at home, the petitioner agreed to do so at 50% of the arrears of the HRA. On obtaining permanent reporting Gen Form from Vikash Kumar Singh, the petitioner prepared his HRA claim document and obtained signatures of Vikash Kumar Singh on HRA certificate. The petitioner then forged signatures of LOGO and Regulating Officer of ICGS Samrat and Signature Not Verified Signed By:PRADEEP W.P.(C) 187/2021 Page 5 of 21 SHARMA Signing Date:28.01.2026 20:42:53 Accommodation Officer of DHQ-2 on claim documents. The petitioner had also scanned the round seal of Accommodation Officer, DHQ-2 and affixed it on said forged documents.

11. The petitioner then met Pradeep Tambe of PCDA (N), Mumbai, who asked for Rs. 6,000/- as an advance for processing the documents, which was given by the petitioner to him and thereafter received from Vikash Kumar Singh.

12. In October, 2018, Vikash Kumar Singh received HRA along with arrears w.e.f. July, 2016. Vikash Kumar Singh then paid Rs. 45,000/- to the petitioner as agreed. Further, out of the total amount of Rs. 51,000/- received from Vikas Kumar Singh, he paid Rs. 15,000/- to Pradeep Tambe of PCDA.

13. Similarly, when Naresh Prasad approached the petitioner, the latter agreed for the same provided Naresh Prasad agrees to pay Rs. 5,000/- to Pradeep Tambe of PCDA (N).

14. The petitioner then took out the permanent GENFORM of Naresh Prasad from the office and prepared HRA claim documents and forged signatures of concerned officer thereon. She submits that on the basis of thorough and detailed enquiry/investigation, respondent no. 4 proposed the punishment of dismissal from Coast Guard service to the petitioner on punishment approval form, which was approved by respondent no.2/ competent authority and thereafter the penalty of dismissal from Coast Guard service was imposed on him.

15. Ms. Dwivedi has denied the case of the petitioner that the petitioner has undergone the punishment. She denied that the petitioner had been recommended minor punishment. Insofar as the argument of Mr. Kakkar regarding non-issuance of show cause notice for initiation of disciplinary Signature Not Verified Signed By:PRADEEP W.P.(C) 187/2021 Page 6 of 21 SHARMA Signing Date:28.01.2026 20:42:53 action is concerned, Ms. Dwivedi has argued that there is no provision for the same.

16. She refers to the copy of offence report dated 12.01.2019 which lists the charges and the plea. The same reads as under:

Signature Not Verified Signed By:PRADEEP W.P.(C) 187/2021 Page 7 of 21 SHARMA Signing Date:28.01.2026 20:42:53

17. She states charges leveled against the petitioner have been admitted by him including the acts of forgery, manipulation, fabrication, etc., to secure unjust and illegal enrichment and cause loss to the respondent organisation. The penalty imposed on the petitioner is just and Signature Not Verified Signed By:PRADEEP W.P.(C) 187/2021 Page 8 of 21 SHARMA Signing Date:28.01.2026 20:42:53 proportionate. It is also an admitted fact that the petitioner had earlier been punished for being absent without leave under Section 26 of the Coast Guard Act, 1978 („the Act‟ for short).

18. Ms. Dwivedi has also referred to the previous acts of the petitioner which attracted appropriate punishment at the said time. The argument that the petitioner was awarded a minor punishment which was then enhanced to dismissal from service, while alleging discrepancy in documents has been denied by Ms. Dwivedi. She also states that a perusal of all the relevant documents held at the headquarters are the same and the punishment proposed and forwarded for approval is dismissal from the Coast Guard service. She states that a perusal of the reply of DIG who was the then Commanding Officer of the petitioner, whose signatures are visible on the document produced by the petitioner in the rejoinder affidavit reveals that the Officer himself has stated that he had forwarded a Punishment Approval Form (PAF) with dismissal from the Coast Guard service and that the document which has been produced by the petitioner was a draft document which the Commanding Officer had ordered to be destroyed. She states that the production of the said document by the petitioner clearly indicates the mischievous intent of the petitioner to mislead this Court. She has alleged mala fide on the part of the petitioner since he was aware of the functioning of the service and has deliberately produced a document before this Court with full knowledge that the document is not a valid document. Such an action cannot be considered to be an innocent mistake.

