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 20, Cited by 0]

Central Administrative Tribunal - Delhi

Anit Kumar vs Govt. Of Nctd on 28 April, 2022

                        1
                                             TA No.44/2015




        Central Administrative Tribunal
          Principal Bench: New Delhi


                TA No.44/2015

                               Reserved on: 07.04.2022
                            Pronounced on: 28.04.2022

    Hon'ble Mr. A.K. Bishnoi, Member (A)
     Hon'ble Mr. R.N. Singh, Member (J)


     Anit Kumar, S/o late Sh. Hari Chand
     R/o WZ-548 B-1/2, Naraina,
     New Delhi-110028

                                            -Applicant

(By Advocate Shri Ajesh Luthra)


                    -Versus-

     1. The Govt. of NCTD through the Principal
        Secretary, Department of Training and
        Technical Education, Muni Maya Ram Marg,
        Pitampura, Delhi.

     2. The Secretary (TTE), Directorate of Training
        and Technical Education, Muni Maya Ram
        Marg, Pitampura, Delhi.

     3. The Vice Chancellor, Delhi Technological
        University, Shahbad Daulatpur, Bawana
        Road, Delhi-42.


                                          -Respondents


       (By Advocate Shri H.D. Sharma)
                          2
                                                TA No.44/2015



                        ORDER
R.N. Singh, Member (J):


This TA has been received on transfer from Hon'ble High Court of Delhi. The applicant has prayed for the following relief:

"Issue an appropriate writ in the nature of mandamus or any other appropriate writ whereby setting aside the order dated 15.06.2011 passed by ld. Vice Chancellor DTU whereby the extreme punishment i.e. dismissal from service is imposed upon the petitioner and order dated 7.6.12 passed by Secretary (TTE), Directorate of Training and Technical Education, Pitam Pura whereby the appeal of petitioner has been rejected and to further direct the respondents to reinstate the petitioner back in service to the post of Sr. Mechanic with all consequential benefits including seniority & promotion and pay and allowances.
(ii) Pass any other order(s), which this Hon'ble High Court may deem just & equitable in the facts and circumstances of the case;"

2. Brief facts of the case are that the applicant was appointed as Mechanic Grade A (Sr. Mechanic) on 26.03.2007 in the erstwhile Delhi College of Engineering, now Delhi Technological University. Thereafter, on 23.09.2010 the petitioner received a communication issued by the Chairman Departmental Complaint Committee whereby he was summoned to appear for an inquiry on 29.09.2010. The petitioner appeared before the 3 TA No.44/2015 Departmental Complaint Committee on that date and requested for information about the purpose mentioned in the letter dated 23.09.2010. The said Committee, however, handed over him a copy of the complaint dated 10.05.2010 received from one Ms. Kriti, a student of Delhi Technological University (DTU) addressed to the Head, Department of Mechanical Engineering, DTU, alleging that a member of workshop department has tried to misbehave with her. It is submitted that although the date of complaint is 10.05.2010, there is no mention in the complaint about the date of the incident. However, on 18.10.2010, the applicant submitted a detailed reply to the Chairperson, Departmental Complaint Committee denying his involvement in the matter. He also submitted that as per record, the concerned student was not having any class on 10.05.2010. It is further submitted that on the said date the petitioner along with Mr. Dharam Dev, Sr. Mechanic and Mr. Ashok Kumar, peon performed their duties under the supervision of Shri Brij Mohan, the faculty member in accordance with the rules. Thereafter, on 24.11.2020 the Chairperson, 4 TA No.44/2015 Departmental Complaint Committee vide her letter dated 24.11.2010 informed the applicant that the girl had actually reported the incident dated 06.05.2010 on 10.05.2010. He was also made available a copy of another letter dated 23.11.2010 written by the complainant in which the name of applicant was mentioned. The applicant submitted his reply to letter dated 24.11.2010 on 23.02.2011. However, on 15.06.2011 the Vice Chancellor, DTU passed an order inflicting the penalty of dismissal from service on the applicant on the basis of the report of the Departmental Complaint Committee, against which applicant preferred an appeal against the order of dismissal. Aggrieved by the delay in decision on his appeal, applicant approached Hon'ble High Court of Delhi through W.P.(C) No.1488/2012 seeking disposal of his pending appeal filed under Rule 23 of the CCS (CCA) Rules, 1965. The Hon'ble High Court of Delhi vide order dated 16.03.2012 disposed of the Writ Petition No.1488/2012 with the following direction:

"Counsel appearing on behalf of the Petitioner states that he would be satisfied at this stage if the Respondents are directed to dispose of his 5 TA No.44/2015 Appeal dated 21st June, 2011.
Counsel appearing on behalf of the Respondents on advance notice state that the Appeal under the Rules as filed by the Petitioner shall be disposed of in accordance with the Rules, within a period of three months from today by way of a speaking order under intimation to the Petitioner.
In view of the above, counsel for the Petitioner seeks leave to withdraw this Writ Petition. The Respondents shall comply with the statement made in Court today.
The Writ Petition is disposed of in the above terms."

