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 10, Cited by 140]

Supreme Court of India

Railway Board, Representing The Union ... vs Niranjan Singh on 4 February, 1969

Equivalent citations: 1969 AIR 966, 1969 SCR (3) 548, AIR 1969 SUPREME COURT 966, 1969 LAB. I. C. 1368

Author: K.S. Hegde

Bench: K.S. Hegde, S.M. Sikri, R.S. Bachawat

           PETITIONER:
RAILWAY BOARD, REPRESENTING THE UNION OFINDIA, NEW DELHI AND

	Vs.

RESPONDENT:
NIRANJAN SINGH

DATE OF JUDGMENT:
04/02/1969

BENCH:
HEGDE, K.S.
BENCH:
HEGDE, K.S.
SIKRI, S.M.
BACHAWAT, R.S.

CITATION:
 1969 AIR  966		  1969 SCR  (3) 548
 1969 SCC  (1) 502
 CITATOR INFO :
 D	    1972 SC1792	 (14)
 RF	    1972 SC1975	 (9)
 R	    1973 SC  87	 (32)
 F	    1975 SC2151	 (22)
 F	    1989 SC1185	 (25)
 RF	    1989 SC1854	 (20)


ACT:
Constitution  of  India,  Art.	226-Whether  High  Court  in
exercise  of  certiorari  jurisdiction	can  interfere	with
finding	 of disciplinary authority-Art. 19(1) (a),  (b)	 (c)
and   (3)-If   violated	 by  General  Manager	of   Railway
prohibiting meetings of employees on Railway premises.
Removal-Order  of-Based on a number of grounds of which	 one
not sustainable-If order liable to be struck down.



HEADNOTE:
The  respondent	 was a permanent employee  of  the  Northern
Railway	 and  was served with a charge	sheet  in  November,
1956,  which  levelled	two charges  against  him.   He	 was
accused of having been instrumental in compelling the  shut-
down  of  an  air  compressor and,  in	contravention  of  a
direction given by the General Manager, Northern Railway, on
June  19,  1956, of having addressed a	number	of  meetings
within	the  Railway premises.	An enquiry  committee  after
investigating  the charges came to the' conclusion that	 the
respondent  was not proved beyond all reasonable  doubt	 but
that  the 'respondent was guilty of the second charge.	 The
General	 Manager, who was the disciplinary authority,  after
examining the report of the committee, accepted its findings
on  the second charge but differing from its  conclusion  on
the first charge tentatively came to the conclusion that the
respondent  was	 guilty of that charge as well.	  After	 the
issue  of  a  show-cause notice to the	respondent  and	 the
'rejection of his explanation, the General Manager directed,
by  an	order  of August 20, 1957, that	 the  respondent  be
removed from service.
The  respondent	 challenged the order of his removal by	 a
writ petition.	The petition was allowed and an appeal to  a
Division Bench was dismissed. The questions for decision  in
the appeal to this Court were (i) whether the High Court was
within its jurisdiction in the exercise of its powers  under
Art.  226  of the Constitution to set aside  the  conclusion
reached	 by  the General Manager on the first  charge;	(ii)
whether the appellate court was right in its view that if an
order  of removal is based on number of grounds and  one  or
more  of  those grounds are found to be	 unsustainable,	 the
order  is  liable to be struck down; and (iii)	whether	 the
direction issued by the General Manager on June 19, 1956 was
violative of Art. 19(1) (a) to (c) and (3).
It was contended on behalf of the appellant that the  rights
guaranteed  under Art. 19(1) (a), (b) & (c)  are  inviolable
and they cannot be interfered with except in accordance with
sub-articles  2, 3 & 4 of Art. 19; that the Railway  workers
had  a right to assembly in any place they chose  and  could
express	 their views so long they did not disturb  the	work
going on in the premises.
HELD : Allowing the appeal and dismissing the writ  petition
: (i) The High Court exceeded its powers in interfering with
the findings of the General Manager on the first charge.  It
was open to the General Manager to accept the evidence which
the, Enquiry Committee had rejected on the first charge	 and
he was not bound by the conclusions reached by the corn-
549
mittee. On  the facts in the present case it could not	be
said that the finding ofthe disciplinary authority was	not
supported  by  any  evidence nor could it be  said  that  no
reasonable person could have reached such a finding.   Hence
the  conclusion reached by the disciplinary  authority	must
prevail and the High Court in the exercise of its certiorari
jurisdiction could not have interfered with its	 conclusion.
[552 A-C]
Union  of  India v. H. C.  Goel, [1964] 4 S.C.R.  718;	Syed
Yakoob v. K.   S.  Radhakrishnan & Ors., [1964] 5 S.C.R. 64;
relied on.
(ii)There   was	 no  force  in	the  contention	 that	the
punishment  imposed  could not be sustained if it  was	held
that  one  of the two charges on the basis of which  it	 was
imposed,  was  unsustainable.  If the order  in	 an  enquiry
under	Art.  311  can	be  supported  on  any	finding	  as
substantial  misdemeanor for which the punishment    imposed
can  lawfully be impose it is not for the Court to  consider
whether	 that  ground  alone would  have  weighed  with	 the
authority in imposing the punishment in question [552 G]
State  of  Orissa v. Bidyabhan Mohapatra, [1962]  Suppl.   1
S.C.R. 648; followed.
(iii)The  General Manager's direction  prohibiting  the
holding	 of  meetings within the Railway  premises  was	 not
violative of Art. 19(1).
The  Northern  Railway	was the owner  of  the	premises  in
question and was entitled to enjoy its property in the	same
manner	as  any	 private individual  subject  to  only	such
restriction  as	 the law or the usage, may  place  on  them.
There is no 'fundamental right for any one to hold  meetings
in  Government	premises.  Freedom of  speech,	freedom,  to
assemble peacefully and the freedom to form Associations  or
Unions	does not mean that these rights can be exercised  by
the citizens in whatever place they please.  The exercise of
those  freedoms will come to an end as soon as the right  of
some  one  else	 to hold his property  intervenes.   Such  a
limitation is inherent in the exercise of those rights.	 The
validity of that limitation is not to be judged by the tests
prescribed by Sub-Arts. (2) and (3) of Art. 19. [554 D]
Marsh  v. Alabama, 90 Law Edn.	P. 265, Tucker v.  State  of
Texas. 90 Law Edn. p. 274); distinguished.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1206 of 1966. Appeal from the judgment and order dated, January 14, 1963 of the Punjab High Court in Letters Patent Appeal No. 36-D of 1962.

