Karnataka High Court
State Of Karnataka vs Smt. H S Kanthi on 1 October, 2024
Author: S.G.Pandit
Bench: S.G.Pandit
1
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
®
DATED THIS THE 1ST DAY OF OCTOBER 2024
PRESENT
THE HON'BLE MR. JUSTICE S. G. PANDIT
AND
THE HON'BLE MR. JUSTICE C.M.POONACHA
WRIT PETITION NO.1647/2020 (S-KSAT)
BETWEEN:
1. STATE OF KARNATAKA
REP. BY ITS SECRETARY
FINANCE DEPARTMENT
VIDHANASOUDHA
BANGALORE-560001.
2. COMMISSIONER OF COMMERCIAL
TAXES IN KARNATAKA
"VANIJYA TERIGE BHAVANA"
GANDHINAGAR
BANGALORE-560009.
3. JOINT COMMISSIONER OF COMMERCIAL
TAXED (ENFORCEMENT)
MYSORE ZONE, NO.487
BIDARAM KRISHNAPPA ROAD
DEVARAJ MOHALLA
MYSORE-570101.
... PETITIONERS
(BY SRI. M RAJKUMAR, AGA)
2
AND:
SMT. H.S. KANTHI
AGED ABOUT 62 YEARS
W/O K.H. YOGESH
FORMERLY WORKING AS TYPIST
OFFICE OF THE JCCT (ENFORCEMENT)
BIDARAM KRISHNAPPA ROAD
DEVARAJ MOHALLA
MYSORE-570101.
...RESPONDENT
(BY SRI N.S.SRIRAJ GOWDA, ADV. FOR
SMT. VANDANA N., ADV.)
THIS WRIT PETITION IS FILED UNDER ARTICLE 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
CALL FOR THE RECORDS PERTAINING TO ORDER DATED
04.01.2018 PASSED IN APPLICATION NO.6122/2014 OF
THE KARNATAKA STATE ADMINISTRATIVE TRIBUNAL,
BANGALORE AT ANNX-A AND PERUSE THE SAME AND
QUASH THE ORDER DATED 04.01.2018 PASSED IN
APPLICATION NO.6122/2014 OF THE KARNATAKA STATE
ADMINISTRATIVE TRIBUNAL, BANGALORE, AT ANNX-A.
THIS PETITION HAVING BEEN HEARD AND
RESERVED FOR ORDER ON 19.09.2024 COMING ON THIS
DAY, S.G.PANDIT J., PRONOUNCED THE FOLLOWING:
CORAM: HON'BLE MR JUSTICE S.G.PANDIT
and
HON'BLE MR JUSTICE C.M. POONACHA
3
CAV ORDER
(PER: HON'BLE MR JUSTICE S.G.PANDIT)
The State and its authorities are before this
Court under Article 226 of the Constitution of India,
questioning the correctness and legality of order dated
04.01.2018 in Application No.6122/2014 on the file of
the Karnataka State Administrative Tribunal, at
Bengaluru (for short "Tribunal") by which, penalty of
dismissal is substituted by penalty of compulsory
retirement.
2. The brief facts leading to the filing of this writ
petition are that:
The respondent was working as Typist in the
third petitioner office and Articles of charge dated
11.01.2010 was issued against one Sri.Sampath Rao
S.Bommannavar, Commercial Tax Officer as well as
against the respondent alleging demand and
acceptance of Rs.2,000/- and Rs.300/- respectively
4
from the complainant Sri.Ganesh Shetty and there by
failed to maintain absolute integrity and devotion to
duty which would be unbecoming of a Government
servant and thereby committed misconduct under
Rule 3(1)(i) to (iii) read with Rule 16 of Karnataka
Civil Service (Conduct) Rules 1966 (for short "1966
Rules"). After detailed enquiry, the charges against
the respondent as well as another were held proved.
The first petitioner-Government issued second show-
cause notice dated 04.02.2014 enclosing enquiry
report as well as recommendation of Upa Lokayukta.