2.1 In compliance with the aforesaid direction of the Hon'ble High Court of Delhi the appellate authority rejected the appeal of the applicant vide order dated 07.06.2012 without considering the submissions and pleas raised by the applicant in his appeal and passed a non-speaking and mechanical order and thus the order of the appellate authority is vitiated.

2.2 In support of the claim of the applicant, Shri Ajesh Luthra, learned counsel submitted that the order passed by the appellate authority is non- speaking and mechanical in nature and is contrary to the law laid down by the Hon'ble Supreme Court in the matter of Kranti Associates Pvt. Ltd. & Ors. v. Masood Ahmed Khan & Ors., Civil Appeal No.2480 of 2007. It is further submitted that the 6 TA No.44/2015 disciplinary authority has failed to consider the law laid down by the Hon'ble Supreme Court as well as by the Hon'ble High Court of Delhi in various judgments that the Departmental Complaint Committee is not at liberty to formulate its own procedure to conduct inquiry according to its own convenience without the approval of the competent authority in utter violation of the principles of natural justice and the statutory provisions as prescribed under Rule 14 of CCS (CCA) Rules, 1965. Mr. Luthra further submitted that the disciplinary authority has failed to consider the fact that the entire inquiry proceedings have been conducted by the Departmental Complaint Committee behind the back of the applicant. He was not given any opportunity to cross examine the witnesses or even to go through the evidences adduced during the course of inquiry, which is against the principles of natural justice. Hence, the inquiry proceedings, inquiry report as well as the consequent penalty order are illegal and liable to be set aside.

2.3 Shri Luthra further submitted that the impugned order dated 15.06.2011 and the findings 7 TA No.44/2015 of the Departmental Complaint Committee are wrong, illegal and not sustainable in the eye of law due to the reason that there is violation of Rule 14 (3) of the CCS (CCA) Rules, 1965, which mandates the disciplinary authority to draw up or cause to be drawn up (i) the substance of the imputations of misconduct or misbehaviour into definite and distinct articles of charges and (ii) a statement of the imputations of misconduct or misbehaviour in support of each article of charge, which shall contain (a) a statement of the imputations all relevant facts including any admission or confession made by the govt. servant and (b) a list of documents and a list of witnesses by whom, the articles of charges are proposed to be sustained. In the instant case neither any charge-sheet was prepared nor was any list of documents or witnesses prepared. Hence, the penalty orders are liable to be set aside on this ground alone. 2.4 It is further submitted that the impugned penalty orders dated 15.06.2011and 07.06.2011 are not sustainable in the eye of law because as per Rule 14 (4) of the CCS (CCA) Rules, 1965, it was mandatory on the part of the disciplinary authority 8 TA No.44/2015 to deliver the copy of article of charge, the statement of imputations of misconduct or misbehaviour and list of documents and witnesses by which each article of charge was proposed to be sustained and to seek written statement of defence from the delinquent official. However, in the present matter, these mandatory provisions have been violated and on this ground also the order of the appellate authority is liable to be set aside. 2.5 Shri Luthra further submitted that the impugned penalty order dated 15.06.2011 and order dated 07.06.2011 are not maintainable in the eye of law because while passing the penalty order dated 15.06.2011 it was mentioned that under the provisions of Rule 14 (2) of the CCS (CCA) Rules, 1965, where there is a complaint of sexual harassment within the meaning of Rule 3 (C) of the CCS (Conduct) Rules, 1964, the Departmental Complaint Committee enquiring into the complaint shall be deemed to be the inquiring authority by the disciplinary authority for the purpose of these rules. But the disciplinary authority as well as the Departmental Complaint Committee failed to take into consideration the next lines of the rule 14 (2) 9 TA No.44/2015 of the CCS (CCA) Rules, 1965 which provides that the Complaint Committee shall hold, if separate procedure has not been prescribed for the complaint committee for holding the inquiry into the complaint of sexual harassment, the inquiry as far as practicable in accordance with the procedure laid down in the rules. In the instant case, the respondents have neither prescribed any procedure nor did the Departmental Complaint Committee follow the laid down procedure under rule 14 of the CCS (CCA) Rules, 1965. It is further submitted that the penalty order as well as the order of appellate authority whereby the appeal of applicant has been rejected are liable to be set aside on the ground that the Departmental Complaint Committee did not conduct general examination of the charged officer/applicant as required under Rule 14 (18) of the CCS (CCA) Rules, 1965, which provides that if the government servant has not examined himself as a witness, the inquiring authority shall generally question him on the circumstances appearing against him in the evidence for the purpose of enabling the government servant to explain any circumstances 10 TA No.44/2015 appearing in the evidence against him. However, in the instant case the applicant was summoned by the Departmental Complaint Committee on 29.9.2010 before the evidence to give his version then and there in respect of the written complaint dated 10.05.2010 of the complainant. The inquiring authority did not afford any such opportunity to the applicant to rebut/clarify the evidence which were recorded by the Departmental Complaint Committee after 29.09.2010 and used to inflict the penalty of dismissal. Hence, the findings of the Departmental Complaint Committee as well as the penalty order are not sustainable in the eye of law.

