Supreme Court of India
Union Of India & Ors vs Shri Iqbal Singh Cheema on 16 October, 1995
Equivalent citations: 1996 AIR 426, 1995 SCC SUPL. (4) 84, AIR 1996 SUPREME COURT 426, 1995 AIR SCW 4281, 1995 (4) SCC(SUPP) 84, (1995) 4 SCJ 705, (1996) 32 ATC 81, (1996) 1 SCT 519, 1996 SCC (L&S) 151
Author: G.N. Ray
Bench: G.N. Ray, G.T Nanavati
PETITIONER: UNION OF INDIA & ORS. Vs. RESPONDENT: SHRI IQBAL SINGH CHEEMA DATE OF JUDGMENT16/10/1995 BENCH: RAY, G.N. (J) BENCH: RAY, G.N. (J) NANAVATI G.T. (J) CITATION: 1996 AIR 426 1995 SCC Supl. (4) 84 1995 SCALE (6)137 ACT: HEADNOTE: JUDGMENT:
WITH CIVIL APPEAL NO 9580 OF 1995 (Arising out of S.L.P. No.9235/92) Shri I.S. Cheema .. appellant V. Union of India & Anr. .. respondents O R D E R Leave granted in both the special leave petitions Nos. 8416 and 9235 of 1992.
Special leave petition No. 8416 of 1992 has been presents by the Union of India and its officers against the judgment and order dated February 26, 1992 passed by the High Court of Gauhati in Civil Rule No. 208 of 1990 and the other Special leave petition No. 9235 of 1992 has been preferred by the appellant I.S. Cheema against the same order Passed by Gauhati High Court. In a Court Martial proceeding initiated against I.S. Cheema under the Border Security Force Act, 1968 and the consequential punishment of dismissal, a writ petition was moved before the Gauhati High Court by I.S. Cheema who at the relevant time was holding the post of Commandant (Selection Grade ) in the B.S.F. The Court Martial proceeding was initiated on a charge of corruption by directing subordinate officers to arrange for weekly payments to the said Commandant by encouraging smuggling activities in the border. Before the High Court, the said I.S. Cheema contended that the Court Martial had not been properly conducted in view of the fact that he had been denied reasonable opportunity of being heard and contest the said proceedings. It was also contended that the Court Martial itself was not properly constituted because one of the members was a Commandant in the Border Security Force but such member was junior to him in seniority. It appears that by the impugned order, the High Court has accepted both the contentions and accordingly interferred with the impugned order of dismissal from service.
The learned Additional Solicitor General appearing in support of the appeal preferred by the Union of India has contended that under the rules constitution of Court Martial was to be made with officials not below the rank of a Commandant for trial of a member of B.S.F. holding the rank of Commandant. It is not necessary that such Commandant in the Court Martial Board should also be senior to Sri Cheema who was also a Commandant in B.S.F. It was contended by Sri Cheema that since he was a Commandant (Selection Grade), he must be held senior to the Commandant not in the Selection Grade. The learned Additional Solicitor General has referred to a decision of this Court in Union of India and Anr. Vs. S.S. Ranade (1995(4) SCC 462 In the said decision, it has been held that the Commandant (Selection Grade) and the Commandant not in the selection grade both are governed by the same rules and they belong to same rank and cadre. Therefore, Commandant (Selection Grade) cannot claim superannuation at the age of 58 Years when the age of superannuation of a Commandant is 55 Years. Mr. Tulsi, learned Additional Solicitor General, has submitted that as the Court Martial was constituted with a Commandant, the provision of the rules had been complied with and the High Court had gone wrong in holding that Cheema being Commandant (Selection Grade) was senior to Commandant not in the Selection Grade and such junior Commandant cannot be a member in the Board. In our view, such contention of the learned Additional Solicitor General is justified. The Board in our view had been constituted properly by taking a Commandant in it and it was not necessary to have a Commandant (Selection Grade) in the Board because Sri Cheema was a Commandant (Selection Grade). In the facts of the case, it also does not appear that Court Martial proceeding was vitiated for not giving reasonable opportunity to Sri Cheema to defend him in the Court Martial proceeding.
It, however, appears to us that Sri Cheema has attained the age of superannuation in the year 1992. Even if it is held that proper opportunity of being heard was not made available to him, it will be impractical now to direct for constitution of a Court Martial for holding a fresh trial. We have considered the materials on record and it appears to us that the finding by the Court Martial about the complicity of Sri Cheema in the offence charged cannot be held as unjustified. It, however, appears to us that initially the Court Martial proposed for forfeiture of seven years' service for the purpose of promotion and pensionary benefits against Sri Cheema, but such proposal was not accepted and the impugned order of dismissal was passed.
In the facts of the case, we feel that the ends of justice will be met if the order of dismissal is replaced by the proposed punishment viz. forfeiture of promotion and pensionary benefits for seven years. The impugned order of the High Court is set aside and punishment of Sri Cheema is altared to the aforesaid extent.
We only add that the charge of corruption alleged against the said officer is quite serious which requires that a deterrent punishment should be passed. However, in the peculiar facts of this case, we have awarded the aforesaid iessor punishment and we may indicate that this case should not be treated as a precedence for other cases of corruption.
Both the appeals ate accordingly disposed of.