19. She states that if the punishment awarded to the petitioner as he claims was promulgated then there would have been a punishment GENFORM wherein the details of his casualty would have been recorded Signature Not Verified Signed By:PRADEEP W.P.(C) 187/2021 Page 9 of 21 SHARMA Signing Date:28.01.2026 20:42:53 and forwarded to the bureau of Naviks, BUVIK, which is the cadre Controlling Authority for the enrolled personnel in the Indian Coast Guard.

20. Further, if the punishment had been awarded to the petitioner, then the PAF which he claims to have been forwarded by the ship would have been replied to by the Competent Authority and there would have been a communication trail, which according to Ms. Dwivedi is absent in this case. She has argued that the petitioner has procured the draft PAF document before its destruction and kept it in his possession illegally and intends to now mislead this Court by producing the same on record with an affidavit. In this regard, she has referred to annexure R-19 which is a copy of the punishment GENFORM, which has endorsed the punishment to the petitioner as dismissal from the Coast Guard service. The GENFORM report reads as under:

21. Having heard the learned counsel for the parties and perused the Signature Not Verified Signed By:PRADEEP W.P.(C) 187/2021 Page 10 of 21 SHARMA Signing Date:28.01.2026 20:42:53 record, the short issue which arises for consideration is whether as contended by Mr. Kakkar, the petitioner was awarded a lesser punishment, which was later changed to that of dismissal from service.

22. The submission of Mr. Kakkar is that the respondent No. 3, Commander has pronounced the minor punishment and hence, the punishment of dismissal is illegal.

23. Suffice to state, the case of the respondents and the Commandant is that on perusal of all the relevant documents held at the headquarters, the punishment proposed and forwarded for approval, is dismissal from Coast Guard Service.

24. Mr. Kakkar has relied upon the letter, which according to him the Commanding Officer had sent to the Approving Authority to state that the petitioner has been awarded a minor punishment:-

"The Commander Coast Guard Region (West) Worli Sea Face, Worli Mumbai-400030 SUBMISSION OF PAF TO THE APPROVING AUTHORITY AJAY KUMAR NVK (WTR) 11957-Z Sir, I beg to inform for your approval the following to be awarded to the aforesaid accused:
a) Detention in Coast Guard Custody for 30 days
(b) Deprivation of First GCB
(c) Stoppage of Pay & Allowance for 30 days (For period of detention in CG custody)
(d) Stoppage of leave for 60 days
2. The accused Service Book, Offence Report and Record of Evidence are annexed herewith.
Signature Not Verified Signed By:PRADEEP W.P.(C) 187/2021 Page 11 of 21 SHARMA Signing Date:28.01.2026 20:42:53

-sd-

(Manoj Bhatia) Deputy Inspector General Commanding Officer"

25. The stand of the Officer i.e., Commanding Officer in this regard can be seen from the documents at Annexure-5 of the Counter Affidavit to state that punishment awarded to the petitioner is dismissal from service and not the minor punishment as alleged by the petitioner:-

"PUNISHMENT APPROVAL FORM ICGS Samrat Date : 13 Jan 2019 No 203 (i) For "Dismissal from Coast Guard Service"

Whereas Name Ajay Kumar Rank Nvk(Wtr) No.11957-Z Good Conduct Medal : Nil Good Conduct Badges : One Date of Birth : 15 Jul 1992 Date of entry into CG Services : 30 Jul 2012 Date of Joining ICGS Samrat : 20 Mar 2018 Character assessed to date : VG Was charged for that he did

(a) (First Charge) "At Mumbai, during Oct 2018, caused wrongful gain of 30 Jul 2016 to Vikash Kumar Singh, Nvk (QA), (13600-P) of same unit submitting to PGDA (N) under mentioned fabricated documents thereby committed an offence punishable under section 44 of Coast Guard Act 1978.

