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 8, Cited by 0]

Central Administrative Tribunal - Jabalpur

Dev Prakash Dubey vs M/O Health And Family Welfare on 20 March, 2025

                                          1


                                                        (Reserved on 11.02.2025)

                      CENTRAL ADMINISTRATIVE TRIBUNAL
                         JABALPUR BENCH, JABALPUR


                      Original Application No. 167 of 2013

                    Jabalpur, this the 20th   day of March, 2025
HON'BLE MR. JUSTICE AKHIL KUMAR SRIVASTAVA, JUDICIAL MEMBER
HON'BLE MRS. MALLIKA ARYA, ADMINISTRATIVE MEMBER

Dev Prakash Dubey, S/o Late D. Dubey, Aged about 40 years, R/o 152,
Tulsinagar, Ranjhi, Jabalpur - 480005 (M.P).      .......Applicant

Advocate for the applicant: Shri Vijay Tripathi

                                    VERSUS

1. Director General, Indian Council of Medical Research, Department of
   Health Research (Ministry of Health & Family Welfare), B. Ramaling
   Swami Bhawan, Ansari Road, New Delhi - 110029.
2. Director, Regional Medical Research Centre for Tribals (Indian Counsel
    for Medical Research), Nagpur Road, P.O Garha, Jabalpur - 482003
    (M.P).
3. Shri Gyan Chand Jain, Administrative Officer, Regional Medical
    Research Centre for Tribals (Indian Council for Medical Research),
    Nagpur Road, P.O - Garha, Jabalpur - 482003 (M.P). ......Respondents
Advocate for the respondents:                 Shri A.P. Khare
                                     ORDER

By Akhil Kumar Srivastava, JM.-

By means of the instant original application filed under section 19 of Administrative Tribunals Act 1985, the applicant has prayed for setting aside the order dated 26.08.2011 (Annexure A-1) and for a direction to the respondents to reinstate him in service with all consequential benefits. ANAND 2025.03.21 Page 1 of 13 PRAKASH 17:50:16 DUBEY +05'30' 2

2. The applicant who was appointed as Watchman vide order dated 21.07.2008 (Annexure-A/3)on probation for a period of one year which was extended for another period of one year followed by further six months, was terminated vide order dated 26.08.2011 (Annexure-A/1) by invoking condition Nos.2 & 3 of the appointment letter wherein no reasons have been mentioned. Thereafter, the applicant preferred an appeal dated 05.09.2011 (Annexure A-2) before the Director General, I.C.M.R (respondent no. 1) followed by reminder dated 08.02.2012 (Annexure A-6) but having received no response, he has filed the present original application alleging malafide against the respondent no. 3. The applicant has contended that while he was working as Watchman, Shri Gyan Chand Jain, the respondent no. 3 insisted him to bring wood from godown of the department but when he refused to involve in the illegal activities of the respondent No.3, he became annoyed and with a malafide intention he instigated respondent no. 2 to extend the period of probation and ultimately his services have been terminated by invoking condition nos. 2 & 3 of the appointment letter.

3. Learned counsel for the applicant submitted that the termination of the applicant is not due to his unsatisfactory work and the order has been passed without assigning any reason. Learned counsel for the ANAND 2025.03.21 Page 2 of 13 PRAKASH 17:50:16 DUBEY +05'30' 3 applicant further submitted that the termination of the applicant is not simplicitor, in fact it is punitive in nature. Learned counsel for the applicant also argued that it is settled legal position that the employees cannot be terminated during the probation period when specific allegation of misconduct has been alleged against him and a departmental inquiry ought to have been conducted before taking penal action against the applicant. Thus, the learned counsel for the applicant submitted that the order dated 26.08.2011 may be set aside and the applicant may be given reliefs.

