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 45, Cited by 1]

Allahabad High Court

Munni Lal Verma, S/O- Sri Jai Ram Verma, & ... vs State Of U.P., Thru. Prin. Secy. Home ... on 23 December, 2015

Author: Devendra Kumar Arora

Bench: Devendra Kumar Arora





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

RESERVED
 
Court No. - 24
 

 
WRIT PETITION NO. 53 (S/S) OF 2010
 
Munni Lal Verma and another 		 ...... Petitioners
 
Versus
 
The State of Uttar Pradesh and others ......	 Respondents
 

 
along with
 
WRIT PETITION NO. 56 (S/S) OF 2010
 
Hari Shankar Mishra 				.......	 Petitioner
 
Versus
 
The State of Uttar Pradesh and others ...... Respondents
 

 
Hon'ble Dr. Devendra Kumar Arora,J.
 

Heard Mr. Amit Bose, learned Counsel for the petitioners and Mrs. Sangeeta Chandra, learned Chief Standing Counsel, assisted by Mr. Badrul Hasan, learned Additional Chief Standing Counsel.

Petitioners of writ petition No. 53 (S/S) of 2010 have questioned the validity and correctness of the order of dismissal dated 24.9.2008 and 17.10.2008 passed by the Superintendent of Police, Rai Bareli and Superintendent of Police, Food Cell, U.P. Police, Lucknow, respectively, whereas petitioner of writ petition No. 56 (S/S) of 2010 has questioned the validity and correctness of the order of dismissal dated 25.9.2008 passed by the Deputy Inspector of Police (Establishment), Economic Offence Research Organization, U.P., Lucknow.

Since the common questions of law and facts and involved in above-captioned writ petitions, therefore, both the writ petitions have been clubbed and are being decided by a common order.

Shorn off unnecessary details the facts of the case are as under :

