Supreme Court of India
Dakshin Haryana Bijli Vitran Nigam ... vs Mohinder Singh (D) Through Lrs on 29 November, 2006
Equivalent citations: AIRONLINE 2006 SC 552
Author: Arijit Pasayat
Bench: Arijit Pasayat, S.H. Kapadia
CASE NO.: Appeal (civil) 5271 of 2006 PETITIONER: Dakshin Haryana Bijli Vitran Nigam Ltd.thr.Mng.Director & Ors. RESPONDENT: Mohinder Singh (d) through Lrs. DATE OF JUDGMENT: 29/11/2006 BENCH: ARIJIT PASAYAT & S.H. KAPADIA JUDGMENT:
J U D G M E N T (Arising out of SLP (C) No.12763 of 2006) ARIJIT PASAYAT, J.
Leave granted.
Challenge in this appeal is to the order passed by the Division Bench of the Punjab and Haryana High Court allowing the Writ Petition filed by one Mohinder Singh. During the pendency of the writ petition before the High Court the said Mohinder Singh expired and was substituted by his legal heirs. Background facts in a nutshell are as follows:
Mohinder Singh was appointed as a T. Mate in the Haryana State Electricity Board on 23.4.1972. Thereafter he was promoted as a regular line man. His services were transferred to the appellant No. 1 (hereinafter referred to as the 'Employer'). On 23.4.2002 a show cause notice was issued to him indicating therein that meter site was found with direct supply and, therefore, he was guilty of malpractice of stealing energy. Compensation was accordingly assessed. The amount was paid subsequently. He was placed under suspension and charge sheet was served upon him. On 18.6.2002 he submitted a reply. On 13.9.2002 he was dismissed from service. His statutory appeal before the Chief Engineer (O.P.) Zone was dismissed. He thereafter filed a revision petition on 26.10.2003. The same was returned to him on the ground that the order of dismissal was passed by the officer who was the revisional authority and no other officer was available.
Thereafter the writ petition was filed. It appears that on the date when the matter was posted for admission, the learned Additional Advocate General accepted notice. According to the appellants the Additional Advocate General had accepted the notice purportedly on behalf of the State and the appellants. But he did not bring to the notice of the appellant about the receipt of the notice. He was not authorized to receive any notice on behalf of the appellant. The High Court noted that none was present to represent the respondents and, therefore, the writ petition was disposed of in the absence of the respondents before it. The order of dismissal was set aside and the matter was remanded to authority for fresh decision in accordance with Regulation 7 of Haryana State Electricity Board Employees (Punishment & Appeal) Regulation, 1990 (hereinafter referred to as the 'Regulation'). The High Court held that the procedure for imposing major penalty as delineated in the regulation 7 had not been followed.
Though as noted above several grounds have been taken in support of the appeal learned counsel for the appellants submitted that without even proper service of notice the matter has been disposed of. Learned Additional Advocate General accepted notice although he did not have authority to do so because he was one of the panel lawyers and only after the case is allocated to him he can handle the same.
The review application filed by the appellants on the aforesaid ground of non-service of notice was rejected on the ground that the order of dismissal was passed without observance of the principles of natural justice. The High Court set aside the same and had remanded the matter to the authority for fresh consideration.
There is no dispute to the stand that the learned Additional Advocate General who accepted the notice was not authorized to receive the notice on behalf of the appellants.
It is not the case of the respondents that there was any general authority to receive notice and only after notice is issued the particular case is allocated to one of the lawyers in the panel. Therefore, it is stated that the appellants had no knowledge about the proceedings. No material has been brought on record by the respondents to show that in fact the appellants had any knowledge about the proceedings. That being so, the basic order in the writ petition and the order passed in the review application are set aside. The matter is remitted to the High Court for fresh consideration. The appellants are aware of the grievances raised in the writ petition by the respondents. Let them file counter affidavit, if any, within six weeks from today. Thereafter the High Court shall proceed in the matter in accordance with law.
The appeal is allowed to the aforesaid extent without any order as to costs.