G. R. Rajagopaul, A. S. Nanbiar and s. P. Nayar, for the appellants.

R. K. Garg and S. C. Agarwal, for the respondent. The Judgment of the Court was delivered by Hegde, J This appeal was brought after obtaining from the High Court a certificate under Art. 132 and 133(1)(c) of the Constitution before formulating the points arising for decision, it would be convenient to set out the necessary facts.

550

The respondent was holding a permanent post in the Northern Railway. He was a Trade Union worker. On November 7, 1956 a charge-sheet was served on him levelling two charges against him. Under the first charge, he was accused of having been instrumental in compelling the air compressor being shut down at about 8.15 a.m. on May 31, 1956. Under the second charge he was accused of having contravened the direction given by the General Manager, Northern Railway as per his letter No. 961/E/O(Evi) dated June 19, 1956 by addressing meetings with in the railway premises on June 23, 1956, June 25, 1956, July 24, 1956, July 25, 1956 and July 27, 1956. On these charges he was called upon to show-cause why he should not be removed from service under Rule 1708 of the Indian Railway Establishment Code Vol. 1 or punished with any lesser penalties specified in Rule 1702. After receiving his explanation an enquiry committee consisting of three officers was appointed to enquire into the charges. The said committee came to the conclusion that the first charge was not proved beyond all reasonable doubt but he was guilty of the second,charge. The Disciplinary Authority i.e. the General Manager remitted the case back to the enquiry committee for submitting a fresh report after examining the witnesses mentioned in his order. Even after examining those witnesses the enquiry committee adhered to its earlier conclusions. After examining the reports of the enquiry committee, the General Manager as per his order of May 25, 1957 accepted its finding on the second charge but differing from its conclusion on the first charge- tentatively came to the conclusion that the respondent was guilty of that charge as well. As a result thereof he ordered the issue of 'a notice to the respondent to show- cause why he should not be removed from service. The respondent submitted his exPlanation to the show-cause notice. The General Manager did not accept his explanation and by his order of August 20, 1957 be ,directed that the respondent be removed from service. The respondent challenged that decision before the High Court of Punjab by means of a writ petition under Art. 226 of the Constitution. The single judge of the High Court who heard the petition opined that the General Manager was not right in holding on the material on record that the first charge is established and on the second charge he held that the General Manager's direction as per his letter of June 19, 1956 is void as being violative of Art. 19(1) of the Constitution. On appeal the appellate court upheld the conclusion of the learned single judge on the first charge but it was unable to accept his finding that the order of the General Manager of June 19, 1956 was violative of Art. 19(1) of the Constitution. AR the same it affirmed the decision of the learned single judge with these observations "It is by now a generally recognised principle that where an order such as an order of detention or removal 551 from service is based on a number of grounds, and one or more of these grounds disappear it becomes difficult to uphold the order when it is not clear to what extent it was based on the ground found to be bad."

