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 5]

Supreme Court of India

Cantonment Board Jammu & Ors vs Jagat Pal Singh Chemma on 9 August, 2012

Equivalent citations: AIR 2012 SUPREME COURT 3139, 2012 (8) SCC 189, 2012 AIR SCW 4466, 2012 LAB. I. C. 4014, 2012 (3) SERVLJ 326 SC, 2012 (7) SCALE 271, (2012) 6 ALL WC 5969, (2012) 19 ADJ 29 (SC), (2013) 1 SCT 530, (2012) 3 SERVLJ 326, (2013) 1 RECCIVR 714, AIR 2012 SC (CIVIL) 2781, 2012 (19) ADJ 29 NOC, (2012) 134 FACLR 944, (2012) 3 CURCC 131, (2012) 4 ESC 500, (2012) 3 CURLR 11, (2012) 5 SERVLR 481, (2012) 7 SCALE 271

Author: Ranjan Gogoi

Bench: Ranjan Gogoi, P Sathasivam

           |REPORTABLE            |




                        IN THE SUPREME COURT OF INDIA

                         CIVIL APPELATE JURISDICTION

                       CIVIL APPEAL No.  5820  of 2012
                 ( Arising out of SLP (Civil) 21824 of 2007)

Cantonment Board, Jammu & Ors.                    … Appellants

                                   Versus

Jagat Pal Singh Cheema                            … Respondent


                            J  U  D  G  M  E  N T

RANJAN GOGOI, J


      Leave granted.

2.       This appeal is  directed  against  the  judgment  and  order  dated
7.2.2007 passed by the High Court of Jammu  and  Kashmir  whereby  the  High
Court has allowed the Writ Petition filed by the respondent challenging  the
punishment  of  removal  from  service  that  was  imposed  on  him  by  the
Cantonment Board, Jammu. It may be noticed, at the  outset,  that  the  High
Court had allowed the Writ Petition of the respondent  on  the  ground  that
the order of the Officer Commanding-in-Chief,  the  Command,  affirming  the
order of the Cantonment Board  removing  the  respondent  from  service  was
passed on the basis of an invalid reference made to the Officer  Commanding-
in-Chief, the Command, under the provisions of  the  Cantonments  Act,  1924
(hereinafter referred to as the ‘Act’).

3.       A brief conspectus of the relevant  facts  would  be  necessary  at
this stage.

      The respondent, Jagat Paul Singh Cheema, was  employed  as  a  Section
Officer with the Cantonment Board, Jammu. On various charges a  departmental
enquiry was held against the respondent,  whereafter  he  was  removed  from
service by an order dated 6.9.1997. The appeal filed against the said  order
was dismissed. The respondent, therefore, moved the High Court  of  Jammu  &
Kashmir challenging the order of removal from  service,  interalia,  on  the
ground that the report of the enquiry held against him was not furnished  to
him at any stage. The High Court by its order  dated  4.4.2001  allowed  the
writ petition and  directed  the  ‘Punishing  Authority’  to  re-decide  the
matter after affording an opportunity of  hearing  to  the  respondent.   In
compliance with the said directions the report of enquiry was  furnished  to
the respondent and the matter was reconsidered by the  Cantonment  Board  in
its meeting held on 18.5.2001. In the said meeting  while  the  non-official
members (five in number) were of the  view  that  the  order  of  punishment
imposed on the respondent should be set aside and he  should  be  reinstated
in service, the President of the Cantonment Board and two  other  ex-officio
members supported the initial decision of the  Cantonment  Board  to  impose
the punishment in question. Thereafter, it appears, that at the instance  of
the Chief Executive Officer of the Cantonment Board the matter was  referred
to the Officer Commanding-in-Chief, the Command.

4.       The said authority issued a show cause  notice  dated  6.8.2001  to
the  Cantonment  Board  and  on  receipt  of  its  reply,  by  order   dated
22.11.2001, affirmed the penalty  of  removal  of  service  imposed  on  the
respondent.

5.       Aggrieved by the aforesaid order dated 22.11.2001,  the  respondent
again moved the High Court. The writ petition filed (WP No.  3039  of  2001)
was allowed by an order dated 15.2.2006 passed by  a  learned  Single  Judge
holding that the Officer Commanding-in-Chief, the Command,  was  not  vested
with any power under the Act to annul the decision of the  Cantonment  Board
and the power of the said authority under the Act only  extended  to  giving
of directions to the Cantonment Board for  reconsideration  of  the  matter.
Aggrieved by the said order of the  learned  Single  Judge,  the  Cantonment
Board filed a Letters Patent Appeal before a  Division  Bench  of  the  High
Court which was answered by the impugned order dated 7.2.2007. The  Division
Bench, by its aforesaid order, took the view that under  the  provisions  of
the Act, upon a reference made to him, the Officer Commanding-in-Chief,  the
Command, was duly empowered to annul a  decision  of  the  Cantonment  Board
after giving an opportunity of showing cause to the Board. However,  in  the
present case, the reference made was not authorized and in  consonance  with
the provisions of Section 51 of the Act. The power to annul the decision  of
the Board, though vested in the Officer  Commanding-in-Chief,  the  Command,
therefore, could not have been legitimately exercised in the  present  case.
Accordingly the Division Bench  affirmed  the  conclusions  of  the  learned
Single Judge, though for reasons different.

