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 7, Cited by 0]

Madhya Pradesh High Court

Ramratan Singh Bhadoriya vs The State Of Madhya Pradesh Thr on 28 October, 2025

                           NEUTRAL CITATION NO. 2025:MPHC-GWL:27053




                                                                      1                   WP. No. 8186 of 2015


                                IN    THE      HIGH COURT                 OF MADHYA PRADESH
                                                          AT GWALIOR
                                                                BEFORE
                                      HON'BLE SHRI JUSTICE ANAND SINGH BAHRAWAT
                                                   ON THE 28th OF OCTOBER, 2025

                                                  WRIT PETITION No. 8186 of 2015

                                              RAMRATAN SINGH BHADORIYA
                                                        Versus
                                     THE STATE OF MADHYA PRADESH THR AND OTHERS


                           Appearance:
                           Shri Prashant Singh Kaurav - Advocate for petitioner.
                           Shri M.S. Jadon - Government Advocate for respondent/State.


                                                                 ORDER

This petition, under Article 226 of Constitution of India, has been filed seeking the following relief (s):

"i- The order annexure P/1 and charge-sheet annexure P/2 may kindly be quashed.
Any other relief which this Hon'ble Court deems fit in the facts and circumstances of the case may also kindly be granted."

2. Learned counsel for petitioner submitted that the charge-sheet as well as major punishment order of compulsory retirement is being challenged predominantly on the ground that petitioner was posted as Inspector and the Signature Not Verified Signed by: PAWAN DHARKAR Signing time: 10/31/2025 6:29:25 PM NEUTRAL CITATION NO. 2025:MPHC-GWL:27053 2 WP. No. 8186 of 2015 impugned charge-sheet Annexure P-2 dated 14.05.2013 has been issued by the Inspector General of Police, Chambal Zone, Gwalior (M.P.) and the competent authority to issue the charge-sheet is the Superintendent of Police. To bolster his submission, learned counsel for petitioner relied on Arun Prakash Yadav Vs. State of M.P. and others reported in 2013 (3) MPLJ 508; R.K. Richhariya Vs. The State of Madhya Pradesh and others (WP.No.1509/2012 decided on 19.04.2023 at Principal Seat); and on The State of Madhya Pradesh Vs. Mahesh Kumar Bhargave (WA-704-2014 decided on 14-09-2016 at Indore Bench).

3. Per contra, learned counsel for the State opposed the prayer made by learned counsel for petitioner and supported the order impugned.

4. Heard learned counsel for the parties and perused the record.

5. It is settled position that as per Police Regulation 228, Superintendent of Police alone is competent to issue charge-sheet. This position has already been held in the aforesaid judgments i.e. Arun Prakash Yadav (supra), R.K. Richhariya (supra) and Mahesh Kumar Bhargave (supra).

6. The Division Bench of this Court at Indore in the case of Mahesh Kumar Bhargave (supra) has held as under:

"6. That, the appeal has been filed on the ground that under Regulation 228 of the 'Regulation' in all cases of removal, compulsory retirement, reduction in rank and withdrawal of increment, the Inspector General of Police also competent to issue the charges.
Regulation 228 and 229 of the said Rules are reproduced as under:
228. D.E. - When and how held.- In every case of removal, compulsory retirement from service, reduction in rank, grade or pay or withholding of increment for a period in excess of Signature Not Verified Signed by: PAWAN DHARKAR Signing time: 10/31/2025 6:29:25 PM NEUTRAL CITATION NO. 2025:MPHC-GWL:27053 3 WP. No. 8186 of 2015 one year a formal proceedings must be recorded by the Superintendent in the prescribed form, - setting forth].