Petitioners of writ petition No. 53 (S/S) of 2010 were posted as Constables of Civil Police, Police Station Misrikh, District Sitapur, whereas petitioner of writ petition No. 56 (S/S) of 2010 was posted as Sub-Inspector of Civil Police, Police Station Misrikh, District Sitapur. On 10.2.1981, an encounter took place at Village Sarsai within the circle of Police Station Misrikh, District Sitapur, led by the Station Officer Incharge of Police Station Misrikh, District Sitapur including the petitioners and other police officers. In the said encounter, three criminals, namely, Girish, Rameshwar and Chetrani alias Dhania were killed. In respect of the incident, First Information Report was lodged at Police Station Misrikh, District Sitapur against the aforesaid criminal persons, on the basis of which, a criminal case was registered at Police Station Misrikh, District Sitapur.
After the aforesaid incident, father of one of the accused (Girish), namely, Sri Jai Dayal Srivastava submitted a representation before the Home Minister, Government of U.P., Lucknow, stating therein that the police had arrested the aforesaid three persons and had murdered them and in order to cover up the said criminal act of murder by the police party, the incident leading to the alleged murder was depicted as an encounter in which all the said three persons were killed. On the said representation, an inquiry was instituted and the same was entrusted to the Crime Branch, Criminal Investigation Department, U.P. Thereafter, the Crime Branch took over the investigation of the said criminal case and lodged an FIR at Police Station Misrikh, District Sitapur against eight police officers including the Station Officer-In-charge of Police Station Misrikh, District Sitapur (Sri Braj Gopal Verma), Inspector, the petitioners and 32 members of the public under Sections 147/148/149/342/302/201/120-B I.P.C. read with Section 25 of the Arms Act on 13.09.1983.
According to the petitioners, vide judgment and order dated 07.08.2008, Additional Sessions Judge/ Fast Track Court-7, Sitapur, all the fourteen police officers, including the petitioners, against whom the charge-sheet was submitted, were convicted of the offences punishable under Sections 147/148/149/218/302 I.P.C., but, all the members of the public against whom also charge-sheet was submitted, were acquitted of all the charges leveled against them. Immediately thereafter, all the accused persons including the petitioners were taken in custody and confined in the District Jail, Sitapur on 7.8.2008.
In these backgrounds, petitioner No.1-Munni Lal Verma and petitioner No.2-Ram Singh were dismissed from service vide orders dated 24.9.2008 and 17.10.2008 by the Superintendent of Police, Raibareli and Superintendent of Police, Food Cell, U.P., Police, Lucknow, respectively, in exercise of powers under Section 8 (2) (a) of the Rules, 1991. Petitioner-Hari Shankar Mishra of writ petition No. 56 (S/S) of 2010 was initially suspended vide order dated 23.9.2008 but subsequently vide order dated 25.9.2008, the Deputy Inspector General of Police (Establishment), Economic Offences Research Organization, U.P., Lucknow dismissed him in exercise of powers under Section 8 (2) (a) of Rules, 1991.
In the meantime, against the judgment and order dated 7.8.2008 whereby they were convicted and sentenced to imprisonment, the petitioners had approached this Court by filing Criminal Appeal No. 1853 of 2008 and a Division Bench of this Court, vide order dated 30.11.2009, suspended the sentence of all the accused persons including the petitioners and released them on bail. In pursuance to the order dated 30.11.2009, the petitioners were released from jail. Thereafter, the above-captioned writ petitions have been filed by the petitioners.
Submission of learned Counsel for the petitioners Mr. Amit Bose is that the impugned orders of dismissal from service have been passed against the petitioners only on the ground of conviction and sentence in exercise of powers under Clause (a) of the Second Proviso to Article 311 (2) of the Constitution read with Rule 8 (2) (a) of the U.P. Police Officers of the Subordinate Ranks (Punishment and Appeal) Rules, 1991 [in short, referred to as "1991 Rules"]. He submitted that provisions of Rule 8 (2) (a) of Rules, 1991 are in pari materia with the provisions of Clause (a) of the Second Proviso to Article 311 (2) of the Constitution. Further submission is that it is not the mere conviction that would entail the punishment to a police officer, but, it is the conduct leading to a conviction that can be a ground to punish a police officer. In such a situation, the Appointing Authority has to consider whether any major penalty of either dismissal, removal or reduction in rank would be commensurate with the conduct which has led to the conviction of a police officer. But, in the present case, the impugned orders of dismissal from service have been passed against the petitioners only on the ground of having been convicted and sentenced but the conduct of the petitioners which led to their conviction has not been taken into consideration at all.
Elaborating his submission, Mr. Amit Bose has submitted that the petitioners had no role to play in the alleged fake encounter as no evidence was led during trial of the petitioners that they had either actively participated in the alleged fake encounter or they had done any covert or overt act resulting in the death of three persons. The only evidence that has come on record was that the police officers including the petitioners were present at the spot. In such a situation and assuming for sake of argument that the entire incident was a fake encounter, the conduct of the petitioners would not justify any punishment being imposed on them much less the punishment of dismissal from service.
Mr. Amit Bose has next contended that the issue of departmental proceedings against a police officer who has been tried on a criminal charges and has been acquitted are governed by the provisions of Paras 492 and 493 of the U.P. Police Regulations. From perusal of the aforesaid provisions, it is apparent that whenever a police officer has been tried on criminal charges and acquitted, it would not be permissible for the Superintendent of Police to re-examine the truth or otherwise of the findings of facts recorded by the competent court and the findings recorded by the competent court in this regard, have to be taken to be final. Moreover, departmental proceedings against a police officer who has been acquitted on criminal charges can be conducted only if the findings of the court are not inconsistent with the view that the accused has been guilty of negligence or unfit for the discharge of his duty within the meaning of Section 7 of the Police Act. In other words, departmental proceedings against a police officer who has been acquitted can be conducted if the charges leveled in the criminal case also lead to allegations of committing misconduct by the police officer in the discharge of his official duties. In these backgrounds, submission of the learned Counsel for the petitioners is that if a police officer is alleged to have committed a criminal offence in relation to his work and conduct and he has been acquitted in the trial for the said criminal offence on findings which do not amount to exoneration of the charge, departmental proceedings can be conducted against such a police officer even in respect of the act or omission relating to the said criminal offence despite his acquittal by the criminal court. But, in such a situation also, the matter has to be referred to the Deputy Inspector General of Police of the range for his permission to conduct departmental proceedings against the police officer concerned.
In support of his submissions, Mr. Amit Bose has contended that the aforesaid provisions of Paras 492 and 493 of the U.P. Police Regulations came up for consideration before a Division Bench of this Hon'ble Court in the case of Kedar Nath Yadav Vs State of U.P. Reported in 2005 (3) ESC 1955, wherein it was held that the said provisions continued to be in force despite the enactment of the U.P. Police Officers of the Subordinate Ranks (Punishment and Appeal) Rules, 1991 and whenever a police officer is tried for having committed a criminal offence, departmental proceedings have to await the verdict in the trial as well as the judicial appeal, if any, filed against the judgment of conviction. Therefore, in view of the aforesaid provisions of Para 492 of the U.P. Police Regulations and in view of the fact that the petitioners had already filed Criminal Appeal No. 1853 of 2008:Braj Gopal Verma and others Vs. State on 14.08.2008 i.e. within a week of the pronouncement of the conviction and sentence of the petitioners and other police officers. Therefore, it was incumbent on the part of the Superintendent of Police concerned to have waited for the outcome of the appeal filed by the petitioners before taking any disciplinary action against them as mandated by the provisions of Para 492 of the U.P. Police Regulations. Thus, the Superintendent of Police as well as Deputy Inspector General of Police concerned, in the instant case, have totally acted contrary to the provisions of Para 492 of the U.P. Police Regulations.
