Central Administrative Tribunal - Delhi
Pradeep Hooda (No.24557/Ptc) (Pis ... vs Government Of Nct Of Delhi Through on 10 January, 2012
CENTRAL ADMINISTRATIVE TRIBUNAL PRINCIPAL BENCH NEW DELHI Original Application Nos.2458 of 2011 This the 10th day of January, 2012 HONBLE SHRI JUSTICE V. K. BALI, CHAIRMAN HONBLE DR. RAMESH CHANDRA PANDA, MEMBER (A) Pradeep Hooda (No.24557/PTC) (PIS No.29100976) S/o Rajender, R/o Rurki, PS Sampla, District Rohtak (Haryana). Applicant ( By Shri Sachin Chauhan, Advocate ) Versus 1. Government of NCT of Delhi through Commissioner of Police, Police Headquarters, IP Estate, New Delhi. 2. Principal Training College, Jharoda Kalan, New Delhi. 3. Deputy Commissioner of Police/ Vice-Principal, Police Training College, Jharoda Kalan, New Delhi. Respondents ( By Ms. Rashmi Chopra, Advocate ) O R D E R Justice V. K. Bali, Chairman:
Pradeep Hooda, a constable in Delhi Police, has filed this Original Application under section 19 of the Administrative Tribunals Act, 1985, calling in question orders Annexure A-1 to A-3, and in consequence of setting aside the orders aforesaid, to reinstate him in service with all consequential benefits, including seniority, promotion and pay and allowances etc. Annexure A-1 is show cause notice dated 04.02.2011, vide which the applicant was put to notice as to why his services be not terminated under rule 5(1) of the Central Civil Services (Temporary Service) Rules, 1965 (hereinafter to be referred as the Rules of 1985). We do not know why Annexure A-2 dated 17.06.2011, whereby the show cause notice aforesaid has been withdrawn, has been challenged. Annexure A-3 is order dated 30.06.2011 vide which services of the applicant have been terminated under rule 5 of the Rules aforesaid.
2. The facts of the case would reveal that the applicant was selected as constable on the basis of merit through written test, physical endurance test, interview and medical test. He successfully underwent training at the Police Training College, but was served with a show cause notice dated 04.02.2011 under rule 5 of the Rules of 1965, with the allegation that he had not revealed his involvement in a criminal case pertaining to FIR No.190/2006 u/s 398/307/34 IPC and u/s 25/54/59 Arms Act, PS City, Sonepat, in his application and attestation forms, and that he had given a false undertaking at the time of joining service. The applicant gave a detailed reply to the show cause notice. The notice aforesaid was withdrawn on 17.06.2011, but vide order dated 30.06.2011 his services were terminated under rule 5.
3. It is the case of the applicant that on the date of filling up the application form and attestation thereof, he had since already been acquitted in the criminal case on 24.11.2006, and that he was a minor at the time of commission of the crime and was dealt with by the juvenile court. It is pleaded that there was no intention on the part of the applicant to conceal information in relation to the criminal case, as he was under a bona fide belief that in a matter wherein he might have been acquitted, there would be no need to make a mention of the same.
4. Pursuant to notice issued by this Tribunal, the respondents appeared and filed their counter reply contesting the cause of the applicant. There would be no need to make a mention of the averments made in the reply, as one thing which stands out is that the applicant was admittedly a juvenile at the time of commission of the crime and was dealt with by the juvenile court. Even though the judgment of the juvenile court is placed on records, wherein it is recorded that witnesses had turned hostile and the applicant was acquitted, but the fact remains that the applicant was a minor or a juvenile at the time of commission of the crime, and in our considered view, even if conviction was to be recorded against the applicant, the same could not have stood in his way in securing employment in Delhi Police. Insofar as, non-disclosure of involvement of the applicant in the criminal case is concerned, the matter stands clinched in favour of the applicant by a recent judgment of the Honble Supreme Court in Commissioner of Police & others v Sandeep Kumar [Civil Appeal No.1430 of 2007, decided on 17.03.2011]. In the case aforesaid the respondent had concealed his involvement in a criminal case under Section 325/34 IPC, in which he had been acquitted, even though on compromise. Even though, the respondent was not a juvenile and was about 20 years of age at the time of occurrence of the incident, the Honble Supreme Court still held cancellation of his provisional selection to be illegal, observing