2.6 In support of his pleas, the learned counsel for the applicant has placed reliance on the decision of the Hon'ble High Court of Delhi in the matter of Sandeep Khurana v. Delhi Transco Ltd. & Ors., reported in 135 (2006) DLT 346 and also on a decision of the Principal Bench of this Tribunal in OA No.216/2010 titled Banwari Lal v. Union of India & Anr., dated 21.04.2011. 11 TA No.44/2015

3. Pursuant to the notices issued by this Tribunal, the respondents entered appearance and filed their counter-reply, vehemently denying the contentions of the applicant. It is submitted that the TA is not maintainable as the respondents have followed principle of natural justice at every stage while conducting the inquiry. A complaint was received from a girl student of 2nd Semester, B-Tech Software Engineering Course against the applicant stating therein that the applicant had misbehaved with her. The said complaint was considered by the authorities and it was found to be a fit case to invoke CCS (Conduct) Rules 1972 for initiating action against the applicant. Accordingly inquiry was conducted against him by the Departmental Complaint Committee where the charge of sexual harassment against the applicant was proved. Based on the report of the Departmental Complaint Committee the applicant was dismissed from service. The appeal preferred against the dismissal was also rejected. It is settled law that this Tribunal in judicial review cannot act as an appellate authority. The 12 TA No.44/2015 Hon'ble Supreme Court in Union of India v. Sardar Bahadur, reported in (1972) 4 SCC 618 has observed that where there are some relevant materials which may reasonably support the conclusion that the officer is guilty, it is not the function of High Court under writ jurisdiction under Article 226 to review the materials and to arrive at an independent finding thereon. If the enquiry has been properly held the question of adequacy or reliability of the evidence cannot be canvassed before the High Court. Further, the Hon'ble Court while dealing with the jurisdiction of the High Court or Tribunal to interfere with the disciplinary matters and punishment in Union of India v. Parma Nanda, opined: "We must unequivocally state that the jurisdiction of the Tribunal to interfere with the disciplinary matters or punishment cannot be equated with an appellate jurisdiction. The Tribunal cannot interfere with the findings of the Enquiry Officer or Competent Authority where they are not arbitrary or utterly perverse...."

3.1 It is further submitted that the Hon'ble Supreme Court in B.C. Chaturvedi v. Union of 13 TA No.44/2015 India, reported in (1995) 6 SCC 749 opined that:

".....The disciplinary authority is the sole judge of facts. Where appeal is presented, the appellate authority has coextensive power to re-appreciate them evidence or the nature of punishment. In a Disciplinary Enquiry, the strict proof of legal evidence and findings on that evidence are not relevant. Adequacy of evidence or reliability of evidence cannot be permitted to be canvassed before the Court/Tribunal..."

It was further held:

"....A review of the above legal position would establish that the disciplinary authority, and on appeal the appellate authority, being fact-finding authorities have exclusive power to consider the evidence with a view to maintain discipline. They are invested with the discretion to impose appropriate punishment keeping in view the magnitude or gravity of the misconduct. The High Court/Tribunal, while exercising the power of judicial review, cannot normally substitute its own conclusion on penalty and impose some other penalty. It the punishment imposed by the disciplinary authority or the appellate authority shocks the conscience of the High Court/Tribunal, it would appropriately mould the relief, either directing the disciplinary/appellate authority to reconsider the penalty imposed, or to shorten the litigation, it may itself, in exceptional and rare cases, impose appropriate punishment with cogent reasons in support thereof."

3.2 The respondents have further submitted that the instant TA is liable to be dismissed for the reasons that in the case of sexual harassment or 14 TA No.44/2015 act of misbehaving with girl student in the class room the Hon'ble Supreme Court has upheld the dismissal of the teacher without a regular enquiry under the rules. In the case titled K.V. Sanghatan & Ors. v. Ratin Pal, SLP Civil No.4627/2008 decided on 16.08.2010 the Hon'ble Supreme Court observed that: "In the facts and circumstances of the case and on going through the departmental file, we agree with the findings of the Commissioner to dispense with regular enquiry as in the event the girl student would be placed in an embarrassing the hazardous situations having been exposed to tardy process of cross examination...."