Mr. Amit Bose, learned Counsel for the petitioner has submitted that this Court, vide judgment and order dated 12.5.2005 passed in Writ Petition No. 3554 (S/S) of 2004: Girdhari Lal Vs. State of U.P. and others, has set aside an order of dismissal from service passed against a police officer who was dismissed from service on his conviction in a criminal case on the ground that the appeal against the conviction was pending and as such the order of dismissal from service was contrary to the provisions of Para 492 of the U.P. Police Regulations.
To strengthen his aforesaid contentions, Mr. Amit Bose has relied upon the judgment of the Apex Court in State of U.P. Vs. Babu Ram Upadhya : AIR 1961 SC 751, Union of India Vs. Tulsi Ram Patel : 1985 (3) SCC 398 and the judgment of this Court in Dhani Ram Vs. Superintendent of Police, Hardoi : 1989 (1) UPLBEC 624, Brij Pal Singh Vs. State of U.P. & others (Civil Misc. Writ Petition No. 1344 of 2012,, decided on 10.1.2012), Veer Pal Singh & others Vs. State of U.P. and others (Civil Misc. Writ Petition No. 1917 of 2012, decided on 12.1.2012), Dhirendra Kumar Tiwari Vs. State of U.P. and others (Civil Misc. Writ Petition No. 2705 of 2012, decided on 16.1.2012), Surendra Singh Vs. State of U.P. & others (writ petition No. 1735 (SS) of 2011, decided on 6.1.2012), Vijay Kumar Tiwari Vs. State of U.P. & others (writ petition No. 39 (SS) of 2013, decided on 1.9.2014) and State of U.P. and others Vs. Vijay Kumar Tiwari (Special Appeal Defective No. 71 of 2015).
Refuting the submissions of the learned Counsel for the petitioner, Mrs. Sangeeta Chandra, learned Chief Standing Counsel, assisted by Mr. Badrul Hasan, learned Additional Chief Standing Counsel, has submitted that appropriate decision has been taken by the competent authority (the Superintendent of Police, Food Cell, U.P. Police, Lucknow), dismissing the petitioners on the basis of their conviction in the criminal case by the Additional Sessions Judge/Fast Tract Court no.7, Sitapur, under the provisions of Rule 8 (2) (a) of the Rules 1991. As regard the conduct of the petitioners, which led to convictions, while performance of duty as a Police Officer, it is submitted that the petitioners had shown false encounter and had murdered three persons. The petitioners have been found to have misused their office as a Police Officer by the learned Trial Court. This observation is sufficient for the petitioners to have been dismissed from service under Section 8(2) (a) of the Rules 1991 and the second proviso to Article 311 (2) of the Constitution of India. The petitioners have misused their powers of a Police Officer. Further the perusal of the judgment of the learned Trial Court would establish that the conduct of the petitioners was sufficient for the dismissal from service.
Mrs. Sangeeta Chandra has submitted that the petitioners are governed by the specific Rules framed for them i.e. Rules, 1991, therefore, as the petitioners have been convicted and not acquitted, the provisions of Police Regulations would not be applicable and the petitioners were rightly dismissed from service. There is no prohibition that the outcome of appeal is to be waited for.
So far as placing reliance upon Tulsi Ram Patel (supra) by the Counsel for the petitioner is concerned, learned Counsel for the State has submitted that the second proviso will apply where the conduct of a Government Servant is such as he deserves the punishment of dismissal, removal or reduction in rank and if under second proviso, a disciplinary authority comes to know that a Government Servant has been convicted of a criminal charge, his conduct itself warranting major penalty, then, the Government Servant is not entitled to an inquiry. Mrs. Sangeeta Chandra, on the basis of observations made in Tulsi Ram Patel (supra), has contended that there cannot be any departmental trial or even a rudimentary enquiry in case of conviction followed by punishment of rigorous imprisonment.
It is also submitted that in Tulsi Ram Patel (supra), the Constitution Bench has held that under the exclusionary effect, the Second Proviso to Article 311 (2), it cannot be said that while considering the facts and circumstances of each case, the Disciplinary Authority must also hear the delinquent employee and if he is not heard or given a chance to satisfy the authority regarding final orders that may be passed by it, there would be no consideration and the order would be vitiated. The view taken in Divisional Personal Officer Southern Railway Vs. T.R. Challapan : 1976 (3) SCC 190, was held to be unacceptable. The consideration of what penalty should be imposed by the Disciplinary Authority should be ex parte and by the authority itself. It was also held that in case the Service Rules provided for giving of a Show-Cause Notice and considering the reply of the delinquent employee, such Rules must be read as directory and not mandatory because if held otherwise, they would run counter to the exclusionary effect of the second proviso to Article 311(2). Para 493 (a) provides that in case a police officer is convicted and sentenced to rigorous imprisonment, there shall not be any departmental trial necessary and the Superintendent of Police shall ordinarily dismiss such an officer and if he proposes to do otherwise, then, he may refer the matter to the D.I.G. of the Range stating his reasons clearly. Her submission is that para 493 provides for the same course of action as was being provided by sub-clause (a) of second proviso to Article 311 (2) of the Constitution of India. Further para 493 lays down that it shall not be open for the Superintendent of Police to re-examine the correctness of the findings of fact in issue when a criminal Court has pronounced upon them and they shall act as a form of departmental res judicata.
So far as Kedar Nath Yadav's and Girdhari Lal's cases relied upon by the petitioner's counsel is concerned, Mrs. Sangeeta Chandra has submitted that in fact para 493 (a) has been replaced by Rule 8 (2) (a) of the Rules, 1991, which is in pari materia, with Article 311 (2) of Second proviso (a) and, hence, as observed by the Hon'ble Supreme Court in Tulsi Ram Patel (supra), the exclusionary effect of Article 311 (2), second proviso would apply with full force and no departmental trial shall be necessary in such a case and if para-492 provides for the Superintendent of Police to await the result of criminal appeal filed against the judgment of the trial Court before taking departmental action against such an employee, it would be unconstitutional as held by a Division Bench of this Court in Vijay Shanker Tiwari (Supra).
Clarifying the position, Mrs. Sangeeta Chandra has vehemently argued that since the Division Bench in Kedar Nath Yadav (Supra) has held that Para-493 of the Police Regulations has not been replaced by any corresponding rule in the later Rules of 1991, it cannot be said to have been impliedly repealed, and, therefore, Regulation 493 (a) would be as binding upon the State Respondents as Regulation-493(c). Since Para-493(a) clearly provides that no departmental trial shall be necessary if conviction by a trial court results in rigorous imprisonment of more than 10 years, the same would act against the writ petitioners herein, with equal and binding force. A Division Bench of this Court in the case of Vijay Shanker Tiwari (supra) on relying upon the case of Tulsi Ram Patel (supra) has held in Paras-10 and 11 thus :-
"10. Regulation 492, however, requires the Superintendent of Police to await decision of judicial appeal, if any, before deciding this question as to whether department action is necessary. This runs counter to clause (a) of second proviso to Article 311(2). Supreme Court in Tulsi Ram Patel's case (supra)" has held that neither the Act nor the Rule nor the government instructions can alter or liberalise the effect of the second proviso to Article 311(2). In this connection Supreme Court has laid down as under :
"Service rules may reproduce the provisions of the second proviso authorizing the disciplinary authority to dispense with the inquiry contemplated by clause (2) of Article 311 in the three cases mentioned in the second proviso to that clause or any one or more of them. Such a rule, however, cannot be valid and constitutional without reference to the second proviso to Article 311(2) and cannot be read apart from it. Thus, while the source of authority of a particular officer to act as a disciplinary authority and to dispense with the inquiry is derived from the service rules, the source of his power to dispense with the inquiry is derived from the second proviso to Article 311 (2) and not from any service rules. There is a well-established distinction between the source of authority to exercise a power and the source of such power."