that at young age people often commit indiscretions and such indiscretions can often be condoned. It was further observed that youth are not expected to behave in as mature a manner as older people, and minor indiscretions made by young people should be condoned rather than to brand them as criminals for the rest of their lives. Following the judgment of the Apex Court, a Division Bench of the High Court of Delhi has allowed a writ petition bearing W.P. (C) No.8223/2011 on 22.11.2011, in the matter of Rajesh Kumar v Commissioner of Police & another. Be that as it may, the applicant being a juvenile at the time of commission of the crime, he could not suffer in the matter of securing a public employment. This aspect of the matter has been threadbare dealt with by us in our judgment recorded in OA No.1007/2007 in the matter of Satya Narayan Meena v Union of India & others, decided on 23.10.2007. We may reproduce the relevant part of the judgment, which directly deals with the issue in hand, thus:
14. The Act of 2000 came into being for the care, protection, treatment, development and rehabilitation of neglected or delinquent juveniles. The very introduction of the Act of 2000 would reveal that Juvenile Justice Act, 1986 was enacted by the Parliament. Several provisions of the Constitution including clause (3) of article 15, clauses (e) and (f) of article 39, articles 45 and 47 also impose on the State a primary responsibility of ensuring that all the needs of children are met and that their basic human rights are fully protected. On 20th November, 1989 General Assembly of the United Nations adopted the Convention on the Rights of the Child wherein a set of standards to be adhered to by all State parties in securing the best interests of the child has been prescribed. The convention emphasizes social re-integration of child victims, to the extent possible, without resorting to judicial proceedings. The statement of Objects and Reasons of Act of 2000 would further reveal that under the Juvenile Act, 1986, much greater attention was required to be given to children in conflict with law or those in need of care and protection. It was specifically mentioned that the justice system as applicable for adults is not considered suitable for being applied to a juvenile or the child or any one on their behalf including the police, voluntary organizations, social workers, or parents and guardians, throughout the country and there was urgent need of creating adequate infrastructure necessary for the implementation of the proposed legislation with a larger involvement of informal systems specially the family, the voluntary organizations and the community. In the context aforesaid, number of proposals were made, some of which are enumerated below:
to make the juvenile system meant for a juvenile or the child more appreciative of the developmental needs in comparison to criminal justice system as applicable to adults;
to minimize the stigma and in keeping with the developmental needs of the juvenile or the child, to separate the Bill into two parts one for juveniles in conflict with law and the other for the juvenile or the child in need of care and protection;
to provide for effective provisions and various alternatives for rehabilitation and social reintegration such as adoption, foster care, sponsorship and aftercare of abandoned, destitute, neglected and delinquent juvenile and child.
What clearly emerges from the Objects and Reasons of Act of 2000 is that judicial system has to be more appreciative of the developmental needs of children in comparison with the adults. The same is also to make effective provisions and various alternatives for rehabilitation and social integration and to minimize the stigma of a juvenile, for which purpose, the Bill is in two parts one for juvenile in conflict with law, and another for juvenile in need of care and protection. In the background of Objects and Reasons of Act of 2000, relevant provisions of the Act need to be examined. Section 19 of Act of 2000, pertaining to removal of disqualification attaching to conviction, reads as follows:
(1) Notwithstanding anything contained in any other law, a juvenile who has committed an offence and has been dealt with under the provisions of this Act shall not suffer disqualification, if any, attaching to a conviction of an offence under such law (emphasis supplied).
(2) The Board shall make an order directing that the relevant records of such conviction shall be removed after the expiry of the period of appeal or a reasonable period as prescribed under the rules, as the case may be.
