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 5, Cited by 37]

Supreme Court of India

J. D. Shrivastava vs State Of M.P. & Others on 24 January, 1984

Equivalent citations: 1984 AIR 630, 1984 SCR (2) 466, AIR 1984 SUPREME COURT 630, 1984 LAB. I. C. 337, 1984 BLJR 92, (1984) 97 MAD LW 46, (1984) 1 ORISSA LR 3, (1984) IJR 114 (SC), 1984 UPTC 156, 1984 SCC (L&S) 206, (1984) 1 LAB LN 490, (1984) 1 SERVLR 342, (1984) JAB LJ 158, (1984) 1 LABLJ 344, 1984 (2) SCC 8, (1984) 1 SCWR 255, (1984) 1 SERVLJ 364

Author: E.S. Venkataramiah

Bench: E.S. Venkataramiah, O. Chinnappa Reddy, R.B. Misra

           PETITIONER:
J. D. SHRIVASTAVA

	Vs.

RESPONDENT:
STATE OF M.P. & OTHERS

DATE OF JUDGMENT24/01/1984

BENCH:
VENKATARAMIAH, E.S. (J)
BENCH:
VENKATARAMIAH, E.S. (J)
REDDY, O. CHINNAPPA (J)
MISRA, R.B. (J)

CITATION:
 1984 AIR  630		  1984 SCR  (2) 466
 1984 SCC  (2)	 8	  1984 SCALE  (1)125
 CITATOR INFO :
 R	    1987 SC 948	 (7)
 RF	    1992 SC1020	 (22)


ACT:
     Fundamental Rules	Rule 56(3)(a) Compulsory Retirement-
Adverse entries in confidential reports relating to a remote
period-Reliance on-Whether valid.



HEADNOTE:
     The appellant  was a  State Judicial Service officer in
the  grade   of	 Additional   District	&   Sessions  Judge.
Consequent upon	 the decision  of the  State  Government  to
reorganise the Higher Judicial Service it was decided that a
number of  posts of  the  cadre	 of  Additional	 District  &
Sessions Judges	 be abolished  and the	incumbents of  those
posts be  absorbed as  District &  Sessions Judges. The High
Court at  one of  the High Court meetings held to screen the
officers in  the cadre	of Additional  District	 &  Sessions
Judges, decided	 to retire the appellant compulsorily on his
at tanning  the age  of SS  years under Rule 56(3)(a) of the
Fundamental Rules.  It was also decided not to recommend him
for promotion  to the cadre of District and Sessions Judges.
The  appellant	was  served  with  an  order  of  compulsory
retirement dated August 28, 1981.
     The Division  Bench of  the High  Court  dismissed	 the
appellant's   writ   petition	impugning   his	  compulsory
retirement.
     In the  appeal to this Court, it was contended that the
High  Court  had  made	the  recommendation  to	 retire	 the
appellant compulsorily	without applying  its mind  and that
the decision  was based on collateral considerations and was
arbitrary. On behalf of the High Court it was contended that
the personal  confidential records  of	the  appellant	were
considered by  the Full	 Court Meeting	and the	 decision to
retire the  appellant under  Fundamental Rule  56(3)(a)	 was
taken after due consideration of the entire record.
     Allowing the appeal:
^
     HELD: 1.  It would be an act bordering on perversity to
dig out old files to find out some material to make an order
against an  officer. Dependence	 on entries  about 20  years
before	the   date  on	which  the  decision  of  compulsory
retirement was	taken cannot  placed for  retiring a  person
compulsorily, particularly  when such  person concerned	 has
been promoted subsequent to such entries. [474H; 475A]
     D.Ramaswami v.  State of Tamil Nadu, [19811 2 S.C.R. 75
referred to.
     2.	 The   power  to   retire   a	Government   servant
compulsorily in	 public interest  in terms of a service rule
is absolute provided the authority concerned forms
467
an opinion  bona fide  that it was necessary to pass such an
order in  public interest. But if such decision was based on
collateral grounds  or if the decision was  arbitrary, it is
liable to be interfered with by Courts. [469 B-C]
     Union of  India v.	 Col. J.N.  Sinha   Anr.,  [1971]  1
S.C.R. 791;  Union of  India v.	 M.E. Reddy & Anr., [1980] 1
S.C.R. 736;  Swami Saran  Saksena v. State of U.P., [1980] 1
S.C.R. 923; Baldev Raj Chadha Y. Union of India & ors [1981]
1 S.C.R.  430; and  Brij Bihari Lal Agarwal v. High Court of
Madhya Pradesh & Ors. [1981] 2 S.C.R. 297 referred to.
In the	instant case  the High	Court relied on some adverse
remarks relating  to 1959-60 or thereabout. It was true that
in the	early part of the appellant's career the entries did
not appear to be quite satisfactory. Some were and some were
not good  and some  were of  a mixed kind. But being reports
relating to  a remote period, they are not quite relevant or
the purpose  of determining  whether he	 should	 by  retired
compulsorily or	 not in	 1981. The scrutiny should have been
confined to  the reports  for about  ten years	prior to the
date on	 which action  was proposed  to be  taken.  All	 the
reports except	for 1972-73  and 1973-74 were good and quite
satisfactory. Even  in the  reports of	the said years there
was nothing  to doubt  his integrity.  He  was	punctual  in
attending to  his work. The reports for the years 1976-77 to
1980-81 speak  in favour  of the  appellant and	 not against
him. A	perusal of  the said  reports showed  that there was
nothing	 against   him.	 In   these  circumstances   it	 was
impossible to take the view that the appellant was liable to
be compulsorily retired. [470 E- H]
     3. The resolution of the High Court recommending to the
Government that the appellant should be compulsorily retired
and  the   impugned  order  passed  under  Fundamental	Rule
56(3)(a) are  quashed. The resolution of the High Court that
the appellant  was not	fit for	 promotion to  the cadre  of
District and Sessions Judges is also quashed. [474 E]