3.3 The Hon'ble Supreme Court considered the issue of sexual harassment of the girl students by the male teachers in their school in the case of Director, Navodaya Vidyalaya Samiti and others v. Babban Prasad Yadav and another, reported in 2004 (20 SCALE 400. In the said case the service of the petitioner therein was terminated on the ground of improper conduct with the girl students. Further, in the matter of State of Haryana & Ors. v. Rattan Singh, reported in (1977) 2 SCC 491, the Hon'ble Supreme Court categorically held that 15 TA No.44/2015 at domestic inquiries the strict and sophisticated rules of evidence are not applicable and all materials which are logically probative for a prudent mind are permissible and that there is no allergy to hearsay evidence provided it has reasonable nexus and credibility. The applicant has been afforded an opportunity of hearing. In a catena of judgments the Hon'ble Supreme Court has observed that while exercising its power of judicial review of administrative action the court/tribunal is concerned with arbitrariness, irrationality, unreasonable and malafides. In the present case the action of the respondent does not fall in any of the aforementioned categories. It is further submitted that the judgment relied upon by the applicant in the case of Kranti Associates Pvt. Ltd. (supra) is not applicable to the facts of the present case, as it pertains to a case before the Consumer Forum between the builders and an association of occupants of the houses sold by the builder. It is submitted that the order passed by the appellate authority is self explanatory and as per rules. The appellate authority has taken all the relevant aspects in account while upholding the 16 TA No.44/2015 penalty imposed by the disciplinary authority on the applicant. It is denied that the respondents have laid down their own procedure. Regarding the question of cross-examination, the Hon'ble Supreme Court in the case tilted Hira Nath Mishra v. Principal, Rajender Medical College held that "rule of natural justice cannot be the same applying to all conditions and in cases of sexual harassment there is no question of the witness being called and the goonda being given an opportunity to cross examine the witnesses.

3.4 It is further submitted that the applicant was called by the committee on 29.09.2010 and given a copy of the complaint and asked to give reply within 15 days. Hence, it is clear that applicant was made aware of the charges and given an opportunity to submit his version on the alleged charges. Thus the principles of natural justice stood complied with. Moreover, in case of sexual harassment straight jacket formula is not advisable. It is further submitted that the facts given by the applicants were duly considered by the Departmental Complaint Committee before giving its finding on the complaints. He was given due 17 TA No.44/2015 opportunity to present his case during the course of enquiry. The Hon'ble Supreme Court in cases of sexual harassment have carved out an exception to the general rule.

4. We have carefully gone through the pleadings on record and heard Shri Ajesh Luthra, learned counsel for the applicant and Shri H.D. Sharma, learned counsel for the respondents.

5. We have also perused the departmental proceedings file produced by the department. It is seen that the respondents have taken various statements from the girl students behind the back of applicant. Some statements have also been taken from a few of his senior colleagues who have vouched on his good behaviour and that none of his seniors have said anything adverse or incriminating against him, of course a few girl students have blamed him on his behaviour in the past. However, nothing is recorded by the Enquiry Committee and or by the Disciplinary Authority in the report and the disciplinary order. It is not in dispute that these statements were taken behind the back of the applicant and even copies thereof have not been supplied to him what to talk of the 18 TA No.44/2015 adverse statements regarding his past conduct. Moreover, neither the Enquiry Committee nor the Disciplinary Authority has given any reason as to why the statements even though taken behind the back of applicant however favourable to him or to his conduct have been ignored. We also find that the past conduct of the applicant on the basis of the statement of a few girl students though have been taken into consideration to arrive at the impugned decision, however, the same have never been made as a charge against the applicant nor admittedly a copy thereof has been ever supplied to him.

6. In the counter reply the respondents have referred to various judgments of the Hon'ble Apex Court in support of their contention that if the enquiry has been properly held, the question of adequacy or reliability of the evidence cannot be canvassed before the High Court and the jurisdiction of the Tribunal to interfere in the disciplinary matters or punishment cannot be equated with appellate jurisdiction. The Tribunal cannot interfere with the findings of the enquiry officer or competent authority where they are not 19 TA No.44/2015 arbitrary or utterly perverse and the disciplinary authority is the sole judge of facts. There is no doubt about the law that sexual harassment of the girl students by the male teachers if found proved should seriously be dealt with. However, it is trite law that the enquiry is required to be conducted in accordance with the relevant provisions of rules and in compliance of principles of natural justice. In so far as the contention of the respondents that the judgment of the Hon'ble Apex Court in Kranti Associate Pvt. Ltd., (supra) is in the matter relating to consumer protection, however, we find that the Hon'ble Apex Court after considering various judgments, including the Constitution Bench decision in S.N. Mukherjee v. Union of India, reported in AIR 1990 SC 1984, ruled as under:

51. Summarizing the above discussion, this Court holds:
a. In India the judicial trend has always been to record reasons, even in administrative decisions, if such decisions affect anyone prejudicially. b. A quasi-judicial authority must record reasons in support of its conclusions.
c. Insistence on recording of reasons is meant to serve the wider principle of justice that justice must not only be done it must also appear to be done as well.
d. Recording of reasons also operates as a valid restraint on any possible arbitrary exercise of 20 TA No.44/2015 judicial and quasi-judicial or even administrative power.
e. Reasons reassure that discretion has been exercised by the decision maker on relevant grounds and by disregarding extraneous considerations.
f. Reasons have virtually become as indispensable a component of a decision making process as observing principles of natural justice by judicial, quasi-judicial and even by administrative bodies.
g. Reasons facilitate the process of judicial review by superior Courts.
h. The ongoing judicial trend in all countries committed to rule of law and constitutional governance is in favour of reasoned decisions based on relevant facts. This is virtually the life blood of judicial decision making justifying the principle that reason is the soul of justice. i. Judicial or even quasi-judicial opinions these days can be as different as the judges and authorities who deliver them. All these decisions serve one common purpose which is to demonstrate by reason that the relevant factors have been objectively considered. This is important for sustaining the litigants' faith in the justice delivery system.
j. Insistence on reason is a requirement for both judicial accountability and transparency. k. If a Judge or a quasi-judicial authority is not candid enough about his/her decision making process then it is impossible to know whether the person deciding is faithful to the doctrine of precedent or to principles of incrementalism. l. Reasons in support of decisions must be cogent, clear and succinct. A pretence of reasons or `rubber-stamp reasons' is not to be equated with a valid decision making process.
m. It cannot be doubted that transparency is the sine qua non of restraint on abuse of judicial powers. Transparency in decision making not only makes the judges and decision makers less prone to errors but also makes them subject to broader scrutiny. (See David Shapiro in Defence of Judicial Candor (1987) 100 Harward Law Review 731-737).
n. Since the requirement to record reasons emanates from the broad doctrine of fairness in decision making, the said requirement is now virtually a component of human rights and was considered part of Strasbourg Jurisprudence. See (1994) 19 EHRR 553, at 562 para 29 and Anya vs. University of Oxford, 2001 EWCA Civ 405, wherein the Court 21 TA No.44/2015 referred to Article 6 of European Convention of Human Rights which requires, "adequate and intelligent reasons must be given for judicial decisions".
o. In all common law jurisdictions judgments play a vital role in setting up precedents for the future. Therefore, for development of law, requirement of giving reasons for the decision is of the essence and is virtually a part of "Due Process".

7. That being the position of law, the same is binding on us.

8. Further this Tribunal in Shri Banwari Lal v. Union of India & Anr., OA No.216/2010, decided on 21.04.2011 observed as under:

"9. Respondents have stated that as per OM dated 12.12.2002 of DOP&T, the report of the Complaint Committee constituted for prevention of sexual harassment of women at workplace was to be initially treated as a preliminary enquiry report against the accused Government servant. However vide OM dated 4.8.2005 it was clarified that in view of order dated 26.4.2004 given in Medha Kotwal Lele and Others Vs. U.Q.I. & Others passed by the Honble Supreme Court in CWP (Cri) No. 173-177/1999 the report of the Complaint Committee should be deemed to be enquiry report under the CCS (CCA) Rules. Thereafter, the disciplinary authority will act on the report in accordance with the rules. In the instant case, since the Complaint Committee had given its report against the applicant and he was given opportunity to represent against the report, he has rightly been punished.

10. It. is correct that in Medha Kotwal Lele and Others Vs. U.O.I. & Others, the Honble Supreme Court had observed that the report of the Complaint Committee shall be deemed to be an enquiry report under the CCS (CCA) Rules but at the same time it is relevant to note that a 22 TA No.44/2015 proviso was inserted under Rule 14 (2) of CCS (CCA) Rules, 1965 vide Notification dated 1.7.2004 which reads as under:-

Provided that where there is a complaint of sexual harassment within the meaning of rule 3 C of the Central Civil Services (Conduct) Rules, 1964, the complaints Committee established in each ministry or Department or office for inquiring into such complaints, shall be deemed to be the inquiring authority appointed by the disciplinary authority for the purpose of these rules and the Complaints Committee shall hold, if separate procedure has not been prescribed for the complaints committee for holding the inquiry into the complaints of sexual harassments, the inquiry as far as practicable in accordance with the procedure laid down in these rules.