A careful reading of the Objects and Reasons of the Act of 2000 and Section 19 thereof, would make it abundantly clear that a juvenile in conflict with law has to be rehabilitated and the stigma of conviction has also to be minimized. It appears to us that if a juvenile having been dealt with under the Act of 2000 is unable to secure a Government job for the rest of his life, it would be neither his rehabilitation nor reduction in the stigma that may be attached to the conviction for an offence for which he might have been tried. Provisions of the Probation of Offenders Act and that of the Juvenile Justice (Care and Protection of Children) Act, 2000, were compared and a marked distinction was found in the provisions of the two Acts. In that regard, we observed as follows:
17. In Harichand (supra)*, the appellant was convicted of an offence under section 408 of the Indian Penal Code and sentenced to undergo rigorous imprisonment for a term of two years and to pay a fine of Rs.1000/-. In appeal, the Sessions Court upheld the conviction but set aside the sentence and directed release of applicant on probation under Section 4 (1) of the Act of 1958, on his entering bond for good conduct in the sum of Rs.5000/- and furnishing a surety for the like amount. The appellant was dismissed from Government service. He challenged his dismissal in High Court but without any favourable result. Thus, the appellant challenged the order of High Court in the Honble Supreme Court. The counsel representing appellant urged, on the basis of section 12 of the Act of 1958, that the appellant even though found guilty, would not suffer any disqualification, if any, attached to his conviction and therefore, he could not be removed from service. For his contention, he relied upon a judgment of the Honble Supreme Court in the case of Aritha Chander Rao v. State of Andhra Pradesh, 1981 (Supp) SCC 17. While dealing with the plea of the counsel for the appellant, the Honble Supreme Court observed thus:
7. In our view Section 12 of the Probation of Offenders Act would apply only in respect of a disqualification that goes with a conviction under the law which provides for the offence and its punishment. That is the plain meaning of the words disqualification, if any, attaching to a conviction of an offence under such law therein. Where the law that provides for an offence and its punishment also stipulates a disqualification, a person convicted of the offence but released on probation does not by reason of Section 12 suffer the disqualification. It cannot be held that, by reason of Section 12, a conviction for an offence should not be taken into account for the purpose of dismissal of the person convicted from Government service. *Harichand v Director of School Education, 2000 (1) SCT 272 We further observed as follows:
18. We have given our thoughtful consideration to the contentions raised by the learned counsel for the parties as noted above. We are of the firm view that once the very Object of the Act of 2000 is to, inter-alia, rehabilitate the child in conflict with law and to minimise the stigma, and when a provision has been made by Legislature to achieve this object and further when there is a conscious distinction made between a juvenile and adult in conflict with law, the provisions of Section 12 of the Act of 1958 even though para material to sub section 1 of Section 19 of Act, of 2000, and the judicial precedents that have been cited by Mr.Luthra, would not be of much relevance. Once, a juvenile in conflict with law has necessarily to be dealt with under the provisions of Act of 2000, it is obvious that Act of 1958 would apply to adults.
19. We have gone through the statement of Objects and Reasons of 1958 and the same are only to release the Offenders on Probation for good conduct, instead of sentencing them to imprisonment. In several states, there were no separate probation laws and even in the States where there were number of laws they were not adequate to meet the present requirements. Meanwhile, there was increasing emphasis on the reformation and rehabilitation of the offender as useful and self reliant member of society without subjecting him to the deleterious effects of jail life. It is in this background that Central law on the subject came into being which may be uniformly applicable to all the states. The object of the Act was further to admonish in respect of certain specific acts and to empower Courts to release them on probation if they are found to be less than 21 years of age. The sole object of the Act of 1958, appears to be an endeavour to reform a person who is not a juvenile but below age of 21 years, with regard to some offence so as not to send him to jail where he may mix with hardened criminals and become menace to the society. The object of the Act, does not reflect rehabilitation of an offender.
20. Having seen different objects of the two Acts i.e. 1958 and 2000, it is now time to see if there is any material difference between Section 12 of the Act of 1958 and Act of 19 of 2000. Same read thus:
Section 12 of the Act of 1958 reads thus, 12. Removal of disqualification attaching to conviction.Notwithstanding anything contained in any other law, a person found guilty of an offence and dealt with under the provisions of section 3 or section 4 shall not suffer disqualification, if any, attaching to a conviction of an offence under such law:
Provided that nothing in this section shall apply to a person who, after his release under section 4 is subsequently sentenced for the original offence.
Section 19 of the Act of 2000, reads thus :
(1) Notwithstanding anything contained in any other law, a juvenile who has committed an offence and has been dealt with under the provisions of this Act shall not suffer disqualification, if any, attaching to a conviction of an offence under such law.
(2) The Board shall make an order directing that the relevant records of such conviction shall be removed after the expiry of the period of appeal or a reasonable period as prescribed under the rules, as the case may be.
Section 12 of the Act of 1958 and Section 19 (1) of the Act of 2000 do appear to be pari materia. There is, however, substantial difference between the two. There is no sub-section (2) in the Act of 1958, like sub-section (2) of section 19 of Act of 2000. Sub-section (2) of Section 19 of the Act of 2000 provides that record of conviction of a delinquent has to be removed after expiry of period of appeal or reasonable period as prescribed in the rules, as the case may be. Certainly, if the record of conviction has to be removed within the period of appeal or reasonable time, it would certainly mean that the conviction of a juvenile would not come in his way in securing a government job, as otherwise there was no question of removing the record as such.
