Supreme Court of India
D.G. Railway Protection Force & Ors vs K. Raghuram Babu on 3 March, 2008
Equivalent citations: AIR 2008 SUPREME COURT 1958, 2008 (4) SCC 406, 2008 AIR SCW 2263, 2008 LAB. I. C. 1782, (2008) 4 LAB LN 228, (2008) 4 ALLMR 447 (SC), (2008) 6 ALLMR 4 (SC), 2008 (4) SRJ 190, 2008 (3) LABLN 60 Y, (2008) 5 SERVLR 676, (2008) 66 ALLINDCAS 212 (SC), 2008 (3) SERVLJ 265 SC, 2008 (6) ALL MR 4, 2008 (4) ALL MR 447, 2008 (3) SCALE 453, (2008) 117 FACLR 375, (2008) 4 MAD LJ 113, (2008) 1 ORISSA LR 697, (2008) 2 SCT 348, (2008) 3 SERVLR 222, (2008) 3 SCALE 453, (2008) 2 UC 1024, (2008) 2 CAL LJ 31, (2008) 2 CURLR 335
Author: Markandey Katju
Bench: H. K. Sema, Markandey Katju
CASE NO.: Appeal (civil) 3964 of 2002 PETITIONER: D.G. Railway Protection Force & Ors RESPONDENT: K. Raghuram Babu DATE OF JUDGMENT: 03/03/2008 BENCH: H. K. Sema & Markandey Katju JUDGMENT:
J U D G M E N T CIVIL APPEAL NO. 3964 OF 2002 Markandey Katju, J.
1. This appeal by special leave has been filed against the judgment and order dated 7.9.2001 of the Andhra Pradesh High Court in Writ Appeal No. 139 of 1998.
2. The respondent was an Inspector of the Railway Protection Force. He was placed under suspension on 18.9.1995 on the allegation that he made excess delivery of scrap worth about Rs.10,000/-. A departmental proceeding was initiated against him in which he was given opportunity of hearing in which he sought to engage a friend to defend his case.
3. A writ petition was filed before the Learned Single Judge of the Andhra Pradesh High Court which was dismissed. Against that judgment a Writ Appeal was filed, and the matter was referred to a Full Bench of the High Court for deciding the constitutionality of Rule 153(8) of the Railway Protection Force Rules, 1987 (hereinafter referred to as the Rules), which have been made under the Railway Protection Force Act, 1957.
4. The Full Bench held that Rule 153(8) is unreasonable and hence un- constitutional and accordingly it struck down Rule 153(8). Against that judgment of the Full Bench this appeal has been filed.
Rule 153(8) of the Rules states:
"153.8 The enrolled member charged shall not be allowed to bring in a legal practitioner at the proceedings but he may be allowed to take the assistance of any other member of the Force (hereinafter referred to as "friend") where in the opinion of the Inquiry Officer may, at the request of the party charged, put his defence properly. Such "friend" must be a serving member of the Force of or below the rank of Sub-Inspector for the time being posted in the same division or the battalion where the proceedings are pending and not acting as a "friend" in any other proceedings pending anywhere. Such "friend"
shall, however, not be allowed to address the Inquiry Officer nor to cross-examine the witnesses".
(emphasis supplied)
5. The last sentence of Rule 153.8 (which has been underlined above) was challenged as being arbitrary and unconstitutional. The said sentence states that a friend shall not be allowed to address the Inquiry Officer nor to cross-examine the witnesses. Thus the friend of the charge-sheeted employee can only assist him in preparing his case and even during the hearing, but the charge-sheeted employee himself has to address the Inquiry Officer and cross examine the witnesses, if he so desires.
6. It may be stated that Rule 153.10 (b) states that if the evidence is oral, the charge-sheeted employee shall be allowed to cross-examine the witnesses. Thus, it is not that no right of cross-examination has been granted at all in the Inquiry. However, this cross-examination must be done by the charge-sheeted employee himself and not by his friend. Similarly, arguments before the Inquiry Officer can only be advanced by the charge- sheeted employee and not by his friend.
7. We are of the opinion that the view taken by the Full Bench of the High Court in the impugned judgment is not correct.
8. It is well settled that ordinarily in a domestic/departmental inquiry the person accused of misconduct has to conduct his own case vide N. Kalindi and others vs. M/s. Tata Locomotive and Engineering Co. Ltd AIR 1960 SC 914. Such an inquiry is not a suit or criminal trial where a party has a right to be represented by a lawyer. It is only if there is some rule which permits the accused to be represented by someone else, that he can claim to be so represented in an inquiry vide Brook Bond India vs. Subba Raman 1961 (11) LLJ 417.
9. Similarly, in Cipla Ltd. and others vs. Ripu Daman Bhanot and another 1999 (4) SCC 188 it was held by this Court that representation could not be claimed as of right. This decision followed the earlier decision Bharat Petroleum Corporation Ltd. vs Maharashtra General Kamgar Union 1999(1) SCC 626 in which the whole case law has been reviewed by this Court.
10. Following the above decision it has to be held that there is no vested or absolute right in any charge-sheeted employee to representation either through a counsel or through any other person unless the statute or rules/standing orders provide for such a right. Moreover, the right to representation through some one, even if granted by the rules, can be granted as a restricted or controlled right. Refusal to grant representation through an agent does not violate the principles of natural justice.
11. In the present case, Rule 153(8) only provides for assistance to a charge-sheeted employee by an agent. Thus, a restricted right of representation has been granted by Rule 153(8). Even if no right of assistance had been granted by the rules, there would be no illegality or unconstitutionality. How then can it be said that when a restricted right is granted, the said restricted right is unconstitutional ?
12. We, therefore, respectfully disagree with the Full Bench impugned judgment of the High Court and we are of the view that Rule 153(8) is constitutionally valid.
13. In view of the above, the appeal stands allowed. The impugned judgment of the High Court is set aside. There shall be no order as to costs.