The respondent under Annexure-A6 dated 22.02.2014
submitted her reply. The first petitioner-Government,
by its order dated 24.07.2014 (Annexure-A7) imposed
punishment of dismissal of respondent in exercise of
its power under Rule 8(viii) of the Karnataka Civil
Service (Classification, Control and Appeals) Rules,
1957 (for short "CCA Rules"). Challenging the said
5
order of dismissal, the respondent was before the
Tribunal in Application No.6122/2014. The Tribunal,
under impugned order allowed the application and
substituted penalty of dismissal by penalty of
compulsory retirement. The Tribunal, while
substituting punishment, following the judgment of
UNION OF INDIA AND OTHERS v/s GYAN CHAND
CHATTAR reported in (2009) 12 SCC 78 opined that
a lenient view is to be taken insofar as the order of
punishment is concerned and by observing that
applicant/petitioner being a lady having put in only 11
years and 8 months of service, if the dismissal order
were to be up held, she would be put to great
hardship and inconvenience, substituted the
punishment of compulsory retirement. Challenging
the said order of the Tribunal, the State authorities
are before this Court in this writ petition.
6
3. Heard learned Additional Government Advocate
Sri.M.Rajkumar for petitioners and learned counsel
Sri.N.S.Sriraj Gowda for Smt.Vandana N., learned
counsel for the respondent. Perused the writ petition
papers.
4. Learned AGA would submit that the Tribunal
committed an error in substituting the punishment of
dismissal by compulsory retirement for proved
misconduct of accepting illegal gratification. It is
submitted that for proved misconduct of accepting
illegal gratification or bribe, the appropriate
punishment would be dismissal or removal from
service. Learned AGA would point out that the
Tribunal without recording a finding that the
punishment imposed is excessive when compared to
the nature and gravity of charge, could not have
substituted the punishment of dismissal by
compulsory retirement. It is also contended that the
7
Tribunal could not act as Appellate Authority. To
impose proper punishment taking note of the gravity
and nature of charge, vests with the Disciplinary
Authority and not with the Tribunal or Court. Further,
it is submitted that the Tribunal, only on the ground of
sympathy, could not exercise its power to substitute
punishment imposed by the Disciplinary Authority on
the proved misconduct. Learned AGA would contend
that the respondent was acquitted of the charges in
criminal proceedings i.e., in Spl.Case No.70/2007 by
judgment dated 02.12.2011 only on the ground that
there is no demand by the respondent and the
amount recovered was paid at the instance of DGO
No.1. But, it is submitted that the amount is
recovered from the vanity bag of the respondent and
the respondent has not denied receiving Rs.300/-
from the complainant. Thus, learned AGA would pray
8
for allowing the writ petition and to set aside the
impugned order of the Tribunal.
5. Per contra, learned counsel Sri.Sriraj Gowda for
respondent supports the order passed by the Tribunal
and submits that since the respondent is acquitted of
the charges in Spl.Case No.70/2007, the Tribunal is
justified in substituting the punishment of dismissal to
that of compulsory retirement. Learned counsel would
submit that the allegation of demand and acceptance
against the respondent is not proved. Moreover, he
submits that in criminal case the respondent is
acquitted. Hence, she was entitled for a lenient view
on the punishment. Thus, learned counsel prays for
dismissal of the writ petition.
6. Having heard the learned counsel for the parties
and on perusal of the writ petition papers, the only
point which falls for consideration is, in the facts and
circumstances of the case, whether the Tribunal is
9
justified in substituting the punishment of dismissal to
that of compulsory retirement.
7. Answer to the above point would be in the
negative and the Tribunal could not have substituted
the punishment of dismissal by compulsory retirement
for the following reasons:
It is settled position of law that this Court under
Article 226 of the Constitution of India or the Tribunal,
would not act as Appellate Authority in the process of
judicial review. The power to impose punishment
vests with the Disciplinary Authority depending on the
gravity and seriousness of proved charge/misconduct.