JUDGMENT:

CIVIL. APPELLATE JURISDICTION: Civil Appeal No. 3429 of 1982 Appeal by Special leave from the Judgment and order dated the 29th July, 1982 of the Madhya Pradesh High Court in Misc. Petition No. 1169 of 1981.

G.L. Sanghi and Ashok Srivastava for the Appellant. D. Y.S.. Chitale, Mrs. A K. Verma, D.N. Misra, A.M. Dittia and A K. Sanghi for the Respondents The Judgment of the Court was delivered by VENKATRAMIAH J. The appellant is a judicial officer of the State of Madhya Pradesh, who would have ordinarily retired on January 31, 1984 on attaining 58 years of are, He was appointed 468 as a Munsiff-Magistrate in the erstwhile State of Bhopal in 1953. On reorganisation of States on November 1, 1956, he became a member of the Judicial Service of the State of Madhya Pradesh. He was promoted as an Additional District Sessions Judge on January . 8, 1974 and was confirmed in that post with effect from November 25, 1971. Consequent upon the decision of the State Government to reorganise the Higher Judicial Service of the State of Madhya Pradesh in accordance with the advice of the High Court of Madhya Pradesh 101 posts Of the cadre of Additional District & Sessions Judges came to be abolished and the incumbents of those posts were to be absorbed as District & Sessions Judges as per Government Memorandum dated February 24, 1981. In the . issue of the said Memorandum the High Court of Madhya Pradesh decided to screen the officers in the cadre of Additional District & Sessions Judges for the purpose of making recommendation to the State Government about the promotion of selected officers to the cadre of District & Sessions Judges. For this purpose, Full Court Meetings of the Madhya Pradesh High Court were held on February 27 and 28, 1981 and March 1, 1981. The case of the appellant was also considered in that connection It is stated that at those meetings, the High Court first resolved to scrutinise the cases of all the judicial officers who were to attain the age of 55 years in the year, 1981. In the course of such scrutiny the High Court decided on February 27, 1981 to retire the appellant compulsorily on his attaining the age of SS years under Rule 56(3) of the Fundamental Rules. On March l, 1981 it decided not to recommend him for promotion to the cadre of District & Sessions Judges. Accordingly, the State Government was addressed by the High Court to retire the appellant compulsorily. The appellant thereafter continued as an Additional District & Sessions Judge until he was served with the order of compulsory retirement dated August 28, 1981. Aggrieved by that order, the appellant filed a writ petition before the High Court. The petition was dismissed by a Division Bench of the High Court on July 29, 1982. This appeal is preferred by special leave against the judgment of the High Court, Clause (a) of the Fundamental Rule 56(3) as amended in 1976 which governs the case of the appellant reads thus:

