Rajasthan High Court - Jaipur
Nena Ram vs State Of Rajasthan And Ors. on 19 May, 2003
Equivalent citations: RLW2003(4)RAJ2244
JUDGMENT Garg, J.
1. This writ petition under Article 226 of the Constitution of India has been filed by the petitioner on 22.1.2002 against the respondents with the prayer that by an appropriate writ, order or direction, the order dated 16.12.1996 (Annex. 3) passed by the respondent No. 2 District Education Officer (Primary Education), Barmer by which the services of the petitioner were dispensed with w.e.f. 11.3.1996 on the ground of wilful absence from duties stating that the charges under Rules 86 of the Rajasthan Service Rules, 1951 (hereinafter referred to as "the RSR") and under Rule 16 of the Rajasthan Civil Services (Classification, Control and Appeal) Rules, 1958 (hereinafter referred to as "the CCA Rules") against the petitioner were proved, be quashed and set aside and the respondents be directed to take the petitioner back in service with all consequential benefits.
2. The case of the petitioner as put forward by him in this writ petition is as follows :-
The petitioner was appointed on the post of Physical Teacher and he joined his duty on 19.11.1985 at Government Secondary School, Padru.
Due to some family and personal reasons, the petitioner had to take leave from the School to took after his grand-father and so he moved an application for leave and also sought permission to leave headquarter on 11.3.1996. A copy of the said leave application dated 11.3.1996 addressed to the respondent No. 4 Head Master, Government Upper Primary School, Santra (Barmer) is marked as Annex. 1.
The further case of the petitioner is that thereafter, he was continuously submitting applications for extension of leave from time to time to the respondent No. 4 Head Master and when on 12.12.1996, he submitted the application to the respondent No. 4 Head Master, the respondent No. 4 Head Master advised him that in future he should submit the application to the respondent No. 2 District Education Officer.
Thereafter, he submitted the applications, as desired by the respondent No. 4 Head Master, but through application dated 16.12.1996 (Annex. 2), the petitioner verified from the respondent No. 4 Head Master whether his previous applicants were received by the respondent No. 4 or not and according to the petitioner, the respondent No. 4 Head Master on 16.12.1996 replied that all previous applications submitted by the petitioner on 26,4.1996, 29.6.1996, 31.8.1996, 2.11.1996 and 12.12.1996 were received by him and they were also on office record of School.
The further case of the petitioner is that as per the advice of respondent No. 4 Head Master, from December, 1996 onwards, he submitted applications for leave to the respondent No. 2 District Education Officer from time to time and his applications were never rejected nor any notice was given to him by the respondents that his leave had been cancelled. Thus, upto 12.12.1996, he sent leave applications to the respondent No. 4 Head Master and, thereafter, he sent the leave applications to the respondent No. 4 Head Master and, thereafter, he sent the leave applications to the respondent No. 2 District Education Officer and the details of leave applications are given in para 6 of the writ petition'.
The further case of the petitioner is that his grand-father died in the month of May, 2001 and when he went to School on 1.7.2001 for joining duties, he was told that his services had already been terminated through order dated 16.12.1996 (Annex. 3).
In this petition, that order Annex. 3 dated 16.12.1996 terminating the services of the petitioner with effect from 11.3.1996 has been challenged by the petitioner on various grounds and the main grounds are as follows :
(i) That the impugned order Annex. 3 was passed without holding enquiry under the provisions of CCA Rules or RSR and thus, the impugned order Annex. 3 cannot be sustained.
(ii) That no opportunity of hearing was given to the petitioner before passing the impugned order Annex. 3 and therefore, the principles of natural justice have been violated in this case and thus, from this point of view also, the impugned order Annex. 3 cannot be sustained.
Hence, this writ petition with the prayers as stated above.
A reply to the writ petition was filed by the respondents and their submissions are as follows :-
(i) That after 11.3.1996 till the date of passing of impugned order Annex. 3 i.e. 16.12.1996, the petitioner did not move any application seeking leave or extension of leave period and furthermore, Annex. 2 is a manipulated document.
(ii) That through letters Annex. R/1 dated 15.6.1996 and Annex. R/2 dated 6.7.1996, the petitioner was informed about his absence from duties and he was asked to submit reply, but he did not submit any reply.
Similarly, through another letter Annex. R/3 dated 22.7.1996, the petitioner was asked to join the duties, but he did not join nor he submitted the reply.
Thus, opportunity was given to the petitioner, he did not file any reply and therefore, impugned order Annex. 3 is perfect in law. Hence, the writ petition filed by the petitioner be dismissed.