4. The respondents have contested the claim of the applicant and filed reply stating therein that the appointment offered was on probation for a period of one year from the date of joining duty which, as per clause 3 of the appointment letter, was extend for one year vide office order dated 26.08.2009 with a view to improve his performance. However, he failed to show any improvement, therefore, the competent authority further extended the period of probation by six months vide order, dated 04.11.2010. The respondents contended that the work and performance of the applicant was not satisfactory right from the very beginning of his appointment, he was negligent in performance of duty ,his behavior with co-workers was also not proper and several complaints were made against him regarding his improper and indecent behavior for which he ANAND 2025.03.21 Page 3 of 13 PRAKASH 17:50:16 DUBEY +05'30' 4 was given warning to improve his work and behavior vide memo dated 28.5.2010 (Annexure R-2). The respondents further contended that while in service he was not supposed to purchase immovable property without sanction of the Competent Authority but he purchased immovable property for which explanation was called from him vide letter dated 19.10.2010, (Annexure R-3) and he has admitted his mistake in his reply dated 25.10.2010 (Annexure R-4). The respondents further contended that at the time of appointment, the applicant submitted an affidavit that no criminal case has been registered against him nor any criminal case was ever tried against him in court , but on verification, it was found that a criminal case was registered against the applicant by Police Station Ranjhi, Jabalpur, and on filing challan in the Court of JMFC, Jabalpur, the case was also registered against him in court. Though the said case was closed on account of compromise between the parties, the fact remains that he furnished false information to the department by not disclosing this fact. Thus, despite given repeated opportunities to improve his performance by extending period of probation, the applicant failed to improve his performance and the competent authority terminated his service which is simplicitor and not stigmatic.

5. Learned counsel for the respondents submitted that the extension of period of probation of the applicant was solely based on his ANAND 2025.03.21 Page 4 of 13 PRAKASH 17:50:16 DUBEY +05'30' 5 unsatisfactory work and performance and the respondent no.3 had no role to play in the same. Therefore, there is no malafide intention behind extension of probation period and the allegation of the applicant against the respondent no. 3 is without any documentary evidence. Learned counsel for the respondents also submitted that the applicant's termination from service is only on account of his unsatisfactory performance and not based on the complaint made by respondent no.3. Learned counsel further submitted that his termination is simplicitor in nature and the same is not punitive, therefore, there is no requirement to hold regular departmental enquiry.

6. We have heard Shri Vijay Tripathi, learned counsel for the applicant and Shri A.P. Khare, learned counsel for the respondents.

7. Learned counsel for the applicant vehemently argued that the impugned order dated 26.08.2011 terminating the applicant from service is illegal and arbitrary as no reason has been assigned for terminating the applicant from service, therefore, being non-speaking order is liable to be set aside. He further argued that before passing the impugned order, the applicant has not been given an opportunity of being heard , therefore, also the impugned suffers from violation of principles of natural justice. In support of the claim of the applicant, learned counsel for the applicant has also placed reliance on the judgment of Hon'ble Supreme Court in the ANAND 2025.03.21 Page 5 of 13 PRAKASH 17:50:16 DUBEY +05'30' 6 case of V.P. Ahuja Vs. State of Punjab and others - (2000) 3 SCC 239 and Dipti Prakash Banerjee Vs. Satyendra Nath Bose National Centre for Basic Sciences, Calcutta and others - (1999) 3 SCC 60 .

8. On the other hand learned counsel representing the respondents argued that there is no need for giving any reason to a probationer. He argued that even in the case of probation there is no need to comply with the principle of natural justice. It is for the competent authority to assess the work of a probationer and thereafter an opinion has to be formed whether the order of conformation is to be passed or a probationer is to be removed from service. He urged that periodically the probation period of the applicant was extended to improve his work as the authority was not satisfied but despite that there was no improvement and accordingly the competent authority passed the impugned order of termination. He placed reliance upon judgment in the case of Krishna Dev Arya Education Trust and another Vs. L. A. Balkishan in Civil Appeal No. 628/01 decided on 15.01.2011 .

9. We have considered the rival submissions and have gone through the record.

10. The question for our determination is whether a probationer can be terminated from service without giving reason and; whether principle ANAND 2025.03.21 Page 6 of 13 PRAKASH 17:50:16 DUBEY +05'30' 7 of natural justice has to be complied with in the case of probationer before passing the order of termination.