(a) the charge;

(b) the evidence on which the charge is based'

(c) the defence of the accused;

(d) the statements of his witnesses (if any);

(e) the finding of the Superintendent, with the reasons on which it is based;

(f) the Superintendent's final order or recommendation, as the case may be;

Provided that it shall not be necessary to record a formal proceeding, if due to exigencies of serviced and not by reason of any misconduct or fault on his part, a police officer is transferred from a post carrying a specialist pay in the special Armed Force, Motor Transport or Radio Telegraphy sections to a post not carrying such pay and reduction in his pay is caused by reason of such transfer.

Note (1) If a written defence is tendered, it should be accepted and attached to the record.

Note (2) Reasonable time should, however, be given to the accused person to submit his written defence after the charge sheet is handed over to him.

Note (3) The traveling allowance of the defence witnesses shall be borne by the department. In order to facilitate the production of defence witnesses, the Inquiry Officer on the application of the accused should issue a notice to the defense witnesses to present themselves on the date so fixed. If the witnesses do not turn up after such notice, it shall be the responsibility of the accused to produce his own witnesses.

229. D.E. - Final orders in. - If the Superintendent is empowered to pass the final order in the case, the papers will Signature Not Verified Signed by: PAWAN DHARKAR Signing time: 10/31/2025 6:29:25 PM NEUTRAL CITATION NO. 2025:MPHC-GWL:27053 4 WP. No. 8186 of 2015 be filed in his office, a copy of the order being sent to be Deputy Inspector General with the monthly punishment return. In other cases they will be forwarded as follows:-

(a) Reduction in rank of an Assistant Sub-Inspector to the Deputy Inspectors General through the District Magistrate.
(b) All proposals for the dismissal, removal or compulsory retirement of an officer of and above the rank of Assistant Sub-Inspector should be forwarded to the proper authority though the District Magistrate except in cases where an officer is not serving in a district.
(c) In the case of transfer of an officer of or above the rank of Inspector, the Superintendent of Police should forward the District Magistrate's suggestion to the Deputy Inspector General of Police.

7. It is further submitted that is Inspector General of Police is the appointing authority of Inspector as per the Madhya Pradesh Police Recruitment Rules, 1997, therefore, he is competent to issue the charge-sheet.

8. Shri Mangal, learned Government Advocate for the appellant submits that the judgment passed in case of Arun Prakash Yadav (Supra) requires reconsideration as the scope of Regulation 229 has not been considered by the Division Bench where the Superintendent is empowered to pass the final order in certain cases and in other cases file would be sent to the Deputy Inspector General of Police, therefore, the Regulation 228 and 229 has to be read together and according to which, the Superintendent of Police alone is not competent to issue the charge-sheet, but Deputy Inspector General of Police can also issue a charge-sheet to the Inspector. In support of his contention, he has placed reliance over the judgment of this Court in case of State of M.P. Vs. Virendra Singh Gurjar, reported in 2015, SCC Online MP 5850, in case of Shyambaboo Vs. State of M.P., reported in 1987(2) MPWN 43 and in case of State of M.P. Vs. Shivaji Rao, reported in 1990(2), MPWN 172.

Signature Not Verified Signed by: PAWAN DHARKAR Signing time: 10/31/2025 6:29:25 PM

NEUTRAL CITATION NO. 2025:MPHC-GWL:27053 5 WP. No. 8186 of 2015

9. Per contra, Shri S.K. Gupta, learned counsel for the respondent submits that however, the State Government is challenging the order passed in Arun Prakash Yadav (Supra) by way of SLP 820-821/15 but vide order dated 01.12.2015 the SLP was dismissed and thereafter the review petition has also been dismissed, therefore, the order passed in case of Arun Prakash Yadav (Supra) has attained finality and is not require to be reconsidered. He has further submitted that after passing the order in the case of Arun Prakash Yadav (Supra), various writ appeals were filed by the State of Madhya Pradesh has been dismissed. One of the copy of order was passed in W.A.No.553/2013 dated 30.11.2015 is produced at the time of argument, therefore, no case is made out to interfere with the order of Single Judge in the present writ appeal.

