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 0, Cited by 0] [Section 18] [Entire Act]

Union of India - Subsection

Section 18(2) in Central Civil Services (Classification, Control & Appeal) Rules, 1965

(2)Subject to the provisions of sub-rule (4) of rule 12, any such order shall specify-
(i)the authority which may function as the disciplinary authority for the purpose of such common proceeding;
(ii)the penalties specified in rule 11 which such disciplinary authority shall be competent to impose;
(iii)whether the procedure laid down in rule 14 and rule 15 or rule 16 shall be followed in the proceeding.
Government of India's orders/decisions6
Government of India's Instructions(1) Procedure of enquiry when two Government servants accuse each other :-In a recent case, two Government employees working in the same office made complaints against each other. The disciplinary authority initiated departmental proceedings against both the employees under Rule 18 of the CCS (CCA) Rules. The question whether it is legally permissible to enquire into the conduct of the accused and the accuser in one joint proceeding was examined in consultation with the Ministry of Law. Cross complaints arising out of the same or connected incident or transaction are not uncommon, and occur frequently in criminal cases. The Code of Criminal Procedure is silent with regard to the procedure to be adopted in such cases. The general principle as laid down by the Courts is that the accused in cross cases should be tried separately and that both the trials should be held simultaneously or in quick succession so as to avoid conflicting findings and different appraisal of the same evidence. On the analogy of the criminal law practice and procedure, a joint proceeding against the accused and accuser is an irregularity which should be avoided. This should be noted for future guidance.[G.I. MHA Letter No. 6/98/63-AVD dated the 13th June, 1963].