Supreme Court accordingly, in para 122 of its judgment, held that last part of Rule 37 of the CISF Rules which provides for a notice before imposing penalty of dismissal to the delinquent government servant, would be void as violating the second proviso to Article 311(2), "because it would whittle down the exclusionary effect of the second proviso". Supreme Court, however, did not declare it ultra vires and treated it as directory and not mandatory. The reasons for treating the Rules which are in conflict with second proviso to Article 311(2) as directory as given by Supreme Court, are as under :

"It is, however, a well-settled rule of construction of statutes that where two interpretations are possible, one of which would preserve and save the constitutionality of the particular statutory provision while the other would render it unconstitutional and void, the one which saves and preserves its constitutionality should be adopted and the other rejected. Such constitutionality can be preserved by interpreting that statutory provision as directory and not mandatory. It is equally well-settled that where a statutory provision is directory, the courts cannot interfere to compel the performance or punish breach of the duty created by such provision and disobedience of such provision would not entail any invalidity - see Craies on Statute Law, Seventh Edition, at page 229. In such a case breach of such statutory provisions would not furnish any cause of action or ground of challenge to a government servant for at the very threshold, such cause of action or ground of challenge would be barred by the second proviso to Article 311(2)."

11. Regulation 492 whittles down the effect of clause (a) of second proviso to Article 311(2) and, therefore, cannot survive being in conflict with it. But for the reasons given by Supreme Court in Tulsi Ram Patel's case this Regulation can be saved by treating it directory and not mandatory. Regulation 492 is therefore, declared directory only."

To strengthen her aforesaid submissions, Mrs. Sangeeta Chandra has relied upon Deputy Director of Collegiate Education (Administration) Madras Vs. S. Nagoor Meera: 1995 (3) SCC 377, Union of India Vs. V.K. Bhaskar : 1997 (11) SCC 383, Karam Singh Vs. State of Punjab : 1996 SCC (L&S) 668, Union of India and others Vs. Ramesh Kumar : 1997 (7) SCC 514, Rama Narang Vs. Ramesh Narang : 1995 (2) SCC 573 and Government of Andhra Pradesh & another Vs. B. Jagjeevan Rao : 2014 (13) SCC 239.

I have heard learned Counsel for the parties and perused the record.

It is not in dispute that the order of dismissal has been passed after dispensing with the enquiry to be conducted against the petitioners under clause (a) of the Second Proviso to Article 311 (2) of the Constitution of India read with Rule 8 (2) (a) of Rule, 1991. Therefore, in order to appreciate the rival submissions of the learned Counsel for the parties, this Court deem it appropriate to reproduce Article 311 of the Constitution of India as well as Rule 8 (2) (a) of Rule, 1991, which are as under :

"311. Dismissal, removal or reduction in rank of persons employed in civil capacities under the Union or a State-
(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 a 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.

Provided that where it is proposed after such inquiry, to impose upon him any such penalty, such penalty may be imposed on the basis of the evidence adduced during such inquiry and it shall not be necessary to give such person any opportunity of making representation on the penalty proposed:

Provided further that this clause shall not apply
(a) where a person is dismissed or removed or reduced in rank on the ground of conduct which has led to his conviction on a criminal charge; or
(b) where the authority empowered to dismiss or remove a person or to reduce him in rank ins satisfied that for some reason, to be recorded by that authority in writing, it is not reasonably practicable to hold such inquiry; or
(c) Where the President or the Governor, as the case may be, is satisfied that in the interest of the security of the State, it is not expedient to hold such inquiry (3) If, in respect of any such person as aforesaid, a question arises whether it is reasonably practicable to hold such inquiry as is referred to in clause ( 2 ), the decision thereon of the authority empowered to dismiss or remove such person or to reduce him in rank shall be final."
"8. Dismissal and removal - (2) No Police Officer shall be dismissed, removed or reduced in rank except after proper inquiry and disciplinary proceedings as contemplated by these rules:
Provided that this rule shall not apply-
(a) Where a person is dismissed or removed or reduced in rank on the ground of conduct which has led to his conviction on a criminal charge; or
(b) Where the authority empowered to dismiss or remove a person or to reduce him in rank is satisfied that for some reason to be recorded by that authority in writing, it is not reasonably practicable to hold such enquiry; or
(c) Where the Government is satisfied that in the interest of the security of the State, it is not expedient to hold such enquiry."

Clause (2) of Article 311 of the Constitution provides inter alia that no person who is a member of a civil service of the Union or of a State shall be dismissed, removed or reduced in rank except after an inquiry in which he had been informed of the charges against him and has been given a reasonable opportunity of being heard in respect of those charges. However, clause (a) of the second proviso provides that clause (2) shall not apply where a person is dismissed or removed or reduced in rank on the ground of conduct which has led to his conviction on a criminal charge.

Undisputed facts are that the petitioners were named in a criminal case registered under Sections 147/148/149/342/ 201/302/201/120-B of Indian Penal Code read with Section 25 of the Arms Act. Learned Additional Sessions Judge/Fast Track Court, Sitapur, sentenced all the convicted persons including the petitioners to life imprisonment and fine of Rs.5000/- for the offence under Section 302 I.P.C., to rigorous imprisonment for one year for the offences under Sections 147/148 I.P.C. and to two years rigorous imprisonment for the offence under Section 218 I.P.C. Immediately thereafter, all the convicted persons including the petitioners were taken in custody and lodged in District Jail, Sitapur with effect from 7.8.2008. On knowing the conviction of the petitioners in a heinous offence i.e. under Section 302 I.P.C., the Disciplinary Authority have dismissed the services of the petitioners.

Sri Amit Bose, learned Counsel for the petitioners has argued that he is not disputing the power under Article 311(2) second proviso (a) or Rule 8(2)(a) or even Para 493 (a) of the Police Regulations but his submission was that these provisions could be applied and should be applied, only after decision in criminal appeal and there should be postponement of the order of dismissal, till decision in appeal.

Regulations 492 and 493 are extracted as under:

"492. Whenever a police officer has been Judicially tried, the Superintendent must await the decision of the judicial appeal, if any, before deciding whether further departmental action is necessary.
493. It will not be permissible for the Superintendent of Police in the course of a departmental proceeding against a Police Officer who has been tried judicially to re-examine the truth of any facts in issue at his judicial trial, and the finding of the Court on these facts must be taken as final.
Thus, (a) if the accused has been convicted and sentenced to rigorous imprisonment, no departmental trial will be necessary, as the fact that he has been found deserving of rigorous imprisonment must be taken as conclusively proving his unfitness for the discharge of his duty within the meaning of Section 7 of the Police Act. In such cases the Superintendent of Police will without further proceedings ordinarily pass an order of dismissal, obtaining the formal order of the Deputy Inspector General when necessary under paragraph 479 (a). Should he wish to do otherwise he must refer the matter to the Deputy Inspector General of the range for orders.
(b) If the accused has been convicted but sentenced to a punishment less than of rigorous imprisonment a departmental trial will be necessary, if further action is thought desirable, but the question in issue at this trial will be merely (1) whether the offence of which the accused has been convicted amounts to an offence under Section 7 of the Police Act, (2) if so, what punishment should be imposed. In such cases the Superintendent of Police will (i) call upon the accused to show cause why any particular penalty should not be inflicted on him (ii) record anything the accused Officers has to urge against such penalty without allowing him to dispute the findings of the Court, and (iii) write a finding and order in the ordinary way dealing with any plea raised by the accused officers which is relevant to (1) and (2) above.
(c) If the accused has been judicially acquitted or discharged, and the period for filing an appeal has elapsed and/or no appeal has been filed the Superintendent of Police must at once reinstate him if he has been suspended; but should the findings of the Court not be inconsistent with the view that the accused has been guilty of negligence in, or unfitness for, the discharge of his duty within the meaning of Section 7 of the Police Act, the Superintendent of Police may refer the matter to the Deputy Inspector General and ask for permission to try the accused departmentally for such negligence or unfitness."