11. Interpretation of Rule 14 (2) came to be considered by the Honble High Court in the case of Sandeep Khurana Vs. Delhi Transco Ltd, And Others reported in 135 (2006) DLT 346 wherein it was observed as follows:

30. When the rules are amended to say that the Complaint Committee as envisaged in the Vishaka's case (Supra) would be deemed to be Inquiry Authority for the purpose of CCS (CCA) Rules it is imperative that the Complaint Committee proceeds according to CCS Rules and in the manner in which an Inquiry Authority conducts its proceedings under the said Rules. The Supreme Court never meant that the Complaint Committees which were to function as Inquiry Authority under the CCS (CCA) Rules could return a finding of guilt against a Government servant without even adopting the procedure of Rule 14 ibid, i.e., giving him a charge-sheet, a memorandum delineating the allegations on which the charges are framed along with other articles like list of witnesses and the documents relied upon and then proceeding in the manner prescribed under Rule 14 of ibid.The responsibility of the Complain Committee, by virtue of the judgment in Medha Kotwal Lele (Supra) case has immensely increased as it is now no more a fact finding Committee. It has been converted into an 23 TA No.44/2015 Inquiring Authority and, therefore, has to follow the procedure prescribed by Rule
14. The action taken cannot be supported on the plea that although Rules are ignored the principles of natural justice has been followed.

12. Similar view, has been reiterated by Division Bench of the Honble Delhi High Court in Surabh Kumar Mallick Vs. Comptroller and Auditor General of India and Another reported in 151 (2008) DLT 261 (DB) inasmuch as referring to the judgment of Sandeep Khurana it was observed as follows:

It is clear from the above that the Tribunal safeguarded the interest of the petitioner herein by mandating that the procedure, contained in Rule 14 should be followed and the Counsel for the respondents also conceded to this.
13. In view of above, it is now settled law that even though the charges of Sexual Harassment can be looked into by the Complaint Committee but it has to follow the procedure prescribed under Rule 14 (2) of the CCS (CCA) Rules. In the instant case, neither any charge sheet was given to the applicant nor copy of the complaint nor complainant was examined in his presence nor applicant was given an opportunity to cross examine the complainant or other witnesses. It can thus safely be concluded that the procedure laid down under Rule 14 has not been followed. The result would be the orders passed by authorities would be not sustainable in law."
9. Hon'ble High Court of Delhi in the matter of Sandeep Khurana v. Delhi Transco Ltd. & Ors., reported in 135 (2006) DLT 346 in a case of sexual harassment observed as follows:
"1. Two questions which this Court is required to address in this writ petition are, (1) what is the procedure to be followed for taking disciplinary 24 TA No.44/2015 action on a complaint of sexual harassment; and (2) what is the role of State Complaint Committee.
2. The facts of this case can be stated briefly as under:
The petitioner and respondent No. 2, Ms.Vinita Tiwari, were both employees of respondent No. 1- Delhi TRANSCO Limited (`DTL' in short). The two developed friendship and they were on visiting terms and exchanged greeting cards. On 1.11.2004 an incident took place in the office of respondent No. 2 and respondent No. 2 made a short Page 3754 report, relevant part of which when translated into English reads as under:
Today on 1-11-04 at 4.50 PM Sh Sandeep Khurana misbehaved and scuffled with me causing bleeding injuries. Sir, this man has been making filthy telephone calls to me at my office and home thereby causing physical and psychological harassment to me.
3. The petitioner on his part made a brief report in respect of the incident on the same day contending that there was a quarrel between the two and during the quarrel respondent No. 2 caught him by his collar and when she was about to slap him on his face, he caught hold of her hand. He also named certain witnesses. He added that in the scuffle his gold buttons were broken and that respondent No. 2 also threatened of assault in the future.
4. Respondent No. 2 made a complaint in detail to the General Manager (Admn.), Shakti Sadan, New Delhi on 5.11.2004. This complaint described the incident of 1.11.2004 as "physical assault and act of harassment by Shri Sandeep Khurana, AG-III". She demanded action against the petitioner for sexual harassment on the plea that the action of Sandeep Khurana was not only physical assault but also an act of sexual harassment. She drew attention of the General Manager to Rule 3C of CCS (Conduct) Rules, 1964 which prohibited sexual harassment and physical assault on working women. Yet another complaint was made by her on 19.11.2004 to the General Manager (Admn.), Delhi Transco Ltd. in respect of the same incident of 1.11.2004 and asking for action against the petitioner.
After noticing the facts, the Hon'ble High Court ruled as follows:
25 TA No.44/2015
"31. Article 311(1) & (2) of the Constitution of India prescribes as under:
Article 311. (1) No person who is a member of a civil service of the Union or an all-India service or a civil service of a State or holds a civil post under the Union or a State shall be dismissed or removed by an authority subordinate to that by which he was appointed.
(2) No such person as aforesaid shall be dismissed or removed or reduced in rank except after an inquiry in which he has been informed of the charges against him and given a reasonable opportunity of being heard in respect of those charges.
32. Rule 14 of the CCS (CCA) Rules gives effect to the protection given to a Government employee by Article 311 of the Constitution. Rule 14 (1) reads as under:
14. Procedure for imposing major penalties (1) No order imposing any of the penalties specified in Clauses (v) to (ix) of Rule 11 shall be made except after an inquiry held, as far as may be, in the manner provided in this Rule and Rule 15, or in the manner provided by the Public Servants (Inquiries) Act, 1850 (37 of 1850), where such inquiry is held under that Act.
33. Thus, to hold an inquiry is a mandatory provision. It is further mandatory that the inquiry should be held, as far as may be possible, in the manner provided by Rule 14. The entire procedure laid down by Rules or by any law cannot be altogether by-passed on the belief that principles of natural justice has been followed. In the case of State Bank of Patiala and Ors. v. S.K. Sharma the Supreme Court considered the effect of violation of procedure laid down for imposition of major penalty.