(i) ICGS Samrat letter No. 403 dated 30 Aug 18.

(ii) Counter signed HRA certificates dated 30 Aug 18.

(iii) NAC of accommodation dated 20 Mar 18.

(iv) Genform No. CG/392/N dated 02 Jul 18.

Signature Not Verified Signed By:PRADEEP W.P.(C) 187/2021 Page 12 of 21 SHARMA Signing Date:28.01.2026 20:42:53

(b) (Second Charage) "At Mumbai, during Sep to Nov 18, received Rs.51,000/- (rupees Fifty One thousand) from Vikas Kumar Singh, Nvk (QA), 13600-p of same unit towards fabricating and submission of HRA claim as mentioned in first charge, thereby committed an offence punishable under Section 44 of the Coast Guard Act, 1978.

(c) (Third Charge) "At Mumbai during Aug 2018, forged signatures of LOGO and Regulating Officer of CGDHQ-2 for making of documents in first charge, thereby committed offence punishable 33(e) of Coast Guard Act 1978.

(d) (Fourth Charge) "At Mumbai during Oct 2018 caused wrongful gain of HRA wef 01 Mar 2017 to Naresh Prasad, Nvk (Wtr), (13797-T) of same unit by making and submitting to PCDA (N) fabricated documents pertaining to HRA, thereby committed an offence punishable under section 34(f) of Coast Guard Act 1978.

(e) (Fifth Charge) "At Mumbai, during Oct 2018, agreed to receive Rs. 5,000/- (Rupees Five Thousand Only) from Naresh Prasad, Nvk (Wtr), (13791-T) of same unit towards fabricating and submission of HRA claim as mentioned in fourth charge, thereby committed an offence punishable under section 44 of Coast Guard Act 1978.

(f) (Sixth Charge) "At Mumbai during Oct 2018, forged signatures of LOGO and Regulating Officer of ICGS Samrat and Accommodation Officer of CGDHQ-2 for making of documents mentioned in fourth charge, thereby committed an offence punishable under section 33(e) of Coast Guard Act 1978.

And whereas I did, on the 12 day of Jan 19 personally and publically, in the presence of the accused and the witness, Investigated the matter and the accused has pleaded guilty to the charges.

Having heard the evidence of Sombir Dabas P/Adh(QA) 02842-P. Vikash Kumar Singh Nvk(QA) 13600- P and Naresh Prasad Nvk(Wtr) 13791-T in support of the charges, I consider the charges to be substantiated against him and Signature Not Verified Signed By:PRADEEP W.P.(C) 187/2021 Page 13 of 21 SHARMA Signing Date:28.01.2026 20:42:53 adjudge him to be punished as follows:-

"Dismissal from Coast Guard Service"

Given under my hand onboard ICGS Samrat on the day of Jan 2019.

-sd-

(Manoj Bhatia) Deputy Inspector General Commanding Officer"

26. According to respondents, the document on which reliance has been placed by the petitioner has never been communicated to the petitioner and any punishment proposed on the petitioner was subject to the approval by the Competent Authority. It is also stated the document on which, much reliance has been placed by the petitioner, erroneously, the penalty of dismissal was not mentioned. The error was rectified by issuing a further communication dated 13.01.2019, which has been approved by the Competent Authority. Hence, the punishment of dismissal shall hold good for all purposes.