8. The charge against the petitioner is that she
demanded and accepted Rs.300/- from one
Sri.Ganesh Shetty thereby failed to maintain utmost
integrity and devotion to duty which would be
unbecoming of a government servant, thereby
committed misconduct under Rule 3(1)()i) to (iii) read
10
with Section 16 of Conduct Rules. The Enquiry officer
in his report has categorically recorded that
respondent in her defense statement and much earlier
to defense statement in her first explanation soon
after the trap, admitted that she received money
tendered by the complainant and she pleaded execuse
by admitting guilt. From the material on record, it is
seen that respondent-DGO No.2 did not demand
money, but she had accepted money tendered by the
complainant with the knowledge that the
complainant's work was due with her and with DGO
No.1. In terms of Rule 16(4) of 1966 Rules, receiving
money without authority or without there being any
order would be misconduct. In the instant case,
though the respondent has not demanded, but
accepted money from complainant when his work was
pending with her would amount to grave misconduct.
11
9. In criminal proceedings, the respondent was
acquitted of the charges only on the ground that
demand and acceptance is not proved, but the
Criminal Court found that DGO No.2 i.e., respondent
herein received an amount of Rs.300/- from the
complainant and kept it in her vanity bag. The
amount was recovered from respondent DGO No.2.
Hence, the acquittal of respondent is not honourable
acquittal.
10. The vital question in the present writ petition is
whether the Tribunal is justified in substituting
punishment of dismissal by compulsory retirement for a
proved misconduct of accepting illegal gratification or
bribe. The Hon'ble Apex Court in MUNICIPAL
COMMITTEE, BAHADURGARH v/s KRISHNAN BEHARI
reported in (1996) 2 SCC 714 has held that in cases
involving corruption, there cannot be any other
punishment than dismissal. Further, it observed that
12
any sympathy shown in such cases is totally uncalled
for and opposed to public interest. It also observed that
the amount misappropriated may be small or large, it is
the act of misappropriation that is relevant. Relevant
paragraph 4 of the said judgment reads as follows:
"4. It is obvious that the respondent
has been convicted of a serious crime and it is
a clear case attracting under proviso (a) to
Article 311(2) of the Constitution. In a case of
such nature - indeed, in cases involving
corruption - there cannot be any other
punishment than dismissal. Any sympathy
shown in such cases is totally uncalled for and
opposed to public interest. The amount
misappropriated may be small or large; it is
the act of misappropriate that is relevant. The
Director had interfered with the punishment
under a total misapprehension of the relevant
factors to be borne in mind in such a case."
11. As observed above, imposing punishment on
proved charge vests with the Disciplinary Authority
taking note of the nature and seriousness of the
13
charge. It is for the Disciplinary Authority to impose
appropriate punishment. In the instant case, since
the charge of receiving illegal gratification/bribe is
proved, the Disciplinary Authority was justified in
imposing punishment of dismissal.
12. The Tribunal is not justified in substituting
punishment of dismissal to that of compulsory
retirement by observing that lenient view is to be
taken, following the judgment in GYAN CHAND
CHATTAR (supra) and also observing that the
applicant being a Lady having put in only 11 years and
8 months of service, she would put to great hardship
and inconvenience. In GYAN CHAND CHATTAR case,
the Hon'ble Apex Court at paragraph 21 held that a
serious charge of corruption requires to be proved
beyond any shadow of doubt and to the hilt and it
cannot be proved on mere probabilities. But
subsequently, the Hon'ble Apex Court in STATE OF
14
KARNATKA AND ANOTHER v/s UMESH reported in
(2022) 6 SCC 563 has clarified that observations in
paragraph 21 of GYAN CHAND CHATTAR case are
not the ratio decidendi of the case and those
observations were made while discussing the
judgment of the High Court. Paragraphs 16, 18 and
19 in UMESH case reads as follows:
"16. The principles which govern a
disciplinary enquiry are distinct from those
which apply to a criminal trial. In a prosecution
for an offence punishable under the criminal
law, the burden lies on the prosecution to
establish the ingredients of the offence beyond
reasonable doubt. The accused is entitled to a
presumption of innocence. The purpose of a
disciplinary proceeding by an employer is to
enquire into an allegation of misconduct by an
employee which results in a violation of the
service rules governing the relationship of
employment. Unlike a criminal prosecution
where the charge has to be established beyond
reasonable doubt, in a disciplinary proceeding,
a charge of misconduct has to be established
15
on a preponderance of probabilities. The rules
of evidence which apply to a criminal trial are
distinct from those which govern a disciplinary
enquiry. The acquittal of the accused in a
criminal case does not debar the employer
from proceeding in the exercise of disciplinary
jurisdiction.