It is pertinent to mention here that when the Police Regulations were framed, the British ruled the country and the Police was utilized as an instrument for oppression and suppression of native population and to perpetuate foreign rule. The conditions are now different as India is independent and, therefore, the Police Regulations, which had been framed before Independence and in the wake of Revolt of 1857, with the intent of protecting and preserving the police powers are no longer to be treated as having binding and statutory force. A Division Bench of this Court in the case of Nurul Hasan v. Senior Superintendent of Police, Lucknow : 1985 (3) LCD 208 observed that the conditions have changed since the time when the Police Regulations were famed and the State Government should immediately consider the question of amending the Police Regulations. It was observed in Para 51 :-

"It is now well known that the standard of discipline in the police force has deteriorated and the police personnel who are entrusted with the task of maintaining law & order, have been found, times out of number to be law breakers and involved in commission of serious cognizable offence but on account of limited scope of the provisions of Para 496 of the Police Regulations immediate action by way of suspension cannot be taken against them even though the situation as also the gravity of the offence might require immediate suspension .. "

Taking into account the observations made in the case of Nurul Hasan (supra), the U.P. Police Officers of Subordinate Rank (Punishment & Appeal) Rules, 1991 were framed in which the Preamble of the Rules itself mentioned as follows :-

"In exercise of powers under Sub-sections (2) and (3) of Section 46 read with Sections 2 and 7 of the Police Act, 1861 (Act No. 5 of 1861) and all other power enabling him in this behalf and in supersession of all existing rules issued in this behalf, the Governor is pleased to make the following rules with a view to regulating the departmental proceedings, punishment and appeals of the Police Officers of the subordinate ranks of the Uttar Pradesh Force."

The Police Regulations have been issued as executive instructions/orders and not all of them have been considered to be binding or to have statutory force. However, Chapter XXXII of the Police Regulations has been held by the Hon'ble Supreme Court in the case of Babu Ram Upadhyaya (supra) to be a result of an exercise of Statutory Rule making powers contained in Section 7 of the Police Act 1861. The Rules of 1991 stand on a higher footing in the hierarchy of statutory laws as has been held by a Full Bench decision in the case of R.B. Dixit v. Union of India & others : 2005 (1) UPLBEC 83, wherein the Hon'ble Full Bench relied upon the case of Smart Chip v. State of U.P.: 2002 (49) ALR 419 observed that in every legal system there was a hierarchy of norms. In the Indian Legal system, this hierarchy has the Constitution of India at the top, the statutory laws/enactments made by the Parliament or the State Legislature and thereafter delegated legislation, which may be either in the form of Rules/Regulations made under such Acts followed by executive instructions or Government Orders. In the case of a conflict between the higher law and a lower law, the higher law will prevail. Therefore, the Regulations being lower in the hierarchy than Rules and the Rules being framed in supersession of all existing laws/statutory provisions made in this behalf (made with respect to departmental action against the subordinate police officers). The Rule of 1991 would prevail particularly when the language of Rule 8(2)(a) is pari materia with the language of the Constitution Article 311 (2) Second proviso Clause (a).

On perusal of Scheme of Chapter-XXXII, it is evident that a proceeding against a police officer will consist of a magisterial or police inquiry followed if this inquiry shows the need for further action by a judicial trial or departmental trial or both consecutively, but at the same time under Para-489 of the Police Regulations, it is provided that Police Officer may be departmentally tried under Section 7 of the Police Act after he has been tried judicially; or after a magisterial inquiry under Cr.P.C. or after a police investigation under Cr.P.C. or a departmental inquiry, where the offense is only an offense under Section 7 or a non-cognizable offense of which the Superintendent of Police considers it unnecessary at that stage to forward a report in writing to the District Magistrate. The scheme of the Regulations themselves describe that a proceeding against the police officer consists of three components; it may be a magisterial or a police inquiry followed by a judicial trial or a departmental trial, or both consecutively, but at the same time says that no departmental trial will be necessary if the judicial trial results in conviction and punishment of rigorous imprisonment, where the Superintendent of Police shall ordinarily dismiss the police officer concerned having been proved in judicial trial to be unfit to remain a police officer and in case he wishes to do otherwise, then the matter shall be referred by him to D.I.G. of the Range. The intention of the Police Regulations at the time when they were framed was to protect to Police Officers as India before independence was a Police State. After independence, the circumstances have changed and a great deal of water has flowed down the river. Article 311(2) (a) of the Constitution clearly lays down that reasonable opportunity of hearing / disciplinary proceedings are unnecessary where a person is dismissed or removed or reduced in rank on the ground of conduct which has led to his conviction on a criminal charge. The Rule 8 (2) (a) of U.P. Police Officers of Subordinate Rank (Discipline & Appeal) Rules is also pari materia and cast in the same language as that of the Constitution which means that in case of conviction on a criminal charge, the misconduct which led to the said conviction may result in major penalty without the necessity of holding departmental proceedings.

Mrs. Sangeeta Chandra, learned Chief Standing Counsel has relied upon two Division Benches orders passed by this Court in the case of State of U.P. v. Uday Narayan Sachan (Writ Petition No. 662 (S/B) of 2015 decided on 14.05.2015) and in Vijay Prakash Srivastava v. State of U.P. & others (Special Appeal No. 99 of 2014 decided on 21.02.2014). In the case of Vijay Prakash Srivastava's case, the grievance of the appellants was that the Disciplinary Authority is required to consider the conduct of the employee, which led to his conviction on a criminal charge and mere conviction would not be sufficient to justify the order of dismissal. The Division Bench, relying upon the case of S. Nagoormeera, came to the conclusion that to await the decision of the appeal against conviction would not be advisable since it would mean continuing in service a person who has been convicted of a serious offence by a criminal court. Since the delinquent employee had been convicted for an offence under Section 302 I.P.C. read with Section 34 of I.P.C., the conduct which led to conviction was held sufficient for passing an order of dismissal, the mere pendency of the appeal would not operate to stay the conviction.