27. In this regard, we may reproduce the stand of the respondents in the short affidavit wherein the respondents have clarified their stand on the documents on which much reliance has been placed by the petitioner in the following manner:-

"It is submitted that in pursuance to this Hon'ble High Court order dated 02 May 24, a letter was sent to the Regional Headquarters (West), under whose operational/ administrative command, the ex-ship of the petitioner i.e. ICGS Samrat is positioned. This Headquarters i.e. CGHQ vide letter LW/0501/594 dated 08 May 24 sought clarification from RHQ(W) and ICGS Samrat W.r.t the PAF produced in court by Signature Not Verified Signed By:PRADEEP W.P.(C) 187/2021 Page 14 of 21 SHARMA Signing Date:28.01.2026 20:42:53 the petitioner in his rejoinder affidavit. A copy of CGHQ letter LW/0501/594 dated 08 May 24 vide which the clarification was sought from the Regional Headquarters in Mumbai/ICGS Samrat is annexed as Annexure R-13.
13. RHQ(W) vide letter LW/1004/V/Vol-XIII dated 13 May 24 have intimated that they had sought clarification from ICGS Samrat and also DIG Manoj Bhatia, who was the then Commanding officer of the petitioner whose signature is visible on the document produced by the petitioner in the rejoinder affidavit. RHQ(W) vide letter ibid have informed that ICGS Samrat have informed that as per the records held with the ship, PAF indicating sentence of "Dismissal from Coast Guard service" was submitted to RHQ(W) vide lCGS Samrat letter 203(i) dated 13 Jan 2019. Further, RHQ(w) have also intimated that they have also ascertained the records with regard to the petitioner and it has been established that PAF dated 13 Jan 19 recommending punishment of "Dismissal from Coast Guard service" was received from ICGS Samrat which is the same document that ICGS Samrat have also mentioned in their reply. It is also pertinent to note here that a reply was also sought from DIG Manoj Bhatia, who was the then Commanding officer of the petitioner whose signature is visible on the document produced by the petitioner in the rejoinder affidavit. The officer has replied that PAF which was forwarded for approval was for "Dismissal from Coast Guard service". The officer has also stated that during the process of preparing the PAF he had noticed that the punishment of "Dismissal from Coast Guard service"

was missing from the PAF, therefore, he directed the concerned staff to re-prepare the document with the correct punishment and to destroy the incorrect document. Thereafter, only the corrected PAF was forwarded for approval of the competent authority in which the punishment proposed was only "Dismissal Signature Not Verified Signed By:PRADEEP W.P.(C) 187/2021 Page 15 of 21 SHARMA Signing Date:28.01.2026 20:42:53 from Coast Guard service". A copy of RHQ (W) letter LW11004IVI Vol-XIII dated 13 May 24 vide which the clarification is provided to the query sought by CGHQ, Delhi, is annexed as Annexure R-14. A copy of CGRHQ (W) fax LWI 1004/B/Vol-XIII dated 09 May 24 vide which clarification was sought by RHQ(W) from ICGS Samrat the ex-ship of the petitioner, is annexed as Annexure R-15. A copy of CGRHQ (W) fax LWI 1004/B/Vol-XIII dated 10 May 24 vide which clarification was sought from DIG Manoj Bhatia; the ex-Commanding Officer of the petitioner is annexed as Annexure R-16. A copy of ICGS Samrat fax 203 dated 10 May 24 alongwith enclosures vide which they have re[plied to RHQ(W) is annexed as Annexure R-17. A copy of CGDHQ-ll fax 212/01 dated 10 May 24 vide which DIG Manoj Bhatia has replied to RHQ(W) is annexed as Annexure R-18.

14. It is submitted that the documents, records held with the various Unis/Headquarters In the order of hierarchy i.e. to whom the PAF was forwarded, has been verified. The various Headquarters are as follows:-

(a) ICGS Samrat, Mumbai - ex ship where petitioner was last posted.
(b) Regional Headquarters (West), Mumbai the Regional Headquarters where ICGS Samrat had initially forwarded the PAF on 13 Jan 19.
(c) Headquarters Coast Guard Commander (Western Seaboard), Mumbai - The Headquarters above RHQ(W) where the PAF was forwarded for scrutiny and further forwarding to CGHQ.
(d) Coast Guard Headquarters, Delhi - The Service Headquarters where the case was finally scrutinized and approval was accorded by Director General Indian Coast Guard, DGICG for the punishment of "Dismissal from Coast Guard service".

