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 1, Cited by 0]

Jharkhand High Court

Madan Prasad Singh vs State Of Jharkhand & Ors on 2 July, 2012

Author: Alok Singh

Bench: Alok Singh

                   IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             W.P. (S) No. 6085 of 2004

            Madan Pd. Singh                                                .....     Petitioner
                                        Versus

            1. The State of Jharkhand through the Secretary,
               Department of Transport and Civil Aviation, Ranchi
            2. The Bihar State Road Transport Corporation, Patna
            3. The Special Officer, Bihar State Road Transport Corporation
            4. The Depot Superintendent, Jharkhand State
               Road Transport Corporation, Dumka                         ....          Respondents


            CORAM:        HON'BLE MR. JUSTICE ALOK SINGH

            For the Petitioner                  : M/s. Delip Jerath, Abhinash Kumar, Vineet
                                                       Kumar Vashistha, Advocates
            For Respondent Nos.2 to 4           : Mr. Sunil Singh, Advocate
            For the State                       : Mr. Ram Nivas Roy, G.P.III
                                                  Mr. Ashok Kumar, J.C. to G.P. III

                                        -----

5 /02.07.2012

By way of present petition, the petitioner, under Article 226 of the Constitution of India, is assailing order dated 31st August 2004, whereby petitioner was dismissed from the services.

2. Brief fact of the present case is that petitioner was posted as Time Keeper. On 20th April 1988 at Littipada, District- Pakur, Central Flying Squad checked the Bus No. BRL 7627 on Dumka-Pakur route, wherein eight passengers were found without ticket. A charge sheet was issued to the petitioner saying it seems that petitioner, with the collusion of the bus conductor, had allowed the passengers to travel without ticket. After the departmental enquiry, charge against the petitioner was found to be proved and ultimately impugned order was passed dismissing the petitioner from the services.

3. Mr. Delip Jerath, learned counsel for the petitioner has vehemently argued that when bus was checked by the flying squad it was enroute Dumka-Pakur and conductor was also boarded in the bus. He has further argued that it was the duty of the conductor to issue tickets to the passengers within two kilometers from the place passengers have boarded the bus. He has further argued that time keeper posted at the Bus stand cannot be said to be guilty for non issuance of the tickets by the conductor in the moving bus.

4. Mr. Sunil Singh, learned counsel appearing for the Respondents has vehemently argued that it was primary duty of the petitioner to issue ticket from the ticket window before the departure of the bus. Therefore, it cannot be said that it was only the duty of the conductor to issue tickets to the passengers.

2.

5. Having heard the learned counsel for the parties and having perused the record, I find that undisputedly bus was checked by the flying squad, while the bus was on the Dumka-Pakur route. There is nothing to suggest that all the eight without ticket passengers have boarded the bus from the bus stand. Even, if it is presumed that all the eight passengers have boarded the bus without ticket from the bus stand, even then, it was the duty of the conductor to check the passengers and issue the tickets to the passengers, who were found to be without ticket. Therefore, entire responsibility seems to be of conductor and petitioner was dismissed from the services without there being any cogent evidence. Mere suspicion, how high may be, should not be made basis for major punishment of dismissal from the services. Therefore, impugned order cannot be sustained in the eyes of law.

6. Consequently, this writ petition is allowed and the impugned order is quashed and petitioner is directed to be reinstated in the service with all consequential benefits, except, the salary for the period he has not worked. However, petitioner shall be paid Rs.50,000/- lump sum as compensation for the period he has not worked.

A.F.R. (Alok Singh, J.) R.K.