"F.R.56(3)(a) A Government servant may, in the public interest, be retired at any time after he attains the age of fifty five years without assigning any reason by giving him a notice in writing 469 It is contended that the order of compulsory retirement is unsustainable on various grounds and the principal ground urged is that the High Court had made the recommendation to retire the, appellant compulsorily without applying its mind to the case as required by law that it was a decision based on collateral considerations and that it was arbitrary.
It is now firmly settled that the power to retire a Government servant compulsorily in public interest in terms of a service rule is absolute provided the authority concerned forms an opinion bona fide 'that it is necessary to pass such an order in public interest. It is equally well settled that if such decision is based on collateral grounds or if the decision, is arbitrary, it is liable to be interfered with by courts. (See Union of India v. Col. J.N. Sinha & Anr). We have also gone through the following decisions, namely, Union of India v. M.E. Reddy & Anr., Swami Saran Saksena v. State of U.P., Baldev Raj Chadha v. Union of India of, Brij Bihari Lal Agawral v. High Court of Madhya Pradesh & Ors., and D. Ramaswami v. State of Tamil Nadu which have a bearing on the question-before us. We shall now proceed to deal with the facts, of the case in the light of the principles enunciated in the above decisions.
In Para 10 of the counter affidavit of Shri A.K. Pandey, Additional Registrar of the High Court of Madhya Pradesh filed before this Court, it is stated as follows . "It is not disputed that Full Court Meeting was held on 27th/28th February, as well as Ist March, 1981 to consider the cases of Additional District & Sessions Judges for promotion in the Higher Judicial Service. It is also not disputed that the petitioner stood at serial No. 10 in the seniority list of Additional District Sessions Judges, It is also not disputed that he was confirmed as Additional District & Sessions judge in August, 1976. The personal confidential record of the petitioner is placed before this Hon'ble Court and (it) speaks for itself (Annexure R-XI to XXXVIII).
470
It is wrong to say that any extraneous consideration operated in the Full Court Meeting against the petitioner and it is wrong to say that the resolutions in the Court Meeting were unjust, arbitrary or mala fide. As already pointed out, the decision was taken in Full Court Meeting after consideration of the entire record of the petitioner, The decision to retire the petitioner under Fundamental Rule 56(3) was after due consideration of the entire record of the petitioner. (Confidential entries are Annexures R-XT to XXXVIII)."

On going through the said counter affidavit we are satisfied that apart from the confidential records, nothing else appears to have been relied on by the High Court to reach the decision that the appellant should be compulsorily retired. We shall now proceed to Examine the confidential rolls maintained in respect or the appellant.