It is submitted that the documents held in all these Signature Not Verified Signed By:PRADEEP W.P.(C) 187/2021 Page 16 of 21 SHARMA Signing Date:28.01.2026 20:42:53 Headquarters are the same and the punishment proposed and forwarded for approval on PAF is "Dismissal from Coast Guard service". A perusal of the reply of DIG Manoj Bhatia, who was the then Commanding officer of the petitioner whose signature is visible on the document produced by the petitioner in the rejoinder affidavit reveals that the officer himself has stated that he had forwarded a PAF with "Dismissal from Coast Guard service" and that the document which the petitioner has produced in the rejoinder affidavit was a draft document which the Commanding Officer had ordered to be destructed. However, the production of the same by the petitioner clearly indicates the mischievous intent of the petitioner and the fraudulent intent to mislead this Hon'ble Court. The petitioner being aware of the functioning of the service has deliberately produced this document before court with full knowledge that the document is not a valid document. Therefore the actions of the petitioner cannot be construed as an innocent mistake. It is common knowledge in service that if he had been awarded the punishments that he claims to have been awarded then the same would have been promulgated to him and there would have been a punishment GENFORM wherein the details of his casualty would have been recorded and forwarded to Bureau of Naviks, BUVIK which is the cadre controlling authority for Enrolled Personnel in Indian Coast Guard. Further, if the Punishment would have been awarded then the Punishment Approval Form which he claims to have been forwarded by the ship would have been replied to by the competent Authority and there would have been a communication trail, which is absent in this case, It is submitted that in all probability the petitioner would have laid his hands on the draft PAF document and before destruction would have kept it in his possession illegally and has now with the intent to mislead this Hon'ble Court has Signature Not Verified Signed By:PRADEEP W.P.(C) 187/2021 Page 17 of 21 SHARMA Signing Date:28.01.2026 20:42:53 produced it as a record on an affidavit, A copy of the Punishment GENFORM wherein the casualty has been endorsed as "Dismissal from Coast Guard service" is annexed as Annexure R-19."

28. The aforesaid brings clarity on the stand taken by the petitioner that the minor penalties have been imposed. No such punishments can be said to have been imposed without the approval of the competent authority and in this regard we refer to the judgment in the case of Union of India v. B.V. Gopinath, (2014) 1 SCC 677 as under:

"41. Disciplinary proceedings against the respondent herein were initiated in terms of Rule 14 of the aforesaid Rules. Rule 14(3) clearly lays down that where it is proposed to hold an inquiry against a government servant under Rule 14 or Rule 15, the disciplinary authority shall draw up or cause to be drawn up the charge-sheet. Rule 14(4) again mandates that the disciplinary authority shall deliver or cause to be delivered to the government servant, a copy of the articles of charge, the statement of the imputations of misconduct or misbehaviour and the supporting documents including a list of witnesses by which each article of charge is proposed to be proved. We are unable to interpret this provision as suggested by the Additional Solicitor General, that once the disciplinary authority approves the initiation of the disciplinary proceedings, the charge-sheet can be drawn up by an authority other than the disciplinary authority. This would destroy the underlying protection guaranteed under Article 311(1) of the Constitution of India. Such procedure would also do violence to the protective provisions contained under Article 311(2) which ensures that no public servant is dismissed, removed or suspended without following a fair procedure in which he/she has been given a reasonable opportunity to meet the allegations contained in the charge-sheet. Such a chargesheet can only be issued upon approval by the appointing authority i.e. Finance Minister."