It was observed that substantial compliance with the provisions will have to be made although for minor violations it could be examined whether principles of natural justice have been followed. It observed that there may be certain procedural provisions which are of a fundamental character whose violation is by itself proof of prejudice. The court may not insist on proof of prejudice in such cases. Taking an example of a rule providing that after the evidence of the employer/government is over, the employee shall be given an opportunity to lead evidence in his defense and if such an opportunity has not been given, the Supreme Court held, the prejudice is self-evident and no proof of prejudice, as such, need to be called 26 TA No.44/2015 for in such a case. Further it held that in case the procedural provision is not mandatory the complaint or violation has to be examined from the stand point of substantial compliance but when the procedural provision violated is of a mandatory character it has to be ascertained whether the provision is conceived in the interest of the person proceeded against or in public interest and if it is found to be former then it must be seen whether the delinquent officer has waived the said requirement. If it is found that the delinquent officer or employee has not waived it then the Court or Tribunal should make appropriate direction keeping in mind the relevant rule, which in the example was the approach adopted by the Constitution Bench in Managing Director, ECIL v. B. Karunakar . The respondent No. 1 in this case has violated the mandatory provision of holding an inquiry as provided in Rule 14. No further proof of prejudice is needed to hold the impugned action bad.

34. The prejudice has been caused to the petitioner by not giving him any notice or intimation that the proceedings are going to be for imposition of major penalty. The five-Member Committee appointed by the respondent in its report says that they were entrusted with the talk of "looking into the alleged case of harassment". The Committee does not say that it was appointed to inquire into the charges. The petitioner would be taken by surprise if he is told that the proceedings before the Committee were to be an inquiry under Rule 14 of CCS (CCA) Rules. Similarly, the State Complaint Committee only gave a notice that the petitioner was to appear in order to give his "view point". Thus, the petitioner will be similarly prejudiced and surprised if he is told that the proceedings conducted by the State Complaint Committee were in fact proceedings under Rule 14 of the CCS (CCA) Rules. The first major requirement of Rule 14 of CCS (CCA) Rules and for that matter a procedure of inquiry according to principles of natural justice would be to inform the person against whom the inquiry is being conducted that the inquiry was in anticipation of imposition of major penalty or for that matter any penalty whatsoever. For such an inquiry specific charges were also required to be drawn up and intimated to the petitioner. In Canara Bank v. Debasis Das (para

15) the Supreme Court said that notice was the "first limb" of the principle of natural justice. Further the notice has to be clear and unambiguous. The notices asking the petitioner to appear or to give his viewpoint cannot meet the requirement of a notice for disciplinary proceedings.

27

TA No.44/2015

35. This apart, as already stated above, there has been violation of principles of natural justice by failure to allow assistance to the petitioner, to take evidence in his defense and to provide an opportunity to cross-examine witnesses of the complainant or of the department. The petitioner could not have been removed from service on the basis of the State Complaint Committee. The first question raised in the paragraph 1 of the judgment, therefore, can be answered as follows:

Rule 14 of the CCS(CCA) Rule has to be followed for imposing a major penalty for a misconduct of sexual harassment."
Further in para-39 Hon'ble High Court of Delhi has ultimately held as follows:
"39. The Notification does not in any way affect the case in hand. The recommendations of the State Complaint Committee may override the recommendations of the Departmental Complaint Committee. The question for consideration here only is whether the petitioner could be dismissed on the recommendations of either of the two Committees, if the prescribed procedure for imposition of major penalty has not been substantially followed."