The findings of the learned single judge as well as the judges of the appellate court were challenged before us by the appellant. It was urged on its behalf that the finding of the General Manager on the first charge being a finding of fact, the same not having been held either not supported by any evidence. or as perverse, it was not open to the High Court to review the evidence afresh and come to a conclusion of its own. It was further urged on its behalf that the opinion of the Appellate Court that if one of the several charges on the basis of which a punishment is imposed is held to be unsustainable, the punishment imposed should be set aside as it is not known whether the authority in question would have imposed the impugned punishment without that charge having been established, does not represent the correct legal position as expounded by this Court. The learned Counsel for the respondent not only supported the conclusions of the appellate court, he also strongly commended for our acceptance the finding- of the learned single judge that General Manager's direction contained in his letter- of June 19, 1956 was violative of Art. 19(1) (a) to (c).

The questions that arise for decision in this appeal are (1) whether the High Court was within its jurisdiction in the exercise of its powers under Art. 226 of the Constitution to set aside the conclusion reached by the General Manager on the first charge, (2) whether the direction issued by the General Manager on June 19, 1956 is violative of Art. 19(1) a to (c) and (3) whether the appellate court was right in its view that if an order of removal is based on number of grounds and one or more of those grounds are found to be unsustainable, the order is liable to be struck down. Now coming to the first charge, we may first set out the un- disputed facts. On May 31, 1956, the Union of which the respondent was the Vice-President declared a token strike. The strike in question was declared by the respondent and he took a leading part in it. During the time of the strike the compressor was not worked. The enquiry committee came to the conclusion and that conclusion was neither challenged before the High Court nor before this Court that the compressor driver must have started the compressor in the East Compressor House at 8-00 hrs. and there must have been certain circumstances which made the driver to shut it off at 8-15 hrs. The only question for decision is whether the respondent was responsible for shutting it off. Two wit- nesses namely Subrati, the compressor Driver and Rameshwar, his Assistant emphatically stated- before the enquiry committee 552 that it was the respondent who led a group of strikers and compelled them to close down the compressor. The enquiry committee felt that their evidence cannot be accepted at its face value as they were not able to name any other person in the group. But the General Manager did not agree with the enquiry on that point. He fully accepted: their evidence. It was open to the General Manager to do so. He was not bound by the conclusions reached by the enquiry committee, see Union of India v. H. C. Goel(1). This is not a case where it can be said that the finding of the Disciplinary Authority is not supported by any evidence nor can it be said that no reasonable person could have reached such a finding. Hence the conclusion reached by the Disciplinary Authority should prevail and the High Court in the exercise of its Certiorari jurisdiction could not have interfered with its conclusion, see Syed Yakoob v. K. S. Radhakrishnan and Ors.(2).

It was next contended that in arriving at his conclusion on the first charge the General Manager had relied on the hearsay evidence given by De Mellow and hence his conclusion is vitiated. The evidence of the witnesses examined during the enquiry is not before us. Hence it is not possible to accept the contention that De Mellow's evidence was hearsay. In this view it is not necessary to go into the question whether hearsay evidence can be relied ow at all in an enquiry under Art. 311 and if so within what limits. Some of the inferences drawn by the General Manager were objected to by the learned Counsel for the respondent. They appear to be inferences of fact, evidently drawn from the material before him and as such cannot be properly objected to. It Was open to him to draw those inferences.

For the reasons mentioned above, we hold that the$ High Court exceeded its powers in interfering with the finding of the General Manager on the first charge.