In the case of Uday Narayan Sachan (supra), the respondent had been convicted under Section 302 read with Section 34 of the I.P.C. and Section 3(2)(V) of the S.C./S.T. Act by the Additional Sessions Judge, Fatehpur. Reliance was placed on the judgment of conviction passed by the criminal court and the police constable was dismissed from service in exercise of powers under Rule 8 of the Rule of 1991. The Learned Tribunal had placed reliance upon the Regulation 492 and a judgment rendered by Hon'ble Single Judge in the case of Vijay Prasad Pandey v. State of U.P. & others : 1998 (1) AWC 636 in coming to the conclusion that since the appeal had been filed in which there was a stay on the execution of the sentence without suspending the conviction of the first respondent, under Para-492, the Superintendent of Police had to await the decision in the appeal before taking any departmental action including that of dismissal. The Hon'ble Division Bench considered Rule-8 of the Rules of 1991 and also a judgment rendered by it in the case of State of U.P. & others v. Prem Milan Tiwari - 2015 (3) ADJ 407 and came to the conclusion that suspension of execution of sentence in appeal or mere pendency of appeal cannot be held to be a sufficient ground for taking action under Para-493(a).

In the case of Prem Milan Tiwari (supra), the Division Bench considered Rule-8 of the Rules of 1991, the case of Tulsi Ram Patel (supra) and Shanker Das - 1985 (2) SCC 358 and S. Nagoormeera (supra) and B. Jagjeevan Rao - 2014 (13) SCC 239 and the Hon'ble Division Bench observed as follows :

"11. We are of the view that the principle of law which has been laid down by the Supreme Court in the decision in S. Nagoor Meera and recently in B. Jagjeevan Rao's case, (supra) must govern the facts of the present case. The respondent was a constable in the police and was convicted of a heinous crime punishable under Section 302 of the Penal Code read with Sections 120B and 149. Can the State be compelled or required to take back in service such a person, pending the disposal of the appeal ? Plainly not. The learned counsel appearing on behalf of the respondent sought to distinguish those two decisions on the ground that the employee had been convicted of offences under the Prevention of Corruption Act 1988 where the conduct had a direct bearing on the service of the employee as an officer of the State. In our view, this would not make any difference to the construction of clause (a) of the second proviso to Article 311. What clause (a) of the second proviso does is to stipulate that the requirement of clause (2) of holding an inquiry consistent with the principles of natural justice would not apply where a person is dismissed, removed or reduced in rank on the ground of conduct which had led to his conviction on a criminal charge. In the present case, the respondent was a constable in the police. He was found guilty after a session's trial of an offence punishable under Section 302 read with Section 120B of the Penal Code. In such a case, clause (a) of the second proviso to Article 311 (2) would clearly stand attracted. The State cannot be regarded as having acted with perversity in dismissing a person who has been convicted of a serious offence of the nature involved in pursuance of the provisions of the second proviso to Article 311 (2) and, as in the present case, under Rule 8(2)(a) which is pari materia. The learned Single Judge, with respect, was in error in holding that there was no application of mind to the conduct which has led to the conviction. The conduct of the respondent which 9 has led to the conviction of a charge under Section 302 cannot, by any circumstance, be regarded as warranting any treatment other than the punishment of dismissal under clause (a) of the second proviso to Article 311 (2) or under Rule 8(2)(a). Ultimately, as has been held by the Supreme Court until the conviction is set aside by an appellate or higher court, it would not be advisable to retain such a person in service. If he succeeds in the appeal or in any other proceeding, the matter can always be reviewed in such a manner that he would not suffer any prejudice."

Insofar as Para 493(a) of the Police Regulations is concerned, no judgment has been cited by the Learned Counsel for the Petitioner except the judgment rendered in the case of Vijay Prasad Pandey v. State of U.P. & others - 1998 (1) AWC 636, a judgment rendered by Hon'ble Mr. Justice Alok Chakraborty (as he then was). The said judgment of Vijay Prasad Pandey's case has been considered by a Division Bench of this Court in the case of State of U.P. v. Uday Narayan Sachan (Writ Petition No. 662/2015) and the said judgment has been distinguished on the ground of later law as settled by the Hon'ble Supreme Court in the case of B. Jagjeewan Rao (supra). Thus, in my opinion, it can safely be said that the Police Regulations 492 applies only in cases where departmental proceedings are necessarily to be undertaken (where criminal trial results either in acquittal or minor penalty/fine). Para-493(a) on the other hand is completely in sinc with the Article 311(2) second proviso clause (a) of the Constitution of India, and it is not necessary to hold a departmental proceedings at all in such cases.

Mrs. Sangeeta Chandra, learned Chief Standing Counsel has also relied upon three judgments rendered by three Hon'ble Single Judges in the case of Daman Singh v. Secretary/ G.M., District Cooperative Banks Ltd., Kanpur and others - 2008 (10) ADJ 612, Naresh Pratap Singh v. State of U.P. & another : 2002 (49) ALR 331 and Writ Petition No. 3103 (S/S) of 2009 (Brijesh Singh v. State of U.P. & others) wherein the Hon'ble Single Judges were considering similar controversy where an employee was punished on the basis of misconduct, which led to his conviction and the Hon'ble Court relied upon the case of S. Nagoor Meera to hold that merely because appeal was pending against the order of the trial court and the execution of the sentence had been suspended, it cannot be said that, punishment order cannot be passed by the disciplinary authority. If and when the appeal against conviction was allowed, the delinquent employee can seek review of the decision passed by the disciplinary authority.