21. In the context of the distinction between two Acts, the judicial precedents relied upon by Mr. Luthra, have to be analyzed. In so far as judgment of the Honble Supreme Court in Delhi Administration Vs. Sushil Kumar (supra) is concerned, it was not a case where Sushil Kumar may have been dealt with under the provisions of either of the two Acts mentioned above. It was a simple case where having successfully competed for the post of constable, the department on verification had found that he was involved in a case under sections 304, 324/34 read with section 324 of IPC, wherein even though he was acquitted, but the concerned authorities had found him not a fit person to be appointed on the post of Constable. Honble Supreme Court observed that it is the conduct and character of a person seeking appointment to service, which is relevant and not the result of a criminal case. As mentioned above, there was no discussion in this case with regard to the effect of provisions as contained in Section 12 of the Act of 1958 or Section 19 of the Act of 2000. In Harichand vs. Director of School Education (supra), it was indeed a case where, Harichand was removed from service on account of involvement in a case under section 408 of IPC, and even though sentenced, in first instance, he was given benefit of section 4 of the Act of 1958. In this case, however, Honble Supreme Court observed that Section 12 would apply only in respect of disqualification that goes with the conviction in the law which provides for the offence and its punishment. The plain meaning of word disqualification if any, would be attaching to conviction of an offence, under such law. Under the provisions of the Act of 1958, disqualification as interpreted by the Honble Supreme Court is attaching a conviction for an offence under law as made under the Act of 1958. The position is not so insofar as the Act of 2000 is concerned. There is no provision in the Act of 1958 which may suggest that conviction will not be a disqualification for securing a Government job, whereas under the Act of 2000, keeping in view the Objects and Reasons of the Act and sub-section (2) of Section 19 thereof, it has to be held that conviction would not debar a juvenile from securing a Government job. As mentioned above, one of the main objects of the Act of 2000 is to rehabilitate a juvenile in conflict with law and reduce the stigma of conviction. Further, sub-section (2) of Section 19 of the said Act would clinch the issue beyond any pale of controversy. We are of the considered opinion that if the record of conviction of juvenile has to be removed, and that too within the period of limitation or within a reasonable time which shall not be more than six months to a year, after his conviction the same could be only with the object that the conviction of a delinquent would not come in his way in securing a government job. Any other interpretation of sub section 2 of Section 19 of the Act of 2000 would not only run counter to the Object and Reasons of Act of 2000 but also plain and simple interpretation of sub section 2 of Section 19 of Act of 2000. The judicial precedents relied upon by Mr. Luthra, referred to above, are distinguishable and would not apply to a case of the juvenile, who has been dealt with under the provisions of the Act of 2000. Insofar as the judgment of this Tribunal in Naresh Kumar Meena (supra) is concerned, it adopts similar reasons as given by the two decisions of the Honble Supreme Court as mentioned above.
22. Before we may part with this order, we would like to mention that the nation and the society owe a duty to rehabilitate those who might have fallen on bad ways at some weak moment of their lives. If reformed, the stigma of conviction, particularly when it may be for an offence which is petty, should not continue unabated for the rest of the life of a person. It is not unknown that when reformed, either because of reformatory measures that may be taken or when ones own conscious may guide one to completely change his ways, some people not only follow the ordinary guidelines or principles as settled by the society, but become totally pious and excel in all walks of life. It would be a travesty of justice if the law and the society may not give any chance to such people to come into main stream and contribute in advancement of the nation. We are, in the present case, however, concerned only with those to whom the law consciously would like to rehabilitate. We are of the considered view that the Objects and Reasons of the Act of 2000 read with Section 19 thereof would clearly suggest the intention of the Legislature in not debarring a juvenile for securing a Government job for the rest of his life.
5. It is conceded position that the judgment recorded by us in Satya Narayan Meena (supra) has since been implemented. It was not even challenged. So much so, it appears, even though not specifically mentioned, that because of the said judgment Standing Order No.371/2009 came to be issued, para 2(e) whereof reads as follows:
(e) As per Section 19(1) of the Juvenile Justice (Care and Protection of Children) a juvenile who has committed an offence and has been dealt with under the provisions of the Juvenile Justice Act shall not suffer any disqualification on account of conviction in an offence under the said law. Once the respondents have themselves issued a Standing Order specifying therein that a juvenile who may have committed an offence and has been dealt with under the provisions of the Juvenile Justice act shall not suffer any disqualification on account of conviction in an offence under the said law, it is surprising that the respondents would still pass the impugned order. It appears that the concerned authorities were oblivious of the judgment passed by this Tribunal, which, as mentioned above, has since already been implemented, as also the Standing Order No.371/2009, which specifically is as regards action to be taken on detection of concealment of information/furnishing false/bogus/forged documents during recruitment in Delhi Police.
6. For the reasons mentioned above, this Original Application is allowed. Order dated 30.06.2011 terminating services of the applicant under rule 5(1) of the Rules of 1965 is quashed and set aside. The applicant shall be reinstated in service forthwith. There shall, however, be no order as to costs.
( Dr. Ramesh Chandra Panda ) ( V. K. Bali )
Member (A) Chairman
/as/