Before we take up for consideration point No. 2 formulated above, it would be convenient to deal with point No. 3. It was not disputed before us that the first charge levelled against the respondent is a serious charge and it would have been appropriate for the General Manager to remove the respondent from service on the basis of his finding on that charge. But we were told that we cannot assume that the General Manager would have inflicted that punishment solely on the basis of that charge and consequently we cannot sustain the punishment imposed if we hold that one of the two charges on the basis of which it was imposed is unsustainable. This contention cannot be accepted in view of the decision of this Court in State of Orissa v. Bidyabhan Mohapatra(3) wherein it was held that if the order in an enquiry under Art. 311 can be supported on any finding as substantial mis-

(2)[1964] 5 S.C.R. 64.

(1) [1964] 4 S.C.R. 718.

(3) [1962] Supp. 1 S.C.R. 648.

553

demeanour for which the punishment imposed can lawfully be unposed it is not for the Court to consider whether that ground alone would have' weighed with the authority in imposing the punishment in question.

Now we come to the second charge. In order to examine the contentions of Mr. Garg, the learned Counsel for the respondent relatingto that charge, it is necessary to set out the circular issued by theGeneral Manager on June 19, 1956. That was a circular issuedto all the heads of the departments. It reads :

"It has been brought to notice that in a number of cases railway employees have held meetings inside railway premises such as inside workshops, inside stores depots and within office compounds. It may be pointed out that this practice is extremely objectionable and has to be stopped forthwith. AR staff may be warned that if any one of them is found organising or attending a meeting inside railway premises or at places of work, he will render himself liable to severe disciplinary action as such action on his part will amount to misconduct arising out of violation of administrative instructions. Meetings of workers can be held on open grounds away' from places of work with the permission of the railway authorities concerned if such open grounds fall within railway boundary.
You are to note these instructions very carefully and to ensure their strict compliance in future.
Please acknowledge receipt."

The direction with which we are concerned in this appeal is that which prohibits the holding of meetings within the railway premises including open grounds forming part of those premises. That direction does not deprive. the workers any of the freedoms guaranteed to them under-Art. 19(1). It merely prohibits them from exercising any of them within the railway premises. What is prohibited is the holding of meetings for any purpose within thethe railway premises. The question is whether such a direction is violative-of Art. 19(1) ? In the instant casewe are concerned with the meetings held outside the main time office and it was not denied that that place formed part of the railway premises.

It was strenuously urged on behalf of the respondent that the rights guaranteed under Art. 19(1) (a), (b) and (c) are inviolable and they cannot be interfered with excepting in accordance with sub-Arts. 2, 3 and 4 of the said Art. According to Mr. Garg the railway workers have a right to assemble in any place they choose and give expression to their views so long as they do not disturb the work going on in the premises and that right is guaranteed to them under our Constitution.

554

It was not disputed that the Northern Railway is the owner of the premises in question. The fact that the Indian Railways are State Undertakings does not affect their right to enjoy their properties in the same manner as any private individual may do subject only to such restrictions as the law or the usage may place on the. Hence unless it is shown that either under law or because of some usage the railway servants have a right to hold their meetings in railway premises, we see no basis for objecting to the direction given by the General Manager. There is no fundamental right for anyone to hold meetings in government premises. If it is otherwise there is bound to be chaos in our offices. The fact that those who work in a public office can go there does not confer on them the right of holding a meeting at that office even if it be the, most convenient place to do so.

It is true that the freedoms guaranteed under our Constitution are very valuable freedoms and this Court would resist abridging the ambit of those freedoms except to the extent permitted by the Constitution. The fact that the citizens of this country have freedom of speech, freedom to assemble peaceably and freedom to form- associations or unions does not mean that they can exercise those freedoms in whatever place they please. The exercise of those freedoms will come to an end as soon as the 'right of some- one else to hold his property intervenes. Such a limitation is inherent in the exercise of those 'rights. The validity of that limitation is not to be judged by the tests prescribed by Sub-Arts. (2) and (3) of Art. 19. In other words the contents of the freedoms guaranteed under cls.