17. xxxxxxxxxx
18. In the course of the submissions, the
respondents placed reliance on the decision
in Union of India v. Gyan Chand Chattar [Union
of India v. Gyan Chand Chattar, (2009) 12 SCC
78 : (2010) 1 SCC (L&S) 129] . In that case,
six charges were framed against the
respondent. One of the charges was that he
demanded a commission of 1% for paying the
railway staff. The enquiry officer found all the
six charges proved. The disciplinary authority
agreed with those findings and imposed the
punishment of reversion to a lower rank.
Allowing the petition under Article 226 of the
Constitution, the High Court observed that
there was no evidence to hold that he was
guilty of the charge of bribery since the
witnesses only said that the motive/reason for
not making the payment could be the
16
expectation of a commission amount. The
respondent placed reliance on the following
passages from the decision : (SCC pp. 85 &
87, paras 21 & 31)
"21. Such a serious charge of
corruption requires to be proved to the
hilt as it brings both civil and criminal
consequences upon the employee
concerned. He would be liable to be
prosecuted and would also be liable to
suffer severest penalty awardable in
such cases. Therefore, such a grave
charge of quasi-criminal nature was
required to be proved beyond the
shadow of doubt and to the hilt. It
cannot be proved on mere probabilities.
***
31. ... wherein it has been held that the punishment should always be proportionate to the gravity of the misconduct. However, in a case of corruption, the only punishment is dismissal from service. Therefore, the charge of corruption must always be dealt with keeping in mind that it has both civil and criminal consequences."
19. The observations in para 21 of Gyan Chand Chattar case [Union of India v. Gyan Chand Chattar, (2009) 12 SCC 78 : (2010) 1 SCC (L&S) 129] are not the ratio decidendi of the case. These observations were made while discussing the judgment [Union of India v. Gyan Chand Chattar, 2002 SCC OnLine 17 Guj 548] of the High Court. The ratio of the judgment emerges in the subsequent passages of the judgment, where the test of relevant material and compliance with natural justice as laid down in Rattan Singh [State of Haryana v. Rattan Singh, (1977) 2 SCC 491:
1977 SCC (L&S) 298:(1977)1 SLR 750] was reiterated : (Gyan Chand Chattar case [Union of India v. Gyan Chand Chattar, (2009) 12 SCC 78:(2010) 1 SCC (L&S) 129], SCC p. 88, paras 35-36) "35. ... an enquiry is to be conducted against any person giving strict adherence to the statutory provisions and principles of natural justice. The charges should be specific, definite and giving details of the incident which formed the basis of charges. No enquiry can be sustained on vague charges.
Enquiry has to be conducted fairly, objectively and not subjectively. Finding should not be perverse or unreasonable, nor the same should be based on conjectures and surmises. There is a distinction in proof and suspicion. Every act or omission on the part of the delinquent cannot be a misconduct. The authority must record reasons for arriving at the finding of fact in the context of the statute defining the misconduct.