3. I have heard the learned counsel appearing for the petitioner and the learned counsel appearing for the respondents and gone through the materials available on record.
4. A perusal of impugned order Annex. 3 dated 16.12.1996 reveals that it was passed after taking into consideration the provisions of Rule 86 of the RSR and Rule 16 of the CCA Rules. This shows that a regular enquiry was held against the petitioner and, thereafter, charges of absence from duties were found proved against the petitioner. But, no such charges or allegations levelled against the petitioner or charge-sheet are submitted by the respondents and, therefore, it can easily be concluded that no such enquiry as contemplated under the provisions of the CCA Rules or RSR was ever held by the respondents against the petitioner.
5. A perusal of Annex. 2 dated 16.12.1996 reveals that the applications submitted by the petitioners for leave from time to time were received by the respondent No. 4 Head Master and whether that document Annex. 2 is a manipulated document or not, that fact has to be proved and verified by evidence and by simply saying that Annex. 2 was a manipulated documents, the case of the respondents cannot be accepted.
(6). So far as the letters Annex. R/1, Annex. R/2 and Annex. R/3 are concerned, they might have been issued by the respondents to the petitioner, but the fact whether they have been received by the petitioner or not, has not been proved by the respondents and it also requires meticulous examination of evidence at the stage of enquiry.
7. There is also no dispute on the point that since 11.3.1996 till today, the petitioner is not on duty.
8. The question for consideration in the above facts and circumstances is whether the impugned order Annex. 3 dated 16.12.1996 can be sustained or not.
9. There is no dispute that through impugned order Annex. 3, a major penalty of removal from service w.e.f. 11.3.1996 was imposed against the petitioner and in my considered opinion, such an action could not have been taken against the petitioner unless and until enquiry into the allegations of wilful absence from duties was held against the petitioner and as stated above, that aspect is missing in the present case and simply stating in the impugned order Annex. 3 that charges of absence from duties were proved against the petitioner does not carry any weight and furthermore, before passing the impugned order Annex. 3, no opportunity of hearing was given to the petitioner and thus, principles of natural justice have been violated in the present case and from this point of view also, the impugned order Annex. 3 cannot be sustained and liable to be quashed and set aside.
10. In coming to the above conclusion, reference maybe made to the decision of this Court in Kailash Chand Sethi v. State of Raj. and Ors. (1).
11. For the reasons stated above, the impugned order Annex. 3 dated 16.12.1996 cannot be sustained and liable to be quashed and set aside as it was passed without holding a proper enquiry against the petitioner under the provisions of the CCA Rules or RSR and furthermore, no opportunity of hearing was given to the petitioner before passing that impugned order and the petitioner is entitled to reinstatement in service.
12. However, the respondents are free to initiate a fresh enquiry into the charges of wilful absence from duties against the petitioner under the.provisions of CCA Rules or RSR and conclude the same after affording an opportunity of hearing to the petitioner. It is made clear that if the charges of absence from duties are found proved against the petitioner, the respondents are free to pass any appropriate order including the order of removal from service against the petitioner.
13. So far as the consequential benefits are concerned, since the petitioner is not on duty since 11.3.1996 till today and the matter of absence from duties for the period from 11.3.1996 till the date of passing the impugned order Annex. 3 dated 16.12.1996 is now to be probed by the respondents by holding a fresh regular enquiry against the petitioner under the provisions of the CCA Rules or RSR, therefore, order of consequential benefits would not be passed at this stage and the entitlement of the petitioner to consequential benefits will depend upon the result or decision of the enquiry, which is now to be conducted and concluded by the respondents against the petitioner under the provisions of the CCA Rules or RSR, after providing him an opportunity of hearing.
For the reasons stated above, this writ petition filed by the petitioner is partly allowed in the manner that the impugned order dated 16.12.1996 (Annex. 3) passed by the respondent No. 2 District Education Officer (Primary Education) Barmer is quashed and set aside and the respondents are directed to take the petitioner back in service with immediate effect.
However, so far as the consequential benefits are concerned, the entitlement of the petitioner to the consequential benefits will depend upon the result or decision of the enquiry, which is now to be conducted and concluded by the respondents afresh against the petitioner under the provisions of the CCA Rules or RSR, after providing opportunity of hearing to the petitioner. It is made clear that if the charges of absence from duties are found proved against the petitioner, the respondents are free to pass any appropriate order including the order of removal from service against the petitioner.
No order as to costs.