10. In rejoinder, Shri Mangal submits that the SLP was dismissed in default because of non-compliance of the Court order and not on merits, therefore, it does not construe a binding precedent. In support of his plea, he has placed reliance over the judgment passed in case of Bhakra Beas Management Board Vs. Krishan Kumar Vij and Anr., reported in (2010) 8 SCC 701, therefore, this Court can reconsider the issue decided in the case of Arun Prakash Yadav (Supra).

11. We have heard learned counsel for the parties.

12. Though the writ Court has allowed the writ petition placing reliance over the judgment passed in Naresh Kumar Suryavanshi (Supra) and set-aside the chargesheet, but in case of Arun Prakash Yadav (Supra), the Division Bench on a reference has specifically held that the Superintendent of Police alone has been mentioned as authority to frame and issue the charge-sheet in respect of penalty or penalties. Para 19, 20, 21, 34 and 36 of the judgment passed in the case of Arun Prakash Yadav (Supra) is reproduced as below:

19. It would be appropriate at this stage to decipher the real intent and purport of the Regulation 228 for finding out as to whether any other authority superior or inferior in rank to SP can also exercise the power of issuance of charge-sheet against an Officer subordinate in rank to SP. For convenience, the relevant extract of the Regulation 228 is reproduced below:
Signature Not Verified Signed by: PAWAN DHARKAR Signing time: 10/31/2025 6:29:25 PM
NEUTRAL CITATION NO. 2025:MPHC-GWL:27053 6 WP. No. 8186 of 2015
228. D.E. - When and how held.- In every case of removal, compulsory retirement from service, reduction in rank, grade or pay or withholding of increment for a period in excess of one year a formal proceedings must be recorded by the Superintendent in the prescribed form, - setting forth].

(a) the charge;

(b) the evidence on which the charge is based'

(c) the defence of the accused;

(d) the statements of his witnesses (if any);

(e) the finding of the Superintendent, with the reasons on which it is based;

(f) the Superintendent's final order or recommendation, as the case may be;

20. A bare reading of Regulation 228 indicates that Superintendent alone has been mentioned as the authority to frame and issue a charge-sheet in respect of major penalty or penalties which have the effect of major penalties. The term Superintendent€ means the Superintendent of Police, which is evident from Regulation 32 which describes the SP as the head of Police Force of his District. The Police Regulations do not prescribe the competence of any authority to issue a charge-sheet in any other provisions except Regulation 228, which solely empowers the SP. This power of issuance of charge-sheet is bestowed upon the SP in regard to all persons holding the ranks subordinate to that of the SP. By necessary implication, the provisions of Regulation 228 exclude all authorities, superior or inferior to the SP to issue a chargesheet to any Police personnel holding the rank subordinate to that of SP. It can, thus, be safely held that for an Inspector of Police, which in rank is subordinate to SP, the sole competent authority to issue charge-sheet is the SP under the Police Regulations, which exclusively govern the field as held supra.

21. From the above discussion, it is crystal clear that no other authority except SP is empowered under the Police Signature Not Verified Signed by: PAWAN DHARKAR Signing time: 10/31/2025 6:29:25 PM NEUTRAL CITATION NO. 2025:MPHC-GWL:27053 7 WP. No. 8186 of 2015 Regulation to institute disciplinary proceedings/issue charge- sheet to an Inspector of Police.

34. From the above conspectus of facts and law, it is evident that neither in the case of N.K. Pandey (supra) nor in the case of Dalchand Ahirwar (supra) the question of applicability or non-applicability of the Rules of 1966 was raised or considered by this Court for deciding the question of competence of the authority to initiate disciplinary proceedings against an Inspector of Police. Moreso, this Court in both these contrary decisions was not posed with, and, therefore, did not consider, the question as to whether mere declaration of the post of Inspector as Gazetted can induct by implication the post of Inspector into the Gazetted service constituted under the Gazetted Rules, without the said Rules being amended.

