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 6, Cited by 0]

Allahabad High Court

Constable A.P. Jeet Singh ... vs State Of U.P. Thru' Principal Secry. And ... on 25 September, 2013

Bench: Laxmi Kanta Mohapatra, B. Amit Sthalekar





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?RESERVE
 
Court No. - 35 
 
Case :- SPECIAL APPEAL DEFECTIVE No. - 836 of 2013
 
AFR
 
Appellant :- Constable A.P. Jeet Singh (P.No.772410625)
 
Respondent :- State Of U.P. Thru' Principal Secry. And 3 Others
 
Counsel for Appellant :- Satya Prakash Pandey
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Laxmi Kanta Mohapatra,Acting Chief Justice
 
Hon'ble B. Amit Sthalekar,J.
 

(Delivered by Hon'ble B. Amit Sthalekar, J.) The appellant before us has filed a writ petition no. 38200 of 2013 challenging the order dated 29.1.2013 cancelling the earlier penalty order dated 15.7.2012, the notice dated 30.1.2013 to show cause as to why the penalty of dismissal be not imposed, the chargesheet dated 12.6.2013, and the order dated 12.12.2012 by which his departmental appeal against the earlier order of punishment dated 15.7.2012 was set aside.

We have heard Shri Satya Prakash Pandey, learned counsel appearing for the appellant and the learned standing counsel for the respondents.

The petitioner-appellant, who was working as a constable, was charge sheeted on 1.10.2011 and in the departmental proceedings a penalty order dated 15.7.2012 was passed awarding the punishment of reduction to the lowest of the pay scale for a period of one year. The petitioner-appellant preferred a departmental appeal before the Dy. Inspector General of Police, Kanpur Range, Kanpur who by his order dated 12.12.2012 considered the appeal and set aside the earlier punishment order dated 15.7.2012 and a direction was issued to the Superintendent of Police (Disciplinary Authority) to reconsider the matter and award penalty as per Rules. Accordingly the impugned order dated 29.1.2013 was passed by the Superintendent of Police setting aside the earlier penalty order dated 15.7.2012. Thereafter the impugned show cause notice dated 30.1.2013 was issued to the petitioner. According to the appellant a fresh charge sheet has been issued to him on 12.6.2013. Be that as it may, the orders under challenge in the writ petition before the learned Single Judge were the orders dated 12.12.2012 of the Dy. Inspector General of Police passed in departmental appeal, the order dated 29.1.2013 and the notice dated 30.1.2013.

A preliminary objection has been raised by the learned standing counsel that the special appeal arises out of an order passed by the learned Single Judge in departmental proceeding held under the Police Officers Subordinate Rank (Punishment and Appeals) Rules, 1991 wherein an appeal against the order of the disciplinary authority lay before the Dy. Inspector General of Police; the appeal was preferred by the appellant before the Dy. Inspector General of Police; and the Dy. Inspector General of Police after considering his appeal on merits passed the order dated 12.12.2012 remitting the matter to the disciplinary authority-Superintendent of Police to pass a penalty order in accordance with the Rules which showed that the order under challenge before the writ court was an appellate order and therefore this special appeal is not maintainable in view of the provisions of Chapter VIII Rule 5 of the High Court Rules, 1952. Chapter VIII Rule 5 of the High Court Rules, 1952 reads as under:

"Special Appeal.--An appeal shall lie to the Court from a judgment not being a judgment passed in the exercise of appellate jurisdiction in respect of a decree or order made by a Court subject to the Superintendence of the Court and not being an order made in the exercise of revisional jurisdiction or in the exercise of its power of Superintendence or in the exercise of criminal jurisdiction or in the exercise of jurisdiction conferred by Article 226 or Article 227 of the Constitution in respect of any judgment, order or award (a) of a tribunal Court or statutory arbitrator made or purported to be made in the exercise or purported exercise of jurisdiction under any Uttar Pradesh Act or under any Central Act, with respect to any of the matters enumerated in the State List or the Concurrent List in the Seventh Schedule to the Constitution, or (b) of the Government or any Officer or authority, made or purported to be made in the exercise or purported exercise of appellate or revisional jurisdiction under any such Act of one Judge."