10. From the aforesaid judgment of the Hon'ble High Court in Sandeep Khurana, followed by this Tribunal in Shri Banwari Lal (supra) and the law laid down by the Hon'ble Apex Court in Kranti Associates Pvt. Ltd. (supra) it is crystal clear that even in disciplinary proceedings pertaining to sexual harassment if the prescribed procedure for imposition of major penalty has not been substantially followed, the Court and Tribunal 28 TA No.44/2015 shall be well within their jurisdiction in judicial review to interfere with the order/orders passed by the departmental authorities.

We may reproduce the relevant provisions of Rule 14 (2), 14 (3), 14 (4) and 14 (18) as follows:

"14. Procedure for imposing major penalties xxx xxx xxx (2) Whenever the disciplinary authority is of the opinion that there are grounds for inquiring into the truth of any imputation of misconduct or misbehaviour against a Government servant, it may itself inquire into, or appoint under this rule or under the provisions of the Public Servants (Inquiries) Act, 1850, as the case may be, an authority to inquire into the truth thereof. "

Provided that where there is a complaint of sexual harassment within the meaning of rule 3 C of the Central Civil Services (Conduct) Rules, 1964, the Complaints Committee established in each Ministry or Department or Office for inquiring into such complaints, shall be deemed to be the inquiring authority appointed by the disciplinary authority for the purpose of these rules and the Complaints Committee shall hold, if separate procedure has not been prescribed for the Complaints Committee for holding the inquiry into the complaints of sexual harassment, the inquiry as far as practicable in accordance with the procedure laid down in these rules.

(3) Where it is proposed to hold an inquiry against a Government servant under this rule and rule 15, the disciplinary authority shall draw up or cause to be drawn up- (i) the substance of the imputations of misconduct or misbehaviour into definite and distinct articles of charge; (ii) a statement of the imputations of misconduct or misbehaviour in support of each article of charge, which shall contain- (a) a statement of all relevant facts including any admission or confession made by the Government servant; (b) a list of documents by which, and a list of witnesses by whom, the 29 TA No.44/2015 articles of charge are proposed to be sustained. (4) (a) The Disciplinary Authority shall deliver or cause to be delivered to the Government servant a copy of the articles of charge, the statement of the imputations of misconduct or misbehaviour and a list of documents and witnesses by which each article or charges is proposed to be sustained. (b) On receipt of the articles of charge, the Government servant shall be required to submit his written statement of defence, if he so desires, and also state whether he desires to be heard in person, within a period of fifteen days, which may be further extended for a period not exceeding fifteen days at a time for reasons to be recorded in writing by the Disciplinary Authority or any other Authority authorised by the Disciplinary Authority on his behalf: Provided that under no circumstances, the extension of time for filing written statement of defence shall exceed forty- five days from the date of receipt of articles of charge.

xxx xxx xxx (18) The inquiring authority may, after the Government servant closes his case, and shall, if the Government servant has not examined himself, generally question him on the circumstances appearing against him in the evidence for the purpose of enabling the Government servant to explain any circumstances appearing in the evidence against him."

11. In the instant case the above statutory provisions have not been meticulously followed neither by the respondents nor by the Complaint Committee as required under Rule 14 of the CCS (CCA) Rules, 1965. The respondents have considered the extraneous material, alleged incidents from statement of a girl student while passing the impugned punishment order. Applicant has not been given an opportunity to 30 TA No.44/2015 avail the services of a defence assistant and in view thereof the mandatory provisions of Rule 14 of the CCS (CCA) Rules, 1965 have been violated and the applicant has been greatly prejudice in defending himself before the Complaint Committee. The Hon'ble Supreme Court in Bhavnagar University v. Palitana Sugar Mills, 2003 (2) SCC 111 has ruled that "it is well-settled that when a statutory authority is required to do a thing in a particular manner, the same must be done in that manner or not at all. The State and other authorities while acting under the said Act are only creature of statute. They must act within the four-corners thereof."

12. In view of the facts and circumstances and the discussion made hereinabove, the impugned punishment order and the appellate order are set aside. The applicant shall be entitled to consequential benefits in accordance with the relevant rules and instructions on the subject. However, the respondents shall be at liberty to initiate and conclude the proceedings in accordance with the relevant rules. 31 TA No.44/2015

13. However, in the facts and circumstances, there shall be no order as to costs.

Registry is directed to return the departmental enquiry file No.DTU/Legal(Vig.)/30/ 2011, submitted by the respondents to their counsel/departmental representative in a sealed cover under due receipt.

(R.N.Singh)                          (A.K. Bishnoi)
Member (J)                            Member (A)



'San.'