The Confidential Reports in respect of the appellant are placed before us. lt is stated by the Registrar of the High Court in Para 13 of the counter affidavit that the appellants performance for 28 years was taken into consideration for screening under Fundamental Rule 56(3), The High Court has relied on some adverse remarks relating to 1959-60 or thereabouts, lt is true that in the early part of his career, the entries made do not appear to be quite satisfactory. They are of varied kinds. Some are good, some are-not good and some are of a mixed kind. But being reports relating to a remote period, they are not quite relevant for the purpose of determining whether he should be retired compulsorily or not in the year ]981, as it would be an act bordering on perversity to dig out old files to find out some material to make an order against an officer. We therefore, confined our scrutiny to the reports made in respect of the appellant for about ten years prior to the date on which action was taken against him to retire him compulsorily. We find that all of them except for 1972-73 and 1973-74 are good and quite satisfactory. Even in 1972-73 and 1973-74 it is stated that there was nothing to doubt his integrity and that he was punctual in attending it to his work. It may be noted, that the appellant was promoted as an Additional District & Sessions Judge on January 8, 1974 and was also confirmed with effect from November 25, 1974 by an order passed in 1976. Any adverse report in respect of an earlier period unless it had some connection with any event which took place subsequently cannot, therefore, reasonably form a basis for forming an opinion about the work of the appellant.

471

We give below a few relevant extracts from the Confidential Reports for the period subsequent to March 31, ]974 .

Year : 1975 On confidential enquiries from the members of the Bar and from other sources nothing was found against him in respect of his integrity. During surprise check he was found on the board in time. Enquiries from other sources also disclosed that he usually comes in time and does not rise early and engages himself in judicial work. This impression was gathered from judicial diary also.

After scrutiny of the cases, the following impression was gathered. Knowledge about rules and orders, law and procedure is adequate but the number of the interlocutory application is sometimes not entered in the margin of the connected order-sheet in red ink. Judgments are good with proper discussion of evidence. Interlocutory matters are not kept unduly pending for long time. Rules regarding pleadings, and evidence etc. are followed. Punishments were adequate. Examination of accused is proper. Charges framed are proper.- Record is legible Control and supervision over the staff is satisfactory. Judicial diary calls for no particular comments. His relations with the Bar are cordial, with no complaints of any misbehavior with any litigants His average disposal during the period in question was of very good category. There is nothing else to comment in particular.

			Year : 1976
Knowledge of law and judicial	   Good
capacity:
Remarks about his promptness in	   Promptness satisfactory
the disposal of cases:

Remarks about reputation of integ- Nothing was found against rity and impartiality: his integrity or impartiality.

General Remarks: He was mostly punctual and 472 did not rise early.

Judgments were proper and contained the required discussion of evidence Charges and examination of accused and issues were proper.

Promptness in framing of issues was marked in recent months. Control and super vision over the staff was satisfactory.

Settling dates should not normally be of more than two weeks as was notice in certain cases.

Interlocutory matters were generally not kept unduly pending.

Net Result:			   Good
			Year 1976-77
Knowledge of Law and Judicial	   Satisfactory
capacity:
Remarks about his promptness in	   Generally prompt
the disposal of cases:

Percentage of average monthly 148. 1/2,% disposal Behaviour towards members of the Cordial Bar and Public:

General Remarks: Satisfactorily managing heavy and exclusive civil file. Mostly punctual.
Net Result:			   Good
			Year 1977-78
Knowledge of Law and Judicial	   Good
capacity:
				   Entry against almost all
				   the
473
				   columns in the Report-
				   Good
General Remark :		    Has good grasp of facts
				   and law. Judgments in
				   proper form and well
				   written.
Net Results			   Good
			Year 1979-80
(a) Shri Shrivastava begins his judicial work punctually at 11.00 A.M. and works throughout the Court hours. So far, it appears that he has arranged his Cause List judiciously fixing civil work for the day.

This Judge understands that there can be no subsequent pleadings except by way of amendment of pleadings. In other words, he understands the purport of order 8 rule 9 and order 6 rule 7 of the Civil Procedure Code. He also understands what is pleading i e. Order 6 rule 1 of the Civil Procedure Code as compared with oral statement. He so far appears to be equally conversant with order 17 rule I of the Civil Procedure Code i.e. adjournment is only granted for sufficient cause. He does no. find any difficulty in applying law relating to pleadings and interlocutory matters. So far, his procedure conforms to rules or pleadings, filing of documents, framing of issues and recording of evidence.