This rule came up for consideration before a Division Bench of this Court in the case of Shyam Behari Vs. State of U.P. and others reported in 2005(3) AWC 2189 wherein this Court relying upon an earlier Division Bench decision in the case of Vajara Yojna Seed Farm, Kalyanpur (M/s) and others Vs. Presiding Officer, Labour Court U.P. Kanpur and another reported in (2003) 1 UPLBEC 496 had held that in such cases special appeal is not maintainable. The Division Bench in the case of Shyam Bihari has held as follows:

"8. The emphasis given by Sri Jain is that there should be strict interpretation of the appellate and revisional jurisdiction as provided for in Chapter VIII, Rule 5 of the Rules of the Court. The words used under Chapter VIII, Rule 5 of the Rules of the Court are "under any Uttar Pradesh Act or under any Central Act". When the appellate forum has been created under the rules which are framed under the Act, it cannot be said that appellate forum is not under the Act. The words used under Chapter VIII, Rule 5 of the Rules of the Court are not "by the Act" but the words are "under any Uttar Pradesh Act or under any Central Act". The State Legislature by Uttar Pradesh High Court (Abolition of Letters Patent Appeals) Act, 1962 abolished several categories of special appeal which were provided for in Letters Patent. One of the category of the appeal, which was excluded, was the category under which writ petition were filed against appellate or revisional jurisdiction. The object clearly was when one appellate or revisional authority has examined the matter and thereafter learned single Judge decided the writ petition, no special appeal be provided. We do not see any difference in the forum of appeal provided under the Rules or the Act."

Shri Satya Prakash Pandey, learned counsel for the appellant disputing the legal position referred to a judgment of the Supreme Court reported in (2011) 2 SCC 212 State of U.P. and others Vs. Madhav Prasad Sharma submitted that the special appeal is maintainable in view of the observations made in the judgment of the Supreme Court.

We have considered the judgments of the Supreme Court in the case of Madhav Prasad Sharma (supra) and we find that the said judgment far from supporting the case of the appellant, infact, is contrary to the submission made by learned counsel for the appellant and infact supports the preliminary objection raised by the learned standing counsel. In the judgment of the Madhav Prasad Sharma (supra) the Supreme Court interpreting the provisions of Chapter VIII Rule 5 of the Allahabad High Court Rules, 1952 has clearly held that special appeal before the Division Bench was not maintainable. Paragraphs 12 and 13 of the said judgment read as under:

"12. Against the order of the learned single Judge, the State Government filed Special Appeal No. 614 of 2009 before the Division Bench of the High Court. Rule 5 of Chapter VIII of Allahabad High Court Rules, 1952 speaks about Special Appeal which reads as under:-
"Special Appeal.--An appeal shall lie to the Court from a judgment not being a judgment passed in the exercise of appellate jurisdiction in respect of a decree or order made by a Court subject to the Superintendence of the Court and not being an order made in the exercise of revisional jurisdiction or in the exercise of its power of Superintendence or in the exercise of criminal jurisdiction or in the exercise of jurisdiction conferred by Article 226 or Article 227 of the Constitution in respect of any judgment, order or award (a) of a tribunal Court or statutory arbitrator made or purported to be made in the exercise or purported exercise of jurisdiction under any Uttar Pradesh Act or under any Central Act, with respect to any of the matters enumerated in the State List or the Concurrent List in the Seventh Schedule to the Constitution, or (b) of the Government or any Officer or authority, made or purported to be made in the exercise or purported exercise of appellate or revisional jurisdiction under any such Act of one Judge."

13. It is fairly admitted that in view of the fact that against the order of termination the delinquent availed departmental appeal to the DIG, after the order of the learned single Judge no further appeal by way of special appeal before the Division Bench would lie. The materials placed and in view of the fact that the order of the SSP was considered and disposed of by the Appellate Authority, i.e., DIG and also of the fact that the order impugned in the writ petition was passed in exercise of appellate jurisdiction in terms of The Uttar Pradesh Subordinate Police Officers/Employees (Punishment and Appeal) Rules, 1991 (hereinafter referred to as "the Rules"), we concur with the conclusion arrived at by the Division Bench of the High Court in the impugned order. However, in view of the fact that this Court issued notice in the special leave petition as early as on 20.11.2009, after hearing the arguments of either side, we intend to consider the merits of the order of the learned single Judge dated 17.09.2008."

Thus in view of the legal position settled by the various Division Bench decisions of Allahabad High Court and of the Supreme Court in the case of Madhav Prasad Sharma (supra), we are of the view that this special appeal is not maintainable and the same is accordingly dismissed.

Order Date :- 25.9.2013 o.k.