(emphasis supplied) Signature Not Verified Signed By:PRADEEP W.P.(C) 187/2021 Page 18 of 21 SHARMA Signing Date:28.01.2026 20:42:53

29. Now, the question is whether the penalty of dismissal from service of Coast Guard imposed on the petitioner is justified.

30. We may also state the reliance placed by Mr. Kakkar on the document as referred in paragraph 26 above is concerned, the same shall come into effect only if the same is approved by the Competent Authority. It is not the case of the petitioner nor anything has been placed before us to say that the same has been approved by the Competent Authority. So it follows, the said document will not have the effect of having been approved and thereof imposed on the petitioner. In this regard, we refer to the judgment in the case of State of Jharkhand and Others v. Rukma Kesh Mishra, 2025 SCC OnLine SC 676 wherein the Supreme Court while interpreting the judgment in B.V. Gopinath (supra) had held that where a document lacks assent of the competent authority, the same shall not come into effect, the relevant portion of the judgment is reproduced below:

"39. Viewed from whichever angle, we are unable to support the finding returned by the Single Judge, since affirmed by the Division Bench, that the charge-sheet did not have the approval of the competent authority though both the Benches indubitably agreed that the proposal to initiate disciplinary proceedings did have such approval. We repeat, the entire proposal of initiating disciplinary proceedings inclusive of the draft charge-sheet, to suspend the respondent pending such proceedings and the names of the officers who would conduct the inquiry and present the case of the department in such inquiry having been approved by the Chief Minister, the Single Judge seems to have occasioned a grave miscarriage of justice in interfering with the order of dismissal on the wholly untenable ground of lack of approval of the charge-sheet by the Chief Minister; and the Division Bench, by failing to right the wrong, equally contributed to the failure of justice."
Signature Not Verified Signed By:PRADEEP W.P.(C) 187/2021 Page 19 of 21 SHARMA Signing Date:28.01.2026 20:42:53

31. In light of the reasoning above, the argument of Ms. Dwivedi must be accepted that all the necessary steps, were taken, as can be seen from the affidavit such as the letter dated 08.03.2019, forwarding the PAF to the Appropriate Authority which letter was then acted upon by the Deputy Inspector General, Chief Staff Officer (P&A) for the Coast Guard vide letter dated 14.03.2019 at Annexure R-11. Along with the decision of the Approving Authority being the Director General of the Coast Guard dated 17.05.2019 which was read to the petitioner on 08.10.2019; moreover, the explanation regarding the mismatch of the GENFORM, from the concerned officer, who stated vide fax dated 10.05.2024 that while checking the documents it was noticed that the punishment of dismissal was erroneously missed, the documents were re-prepared with the punishment of dismissal incorporated and thereafter dispatched.

32. We also find merit in the submission of Ms. Dwivedi that, no punishment was announced until the approval of the Appropriate Authority was taken. The earlier set of documents were never sent to the higher authority for approval.

33. In any case, the charges to which the petitioner has pleaded guilty are of very serious nature inasmuch as the petitioner has facilitated the grant of HRA to ineligible enrolled persons by fabricating documents and in exchange of illegal gratification. To hold, against those charges, the petitioner must have been given a lesser punishment than dismissal is impermissible. Hence the judgment relied upon by Mr. Kakkar in the case of Ranjit Thakur (supra) is not applicable to the facts of this case as the punishment imposed on the petitioner herein is not disproportionate and no judicial interference is required.

Signature Not Verified Signed By:PRADEEP W.P.(C) 187/2021 Page 20 of 21 SHARMA Signing Date:28.01.2026 20:42:53

34. We do not find any merit in the petition, the same is, accordingly, dismissed.

V. KAMESWAR RAO, J MANMEET PRITAM SINGH ARORA, J JANUARY 14, 2026 sr Signature Not Verified Signed By:PRADEEP W.P.(C) 187/2021 Page 21 of 21 SHARMA Signing Date:28.01.2026 20:42:53