11. The law with regard to termination of the services of a probationer is well established and it has been repeatedly held that such a power lies with the appointing authority which is at liberty to terminate the services of a probationer if it finds the performance of the probationer to be unsatisfactory during the period of probation. The assessment has to be made by the appointing authority itself and the satisfaction is that of the appointing authority as well. Unless a stigma is attached to the termination or the probationer is called upon to show cause for any shortcoming which may subsequently be the cause for termination of the probationer's service, the management or the appointing authority is not required to give any explanation or reason for terminating the services except informing him that his services have been found to be unsatisfactory. This position is no longer res integra and it is well- settled that even if an order of termination refers to unsatisfactory service of the person concerned, the same cannot be said to be stigmatic. The issue involved herein has been considered by the courts time and again. In Parshottom Lal Dhingra v. Union of India and Ors. Reported as 1958 SCR858, a Constitution Bench of the Hon'ble Supreme Court held that appointment even to a permanent post on probation means that the employee was taken on trial and such an ANAND 2025.03.21 Page 7 of 13 PRAKASH 17:50:16 DUBEY +05'30' 8 appointment comes to an end even during or at the end of the probation if the person so appointed is found to be unsuited and his services are terminated.

12. Again , a Seven Judges Bench of the Hon'ble Apex Court, in Samsher Singh v. State of Punjab. Reported as 1975(1) SCR 814 has held that an appointment on probation or on an officiating basis is of a transitory character with an understanding/implied condition that such an appointment is terminable at any time. The appointment on temporary basis or on probation cannot be equated with holding the permanent post, for the reason that when a person is appointed on probation, he does not have a right to hold the post and if it is found that he was not suitable for the post, his probation can be terminated at any time.

13. In the case of K.V. Krishnamani Vs. Lalit Kala Academy reported in 1996 (5) SCC page 90, Hon'ble Supreme Court has held as under:-

"The very object of the probation is to test the suitability and if the appointing authority finds that the candidate is not suitable, it certainly has power to terminate the services of the employee. Under these circumstances, it cannot but be held that the reasons mentioned constitute motive and not foundation for termination of service"

ANAND 2025.03.21 Page 8 of 13 PRAKASH 17:50:16 DUBEY +05'30' 9

14. In the case of Krishnadevaraya Education Trust v. L.A. Balakrishna reported in (2001) 9 SCC 319, the services of respondent- Assistant Professor were terminated on the ground that his on the job proficiency was not upto the mark. The Hon'ble Court held that merely a mention in the order by the employer that the services of the employee are not found to be satisfactory would not tantamount to the order being a stigmatic one. The Court held in para 5 thus: -

"5. There can be no manner of doubt that the employer is entitled to engage the services of a person on probation. During the period of probation, the suitability of the recruit/appointee has to be seen. If his services are not satisfactory which means that he is not suitable for the job, then the employer has a right to terminate the services as a reason thereof. If the termination during probationary period is without any reason, perhaps such an order would be sought to be challenged on the ground of being arbitrary. Therefore, normally services of an employee on probation would be terminated, when he is found not to be suitable for the job for which he was engaged, without assigning any reason. If the order on the face of it states that his services are being terminated because his performance is not satisfactory, the employer runs the risk of the allegation being made that the order itself casts a stigma. We do not say that such a contention will succeed. Normally, therefore, it is preferred that the order itself does not mention the reason why the services are being terminated.
ANAND 2025.03.21 Page 9 of 13 PRAKASH 17:50:16 DUBEY +05'30' 10
6. If such an order is challenged, the employer will have to indicate the grounds on which the services of a probationer were terminated. Mere fact that in response to the challenge the employer states that the services were not satisfactory would not ipso facto mean that the services of the probationer were being terminated by way of punishment. The probationer is on test and if the services are found not to be satisfactory, the employer has, in terms of the letter of appointment, the right to terminate the services."