36. In fact, initiation of the enquiry against the respondent appears to be 18 the outcome of anguish of superior officers as there had been an agitation by the railway staff demanding the payment of pay and allowances and they detained the train illegally and there has been too much hue and cry for several hours on the railway station. The enquiry officer has taken into consideration the non-existing material and failed to consider the relevant material and finding of all facts recorded by him cannot be sustained in the eye of the law."
(emphasis supplied) On the charge of corruption, the Court observed in the above decision that there was no relevant material to sustain the conviction of the respondent since there was only hearsay evidence where the witnesses assumed that the motive for not paying the railway staff "could be" corruption. Therefore, the standard that was applied by the Court for determining the validity of the departmental proceedings was whether (i) there was relevant material for arriving at the finding; and (ii) the principles of natural justice were complied with."
13. The Hon'ble Apex Court in (2008) 5 SCC 569 in the case of CHAIRMAN & MANAGING DIRECTOR, V.S.P. AND OTHERS v/s GOPURAJU SRI 19 PRABHAKARA HARI BABU, the Hon'ble Apex Court has held that the High Court in exercise of its jurisdiction under Article 226 of the Constitution of India also cannot, on the basis of sympathy or sentiment over-turn a legal order. Relevant paragraphs 20, 21 and 22 of the above judgment reads as follows:
20. The jurisdiction of the High court in this regard is rather limited. Its power to interfere with disciplinary matters is circumscribed by well-known factors. It cannot set aside a well-
reasoned order only on sympathy or sentiments. (See Maruti Udyog Ltd. v. Ram Lal, State of Bihar v. Amrendra Kumar Mishra; SBI v. Mahatma Mishra; State of Karnataka v. Amreerbi; State of M.P. v. Sanjay Kumar Pathak and Urrar Haryana Bijli Vitram Nigam Ltd., v. Surji Devi.).
21. Once it is found that all the procedural requirements have been complied with, the courts would not ordinarily interfere with the quantum of punishment imposed upon a delinquent employee. The superior courts only 20 in some cases may invoke the doctrine of proportionality. If the decision of an employer is found to be within the legal parameters, the jurisdiction would ordinarily not be invoked when the misconduct stands proved. (See sangfroid Remedies Ltd., v. U ion of India).
22. The High Court in exercise of its jurisdiction under Article 226 of the Constitution of India also cannot, on the basis of sympathy or sentiment, overturn a legal order.
14. The Hon'ble Apex Court in the matter of proportionaility of punishment in CHENNAI METROPOLITAN WATER SUPPLY AND SEWERAGE BOARD AND OTHERS v/s T.T.MURALI BABU reported in (2014) 4 SCC 108 has observed that proportionality or substitution of punishment would come into play, if the Court on the analysis of material brought on record comes to the conclusion that the punishment imposed by the Disciplinary Authority or Appellate Authority shocks the conscience of the Court.
2115. In the instant case, the Tribunal has not found and come to the conclusion that the charges are not proved against the respondent in the departmental enquiry. The Tribunal having observed that demanding and receiving bribe is a serious social morality and it needs to dealt with firmly, could not have substituted the punishment of dismissal with that of compulsory retirement. Further, as held by the Hon'ble Apex Court, the Tribunal without recording as to whether the punishment of dismissal for proved charge of accepting bribe is disproportionate or whether it shocks the conscience of the Court, could not have substituted the punishment. In other words, unless the Court records that the punishment imposed is disproportionate to the gravity of charge, which shocks the conscience of the Court, the Court would not get jurisdiction to substitute the punishment.
2216. For the reasons recorded above, we have no other option but to set aside the order passed by the Tribunal. Hence, the following order:
(i) The writ petition is allowed.
(ii) The impugned order dated 04.01.2018 passed in Application No.6122/2014 on the file of the Karnataka State Administrative Tribunal, Bengaluru is set aside.
(iii) Application No.6122/2014 is rejected.
SD/-
(S.G.PANDIT) JUDGE SD/-
(C.M. POONACHA) JUDGE MPK CT: bms