(a), (b) and (c), the only freedoms with which we are concerned in this appeal,.do not include the right to exercise them in the properties belonging to others. If Mr. Garg is right in his contentions then a citizen of this country in the exercise of his right under cls. (d) and (e) of Art. 19(1) could move about freely in a public-office or even reside there unless there exists some law imposing reasonable restrictions on the exercise of those rights. In support of his contention Mr. Garg strongly relied on the decisions of the Supreme Court of United States of America in Marsh v. Alabama(1) and Tucker v. State of Texas(2) Tucker's case was decided on the basis of the rule laid down in Marsh's case. Hence it is not necessary to consider it separately. In Marsh's case the Supreme Court laid down that the constitutional ,guarantees of freedoms of press and of religion precludes the enforcement against one who undertook to distribute religious literature on a street of a company-owned town, contrary to the wishes of the town's management, of a state statute making it a crime to enter or remain on the premises of another after having been (1) 90, Law ed. p. 265.

(2) 90, Law ecd. p. 274.

555

warned not to, do so. In order to appreciate this decision it is necessary to bear in mind the facts of the case. The appellant thereinwas a Jehovahs Witness who came into the sidewalk of a privatetown situate near the post office and undertook to distribute religious literature. In the store the corporation had posted a notice which read as follows:-

"This Is Private Property and Without Written Permission, No Street, or House Vendor, Agent or Solicitation of Any Kind Will Be Permitted."

The appellant was warned that she should not distribute the literature without a permit and told that no permit would be issued to her. She protested that the company rule could not be constitutionally applied so as to prohibit her from distributing religious writings. )When she was asked to leave the sidewalk and Chicka-saw she declined. The deputy sheriff arrested her and she was charged in the state court for violating the law. The town in question is described in the judgment thus:

"The town, a suburb of Mobile, Alabama,. known as Chicka-saw, is owned by the Gulf Ship building Corporation. Except for that it has all the characteristics of any other American town. The property consists of residential buildings, streets, a system of " sewers, a sewage disposal plant and a "business block on which business places are situated.. A deputy of the Mobile County Sheriff, paid by the company, serves as the town's policeman. Merchants and service establishments have rented the stores and business places on the business block and the United States uses one of the places as a post office from which six carriers deliver mail to the people of Chickasaw and the adjacent area. The town and the surrounding neighborhood, which cannot be distinguished from the gulf property by anyone not familiar with the property lines, are thickly settled, and according to all indications the residents use the business block as their regular shopping center. To do so, they now, as they have for many years, make use of a company-owned paved street and sidewalk located alongside the store fronts in order to enter and leave the stores and the post office. Intersecting company-owned roads at each end of the business block lead into a four-lane public highway which runs parallel to the business block at a distance of thirty feet. There is nothing to stop highway traffic from coming into the business block and upon arrival a traveller may make free use of the facilities available there. In short the town and its shopping district are accessible to and freely used by the public in general and there is nothing to distinguish 556 them from any other town and shopping centre except the fact that the title to the property belongs to a private corporation."

From the above description it is clear that the roads and sidewalks in that town had been dedicated for public use. It is in that context Justice Black observed:

"The more an owner, for his advantage, opens up his property for use by the public in general, the more do his rights,, become circumscribed by the statutory and constitutional rights of those who use it."

The learned Judge further observed :

"We do not think it-makes, any significant constitutional difference as to the relationship between the rights of the owner and those of the public that here the State, instead of permitting the corporation to operate a highway, permitted it to use its property as a , town operate a 'business block' in, the town and a street and sidewalk on that business block. . . .
As we have heretofore stated, the town of Chickasaw does not function differently from any other town. The "business block" serves as the community shopping centre and is freely accessible and open to the people in the area and those passing through. The managers appointed by the corporation cannot curtail the liberty of press and religion of these people consistently with the purposes of the constitutional guarantees and a state statute, as the one here involved, which enforces such action by criminally punishing those who attempt to distribute religious literature clearly violates the First and Fourteenth Amendments to the Constitution."

In our opinion the rule laid down in Marsh's case does not apply to the facts of this case. 'Me premises with which we are concerned in this appeal unlike the roads and sidewalks of Chickasaw town were not open for use of the general public. They were intended for certain specified public purposes. They could not be used for any other purpose except with the permission of the concerned authority. Neither the language of Art. 19(1) nor the purpose behind it lend support to the contentions of Mr. Garg. On the other hand their acceptance might lead to the confusion in public offices. Hence we are unable to accept them. In the result the appeal is allowed and the writ petition missed but in the circumstances of the case we direct the parties to bear their own costs throughout.

P.K.P.S.				Appeal allowed.
557