15. In the case of State of Punjab v. Bhagwan Singh reported in (2002) 9 SCC 636, Hon'ble Apex Court at paragraphs 4 & 5 held as follows: -

"4. ...........In our view, when a probationer is discharged during the period of probation and if for the purpose of discharge, a particular assessment of his work is to be made, and the authorities referred to such an assessment of his work, while passing the order of discharge, that cannot be held to amount to stigma.
5. The other sentence in the impugned order is, that the performance of the officer on the whole was not satisfactory. Even that does not amount to any stigma."

16. In the case of State of Punjab and ors. vs. Sukhwinder Singh [(2005) 5 SCC 569], a three Judge bench of the Hon'ble Supreme Court stated, ANAND 2025.03.21 Page 10 of 13 PRAKASH 17:50:16 DUBEY +05'30' 11 "Termination of service of a probationer during or at the of the period of probation will not ordinarily and by itself be a punishment because the servant so appointed has not right to continue to hold such a post any more than a servant employed on probation by a private employer is entitled to. The period of probation, therefore, furnishes a valuable opportunity to the master to closely observe the work of the probationer and by the time the period of probation expires to make up his mind whether to retain the servant by absorbing him in regular service or dispense with his service. Period of probation may vary from post to post or master to master and it is not obligatory on the master to prescribe a period of probation. It is always open to the employer to employ a person without putting him on probation. Power to put the employee on probation for watching his performance and the period during which the performance is to be observed is the prerogative of the employer"

17. In the case of Chaitanya Prakash v. H. Omkarappa reported in (2010) 2 SCC 623, the services of respondent were terminated by the appellant company. During the period of probation, his services were not found to be satisfactory and he was also given letters for improvement of his services and his period of service was also extended and ultimately company terminated him. Court after referring to a series of cases held that the impugned order of termination of respondent is not stigmatic. ANAND 2025.03.21 Page 11 of 13 PRAKASH 17:50:16 DUBEY +05'30' 12

18. The underlined ratio of the above judgments indicates that a probationer has no legal right to be retain in service, if he did not successfully complete his probation period, as during the probation his performance has to be judged by the competent authority. The facts of the present case is that undisputedly the applicant was offered appointment on 17.07.2008 and as per appointment letter, initially the applicant was put on probation for a period of one year which could be extended by another one year by the competent authority for unsatisfactory performance. It is also a condition in the appointment letter 'the appointment may be terminated at any time on one month notice given by the either side. The appointing authority may do so without assigning any reason...'.

19. From perusal of the above it is undoubtedly clear that a direct recruitee can be put on probation for maximum double of his initial probation period i.e. 2 years. Even the conditions stipulated in the appointment letter i.e. Clause 3 talks in the same fashion that probation period of the applicant can be extended, his services can be dispensed with by one month notice from the either sides. The probation period of the applicant was firstly extended for one year and subsequently it was extended for another six months and ultimately impugned order of termination was passed.

ANAND 2025.03.21 Page 12 of 13 PRAKASH 17:50:16 DUBEY +05'30' 13

20. In view of the above we find that the services of the applicant has been terminated being unsatisfactory and in view of the authoritative law on the subject we cannot substitute our opinion with that of an employer , who is the sole judge of the performance of the probationer. The judgment relied upon by the applicant's counsel are also not applicable the case of the applicant. Further, the learned counsel for the applicant has not been able to prove the allegation of malafide alleged against respondent no. 3. In the absence of any evidence or proof of malafide, we cannot held the impugned order illegal .

21. In view of the above, we find no reason to interfere with the impugned order dated 26.08.2011. Hence the O.A No. 167/2013 is dismissed being devoid of merits. No order as to costs.

    (Mallika Arya)                                 (Akhil Kumar Srivastava)
  Administrative Member                                Judicial Member
Anand...




 ANAND 2025.03.21
                                                                           Page 13 of 13
PRAKASH 17:50:16
 DUBEY +05'30'