Mrs. Chandra has also relied upon the judgments rendered by the Hon'ble Supreme Court in the following cases to argue that if two interpretations are possible, an interpretation which leads to inconsistency and absurdity must be avoided, the judgments which have been cited are :-

1. Holmes v. Bradfield Rural District Council - 1949 All England Law Reports 381.
2. Shamarao V. Parulekar v. District Magistrate, Thana, Bombay and 2 others - 1952 SCR 683.
3. N.T. Veluswami Thevar v. Raja Nainar and others - AIR 1959 SC 422.
4. D. Saibaba v. Bar Council of India and others - (2003) 6 SCC 186.

In the case of Holmes v. Bradfield Rural District Council (supra), the King's Bench Division was considering the case where the claimant, a builder claimed compensation under the Town and Country Planning (Interim Development Act, 1943) from the local planning authority for expenditure incurred on work rendered abortive by the revocation of permission for development. The issue was whether compensation was recoverable in respect of professional work (the preparation of plan) although no building operation had been carried out on the site and although the plan had been prepared before the withdrawal of permission for the same development. The Court held that compensation was payable and rejected the contention of the Counsel for the Rural District Council that only when some kind of physical work is done on the site can one add the expenditure incurred in making the plans for that work. If the order revoking the permission is made before any physical work has been done on the land, one cannot be compensated for the expenditure made on plan having been prepared in contemplation of the work. Regarding this argument, the Hon'ble Division Bench observed thus :-

"That would lead, as it seems to the court, to a very unfortunate and absurd position, for it would mean that a man who has prepared plans and has done a mere hour's work on the site is entitled to compensation for the preparation of the plans, while another man who has had similar plans prepared and incurred the same expense, but has not actually started the work on the site, is not entitled to include the cost of the plans in "the expenditure incurred in carrying out" the work. The mere fact that the results of a statute may be unjust or absurd does not entitle this court to refuse to give it effect, but, if there are two different interpretations of the words in an Act, the court will adopt that which is just, reasonable and sensible rather than that which is none of those things. We can see nothing inappropriate in applying the words in s. 7 (3), "shall be deemed to be included in the expenditure incurred in carrying out that work," to plans which have been made, even though the physical work has not been started. The sub-section does not say that the expenditure on plans is necessarily to be added to something else, or can only be included in the expenditure incurred in carrying out the work if there are other items to be included with them. Part of the expenditure incurred in carrying out the work is incurred in the preparation of plans, and, in the opinion of this court, the reasonable interpretation of the words of the sub-section is that, if plans are prepared for the purpose of carrying out work for which permission is subsequently given, and that permission is revoked before the actual building work has been begun the expenditure incurred on those plans is to be "deemed to be included in the expenditure incurred in carrying out that work."."

In the case of N.T. Veluswami Thevar v. Raja Nainar (supra), the Hon'ble Supreme Court was considering, the scope of an inquiry in an election petition wherein election was called in question under Section 100(1)(c) of the Representation of People Act, 1951, on the ground that a nomination paper had been improperly rejected. The question of interpretation of the expression "improperly rejected" was being considered, the Hon'ble Court in Para-13 observed that a candidate may be subject to more than one disqualification and his nomination paper may be questioned on all those grounds and supposing the Returning Officer upheld one objection and rejected the nomination paper on the basis of that objection alone without going into other objections, was it open for the respondents in the election petition to adduce evidence on other objections also? If it was not open then the result would be anomalous. The Hon'ble Court observed "......It is no doubt true that if on its true construction, a statute leads to anomalous results, the Courts have no option but to give effect to it and leave it to the legislature to amend and alter the law. But when on a construction of a statute, two views are possible, one which results in an anomaly and the other not, it is our duty to adopt the latter and not the former, seeking consolation in the thought that the law bristles with anomalies. ....."

In the case of Shamarao V. Parulekar v. District Magistrate, Thana, Bombay and 2 others (supra), the Hon'ble Supreme Court observed thus at page 690 : "......It is the duty of Courts to give effect to the meaning of an Act when the meaning can be fairly gathered from the words used, that is to say, if one construction will lead to an absurdity while another will give effect to what common sense would show was obviously intended, the construction which would defeat the ends of the Act must be rejected even if the same words used in the same section, and even the same sentence, have to be construed differently. Indeed, the law goes so far as to require the Courts sometimes even to modify the grammatical and ordinary sense of the words if by doing so absurdity and inconsistency can be avoided. (See the speech of Lord Wens- leydale in Grey v. Pearson (1) quoted with approval by the Privy Council in Narayana Swami v. Emperor (2); also Salmon v. Duncombe(3).) The rule is also set out in the text books: See Maxwell on the Interpretation of Statutes, 9th edition, page 236, and Craies on Statute Law, 5th edition, pages 89 to 93. ........"

In the case of D. Saibaba v. Bar Council of India and others (supra), the Hon'ble Supreme Court placing reliance upon Justice G.P. Singh's Treatise Principles of Statutory Interpretations" observed thus:

"16. Placing such a construction, as we propose to, on the provision of Section 48AA is permitted by well settled principles of interpretation. Justice G.P. Singh states in Principles of Statutory Interpretation (Eighth Edition, 2001), "It may look somewhat paradoxical that plain meaning rule is not plain and requires some explanation. The rule, that plain words require no construction, starts with the premise that the words are plain, which is itself a conclusion reached after construing the words. It is not possible to decide whether certain words are plain or ambiguous unless they are studied in their context and construed." (p.45) The rule of literal interpretation is also not to be read literally. Such flexibility to the rule has to be attributed as is attributable to the English language itself.
17. The learned author states again:
"In selecting out of different interpretations 'the court will adopt that which is just, reasonable and sensible rather than that which is none of those things' as it may be presumed 'that the Legislature should have used the word in that interpretation which least offends our sense of justice'. (p.113, ibid) "The courts strongly lean against a construction which reduces the statute to a futility. A statute or any enacting provision therein must be so construed as to make it effective and operative 'on the principle expressed in the maxim: ut res magis valeat quam pereat'." (p.36, ibid) "If the language used is capable of bearing more than one construction, in selecting the true meaning regard must be had to the consequences resulting from adopting the alternative constructions. A construction that results in hardship, serious inconvenience, injustice, absurdity or anomaly or which leads to inconsistency or uncertainty and friction in the system which the statute purports to regulate has to be rejected and preference should be given to that construction which avoids such results."(pp.112-113, ibid).
18. Reading word for word and assigning a literal meaning to Section 48AA would lead to absurdity, futility and to such consequences as the Parliament could have never intended. The provision has an ambiguity and is capable of being read in more ways than one. We must, therefore, assign the provision a meaning __ and so read it __ as would give life to an otherwise lifeless letter and enable the power of review conferred thereby being meaningfully availed and effectively exercised."