36. This bench, thus, answers the reframed question in the following manner:-

(i) An Inspector of Police while assailing the competence of authority to issue major penalty/charge-sheet against him cannot avail induction into the gazetted cadre constituted under the Gazetted Rules of 2000 merely because of being declared as Gazetted and being upgraded in the scale of pay of Rs.6500-10,500/-, unless the Gazetted Rules of 2000 are amended suitably.
(ii) For the purpose of deciding the competence of an authority to institute disciplinary proceedings/issuance of chargesheet against an Inspector of Police, the M.P. Police Regulations alone would apply to the exclusion of M.P. Civil Service (Classification, Control and Appeal) Rules, 1966.
(iii) As per Regulation 228 of Police Regulations, the Superintendent of Police alone is the competent authority to Signature Not Verified Signed by: PAWAN DHARKAR Signing time: 10/31/2025 6:29:25 PM NEUTRAL CITATION NO. 2025:MPHC-GWL:27053 8 WP. No. 8186 of 2015 initiate disciplinary proceedings/issue charge-sheet for major penalties, against an Inspector of Police; and
(iv) Neither the decision rendered in the case of N.K.Pandey Vs. State of M.P., ILR (2011) MP 2168 nor the decision in the case of Dalchand Ahirwar Vs. State of M.P., ILR (2012) M.P. 902 lay down the correct law for deciding the question of competency of authority to initiate disciplinary proceedings/issue charge-sheet to an Inspector of Police.

13. In the present case, the impugned charge-sheet was issued by the DIG and the petitioner was holding the post of Inspector, therefore, the ratio laid down by the Division Bench in case of Arun Prakash Yadav (Supra) is fully applicable in the present case.

14. So far as the contention of the learned counsel for the appellant is concerned about the applicability of Regulation 229, the Regulation 229 deals with the final orders after completion of the departmental enquiry. Under Regulation 229 if the Superintendent of Police is empowered to pass the final order in case of paper will be filed in his office, a copy of the order be sent to the DIG with the montly punishment return, therefore, the power to exercise the authority at the time of final order may be exercised by DIG but that stage would come at the time of passing of final order. But in the present case, the petitioner has challenged the charge-sheet on an issue under Regulation 228 by Superintendent of Police. Stage of issuance of charge-sheet is provided under Regulation 228 of the 'Rules of 1964', where the Superintendent alone has been granted authority to issue the charge-sheet and conduct the departmental enquiry. Thereafter, under Sub-Regulation (f) of Regulation 228 , he is also competent to pass the final order or give a recommendation, as the case may be, therefore, in view of the above, since, the present case is at the stage of issuance of charge-sheet, therefore, provision of Regulation 228 will alone apply.

15. In view of the law laid down in the case of Arun Prakash Yadav (Supra), the present case is examined independently within the scope of Regulation 228. The writ Court has not committed any error while quashing the charge-sheet, therefore, we do not find any Signature Not Verified Signed by: PAWAN DHARKAR Signing time: 10/31/2025 6:29:25 PM NEUTRAL CITATION NO. 2025:MPHC-GWL:27053 9 WP. No. 8186 of 2015 ground to interfere with the order of learned Single Judge and do not find any ground to reconsider the judgment passed in case of Arun Prakash Yadav (Supra).

16. The present appeal is dismissed, however, the liberty granted by the writ Court to the competent authority to issue charge-sheet is maintained."

7. Considering the above, the impugned compulsory retirement order dated 16.11.2015 (Annexure P-1) and the charge-sheet dated 14.05.2013 (Annexure P-

2) are hereby quashed and petitioner is held to be entitled to get all consequential benefits except backwages (on the basis of "Principle of No Work No Pay") and respondents are further directed to revise the PPO and GPO and pay the arrears of pension, in accordance with law within a period of three months from the date of receipt of certified copy of this order.

8. With the aforesaid, present petition stands disposed of.

(Anand Singh Bahrawat) Judge pd Signature Not Verified Signed by: PAWAN DHARKAR Signing time: 10/31/2025 6:29:25 PM