(b) So far, on the criminal side, he frames charges with care, records evidence with such care and prepares examination of accused with equal care.

(c) So far, he makes a neat and legible record. He generally supervises the work of ministerial staff.

(d) His judgments, both on civil and criminal, so far, appear to be well written. He is prompt in his disposals including doing work therein. His work, as a whole, so far, has been found to be of high quality. He also takes up civil work. His relations with the Bar, so far, appear to be cordial.

(e) The above remarks are subject to the D.O. No. 462/C. Rs/1979 Jabalpur dated 6.3.80 of the High Court.

474

(Note: The Memo. sent to the appellant in March, 1980 Only informed him of two remarks-(1) that the did not dispose of Sessions trials quickly and (2) that he did not follow the amended provisions under order 39 rule 3 of the Civil Procedure Code. The Memo. also disclosed that the appellant did not write judgments in civil appeals according to the pattern prescribed; that Sessions trials were not conducted quickly and that (he) granted unduly long adjournments of about a month or so for examination of accused and defence witnesses. The appellant sent a prompt reply to it oil March 28, 1980 refuting the correctness of the above remarks. We have gone through the said reply. On going through the facts mentioned therein, we feel that the remarks against him appear to be totally uncharitable. It shows that the appellant has disposed of more number of cases than what ordinarily could be disposed of during the relevant period. We are not informed of what action was taken on his prayer for expunging the said remarks).

Year: 1980-81 His out turn-during the year was about 200 percent. The quality of work may be classed as good. 'B' category. No specific complaints were received against him about his behaviour or integrity."

The above reports no doubt speak for themselves as stated in the counter affidavit of the additional Registrar. But they all speak in favour of the appellant and not against him. A persual of these reports shows that there was nothing against the appellant which necessitated the action which was taken against him. In the state of the above record it was impossible to take the view that the appellant was liable to be compulsorily retired, unless there was any other circumstance which was adverse to him. We have found it necessary to incorporate in this judgment the relevant confidential remarks in great detail only to show that the action of the High Court was not called for. We may state here that the learned counsel for the High Court very fairly stated that there was no other circumstance against the appellant during the period subsequent to 1971 which would support the order of compulsory retirement. From what has been stated we find that the decision taken by the High Court in respect of the appellant is arbitrary as it was mainly based on the entries that were made about 20 years before the date on which the decision was 475 taken Dependence on such stale entries cannot be placed for retiring a person compulsorily, particularly when the officer concerned has been promoted subsequent to such entries, as held by this Court in D. Ramaswami's case (supra). In that case one of us (Chinnappa Reddy, J.) observed thus at pages 79-80:

"In the face of the promotion of the appellant just a few months earlier and nothing even mildly suggestive of ineptitude or inefficiency thereafter, it is impossible to sustain the order of the Government retiring the appellant from service. The learned Counsel for the State of Tamil Nadu argued that the Government was entitled to take into consideration the entire history of the appellant including that part of it which was prior to his promotion. We do not say that the previous history of a Government servant should be completely ignored, once he is promoted. Sometimes past events may help to assess present conduct. But when there is nothing in the present conduct casting any doubt on the wisdom of the promotion, we see no justification for needless digging into the past."

In the result the judgment of the High Court is reversed and the resolution of the High Court recommending to the Government that the appellant should be compulsorily retired and the impugned order passed thereon under Fundamental Rule 56(3) are quashed. The resolution of the High Court that the appellant was not fit for promotion to the cadre of District & Sessions Judges is also quashed. The High Court should now consider in the light of this decision whether the appellant was entitled to be promoted as a District & Sessions Judge as on the date on which his immediate junior was promoted and make appropriate recommendation to the State Government. The appellant is entitled to all consequential financial and other benefits as if the order of compulsory retirement had not been passed.

The appeal is accordingly allowed with costs.

N.V.K.					    Appeal allowed.
476