Smt. Chandra also argued that where two interpretations are possible and the Hon'ble Courts have to decide whether a provision is mandatory or directory, a just approach would be to consider what is conducive to public policy. Smt. Chandra relied upon the case of Indian Financial Association of Seventh Day Adventists v. M.A. Unneerikutty and another - (2006) 6 SCC 351, paras 9, 11 to 14 and 17 to 19 were cited of which only a few are being cited herein below :-

"9. Learned counsel for the appellant questioned correctness of the judgment rendered by the Division Bench on the ground that the agreements were pre-planned and executed simultaneously as one integrated inseverable transaction. Stamp papers were purchased on the same day. The defendant No. 2 though an employee of the appellant No.1 Institution was a party to the illegal transaction. Obvious intention was to declare only the reduced amount of Rs.5 lakhs as the apparent sale price and to pay Rs.3 lakhs as uncounted money. In the meantime to have hold on each other another agreement was prepared declaring the actual price of Rs.8 lakhs. It was further urged that Section 23 read with Section 24 of the Contract Act rendered the agreements void. The High Court should have noted that the agreements were immoral or opposed to public policy. This is the essence ofSection 23 of the Contract Act. Similarly, Section 24 postulates that the agreement would be void if the considerations and the object are unlawful in part. Closing down a well-running school managed by dedicated missionaries and closing a functional church would cause comparatively more hardships as against the specific performance of a tainted transaction. Same cannot be enforced in a suit for specific performance of contract.
10. ..........
11. Principles relating to enforcement of a tainted transaction have been dealt with by this Court in various cases.
12. ......
13. ,...
14. ......
15. .....
16.....
17. The term 'public policy has an entirely different and more extensive meaning from the policy of the law. Winfield defined it as a principle of judicial legislation or interpretation founded on the current needs of the community. It does not remain static in any given community and varies from generation to generation. Judges, as trusted interpreters of the law, have to interpret it. While doing so precedents will also guide them to a substantial extent.
18. .......
19. The doctrine of public policy may be summarized thus:
"Public policy or the policy of the law is an illusive concept: it has been described as "untrustworthy guide". "variable quality", "uncertain one", "unruly house", etc., the primary duty of a Court of a law is to enforce a promise which the parties have made and to uphold the sanctity of contract which form the basis of society, but in certain cases, the Court may relieve them of their duty on a rule founded on what is called the public policy, but the doctrine is extended not only to harmful cases but also to harmful tendencies. This doctrine of public policy is only a branch of common law, and just like any other branch of common law it is governed by precedents. The principles have been crystallized under different heads and though it is permissible for Courts to expound and apply them to different situations, it should only be invoked in clear and incontestable cases of harm to the public."

The Police Regulations Para 493 as a whole has been held in the case of Kedar Nath Yadav (supra) to have not been replaced by the 1991 Rules and 493-a is as binding upon the Disciplinary Authority as 493-c. In the case of Kedar Nath Yadav, the Hon'ble Division Bench was considering the Para 493-c and similarly in the case of Dhani Ram (surpa) and in the case of Vijay Prakash Tiwari (Special Appeal (D) No. 71/2015) also clause (c) of Para 493 of the Police Regulations was under consideration. The Hon'ble Court held Para 493, Clause (c) to be binding and it was held that in the course of departmental proceedings against a Police Officer, who has already been judicially tried, it was not open to the Appointing Authority to re-examine the truth of any facts in issue at his judicial trial and the finding of the court on these facts must be taken as final.

In the present case, obviously, the petitioners have been convicted because of their role in the crime. It is difficult to fathom that any other view of the matter could have been taken by the disciplinary authority on consideration of the conduct of the petitioners which had led to their conviction, than, their removal from service. It is not a case where a lesser punishment than removal from service could have been awarded. However, even if the version of the petitioner is accepted on its face value, in view of the facts of the present case and considering the seriousness of the criminal offence for which the petitioners have been convicted, in my view, it is not a case where the disciplinary authority could have taken any other view of the matter even if an opportunity of hearing was given to the petitioners. Thus, it would have been an empty formality, therefore, no prejudice has been caused to them. Principles of natural justice are not like an unruly horse. Their application depends upon the facts of a case and not in a factual vacuum. Moreover, it is also trite that even if there has been violation of the principles of natural justice, this Court under Article 226 of the Constitution of India is not bound to interfere in exercise of its extraordinary jurisdiction because by doing so it would be restoring an illegality.

A person convicted under Section 302 of the Indian Penal Code should not be reinstated in service till he is absolved in appeal. Therefore, doing so on the plea of violation of proviso to Rule 14 (iii) of the Rules would amount to bringing to life another illegality, and would do more harm than good. Reference may be made in this regard to the judgments of Supreme Court reported in the case of M. C. Mehta Vs. Union of India, reported in (1999) 6 SCC 237, and State of Maharashtra Vs. Prashu, reported in (1994) 2 SCC 481. Except for the writ of habeas corpus and cases involving violation of fundamental rights invocation of the writ jurisdiction under Article 226 is not as a matter of right but discretionary.

Thus, I am of the view that considering the conviction of the petitioner under Section 302 IPC, giving of notice would have been an empty formality, therefore, no prejudice has been caused to the petitioners.

For the reasons aforesaid, this Court is of the considered opinion that merely because appeal was pending against the order of the trial court and the execution of the sentence had been suspended, it cannot be said that, punishment order cannot be passed by the disciplinary authority. If and when the appeal against conviction is allowed, the delinquent employee can seek review of the decision passed by the disciplinary authority. Thus, this Court declines to exercise its discretionary jurisdiction under Article 226 of the Constitution of India in favour of the petitioners as this Court do not find any valid ground to interfere with the impugned orders.

Accordingly, the writ petitions filed by the petitioners being devoid of merits, are hereby dismissed.

Costs easy Order Date: 23rd December, 2015 Arvind/Ajit/-