6.       Shri Luthra, learned Additional Solicitor  General,  appearing  for
the appellant-Board has urged before  us  that  the  power  of  the  Officer
Commanding-in-Chief, the  Command  to  deal  with  matters  decided  by  the
Cantonment Board is set out in the provisions contained  in  Section  52  of
the Act. It is submitted that Section 52 is in two parts.  While  the  first
part deals with the power of the Officer Commanding-in-Chief,  the  Command,
in respect of decisions of the Board which are not covered  by  a  reference
made under Section 51 of  the  Act,  the  later  provisions  of  Section  52
specifically deals with  matters  referred  to  the  Officer  Commanding-in-
Chief, the Command, under Section  51(1)  of  the  Act.  According  to  Shri
Luthra the power of the Officer Commanding-in-Chief, the Command, under  the
first part of Section 52 is broad and expansive and capable  of  authorizing
a decision to annul any resolution of  the  Board.  The  exercise  of  power
under the first part of  Section  52,  according  to  Shri  Luthra,  is  not
contingent on the manner in which the decision of the Board  may  have  come
to be placed before the Officer Commanding-in-Chief, the Command.  In  other
words, according  to  Shri  Luthra,  the  power  under  Section  52  can  be
exercised not only in situations where no reference is  made  under  Section
51 but such power will be available to strike down a decision of  the  Board
even in cases where such  a  decision  may  have  come  before  the  Officer
Commanding-in-Chief, the Command,  by  way  of  an  invalid  or  incompetent
reference. Shri Luthra has further submitted that such a view would  not  be
inconsistent with the provisions of Section 52 (2) in  asmuch  as  the  said
provision specifically deal with the power  of  the  Officer  Commanding-in-
Chief, the Command to deal with the decisions of the Board in cases where  a
specific reference is validly made by the Board  under  Section  51  of  the
Act. Shri Luthra has further buttressed his  arguments  by  relying  on  the
well-established proposition of law that so long as the power to perform  an
act in a particular manner is vested under  the  statute,  the  exercise  of
such power cannot be faulted on  the  ground  of  a  wrong  recital  of  the
specific provision of the statute. In support, Shri Luthra has  relied  upon
several decisions of this Court which will be noticed at a  later  stage  of
the present order.

7.       In reply, Shri Banerjee, learned senior counsel appearing  for  the
respondent has contended that it is not in dispute that in the present  case
the decision of the Board  taken  in  the  meeting  held  on  18.5.2001  was
referred to the Officer Commanding-in-Chief, the Command, by  the  President
of the Board under Section 51(1) of the Act. Pointing out the provisions  of
Section 51, Shri Banerjee, has urged that under Section  51(1)  a  reference
can be made to the Officer  Commanding-in-Chief,  the  Command,  only  in  a
situation where the President of the  Cantonment  Board  dissents  from  any
decision of the Board on the ground that such a decision,  in  the  view  of
the  President,  is  prejudicial  to  the  health,  welfare,  discipline  or
security of the forces. The reasons for such dissent on  the  grounds  spelt
out by Section 51(1), according  to  learned  counsel,  is  required  to  be
recorded in the Minutes of the meeting of the Board.  In  the  present  case
though a reference has been made by the President to the Officer Commanding-
in-Chief, the Command, the reasons  why  such  a  reference  was  considered
necessary by the President have not been recorded. Therefore,  according  to
Shri  Banerjee,  the  reference  to  the  Officer  Commanding-in-Chief,  the
Command, was not a valid reference authorized by the provisions  of  Section
51(1). It is contended that as Section 52(2) is exhaustive of the powers  of
the Officer Commanding-in-Chief, the Command, in considering a  decision  of
the Board that has been referred  to  him  under  Section  51(1),  the  said
authority cannot proceed to exercise the power vested in him  under  Section
52(1) while in seisin of a  matter  referred  to  him  by  the  Board  under
Section 51(1). According to learned counsel, the power under  Section  52(1)
will be available for exercise only in a situation  where  the  decision  of
the Board is before the Officer Commanding-in-Chief, the Command,  otherwise
than by way of a reference.

8.       Before adverting to the respective submissions advanced  on  behalf
of the parties, it will be convenient to extract  the  provisions  contained
in Sections 51 and 52 of the Act which are extracted below:
      “51. Power to override decision of Board  --   (1)  If  the  President
      dissents  from  any  decision  of  the  Board,  which   he   considers
      prejudicial to the health, welfare or discipline of the troops in  the
      cantonment, he may, for reasons to be  recorded  in  the  minutes,  by
      order in writing, direct the suspension  of  action  thereon  for  any
      period not exceeding one month and, if he  does  so,  shall  forthwith
      refer the matter to the Officer Commanding-in-Chief, the Command,  the
      reference being made, save in cases where the Officer  Commanding  the
      District is himself the Officer Commanding-in-Chief, the Command,  for
      the purposes of this Act, through the Officer Commanding the District,
      who may make such recommendations thereon as he thinks fit.

      (2) If the District Magistrate considers any decision of  a  Board  to
      the prejudicial to the public health, safety or convenience,  he  may,
      after giving notice in writing of his intention to  the  Board,  refer
      the matter to  the  Government;  and,  pending  the  disposal  of  the
      reference to the Government no action shall be taken on the decision.

      (3) If any Magistrate who is a member of a Board, being present  at  a
      meeting, dissents from any decision which he considers prejudicial  to
      the public health, safety or convenience, he may, for  reasons  to  be
      recorded in the minutes and after giving  notice  in  writing  of  his
      intention  to  the  President,  report  the  matter  to  the  District
      Magistrate; and the President shall, on receipt of such notice, direct
      the suspension of action on the decision for a  period  sufficient  to
      allow of a communication being made to the District Magistrate and  of
      his taking proceedings as provided by sub-Section (2).


      52.        Power  of  Officer  Commanding-in-Chief,  the  Command,  on
      reference under Section 51 or otherwise -- (1) The Officer Commanding-
      in-Chief, the Command, may at any time-

        (a) direct that any matter or any specific proposal other than  one
        which has been referred to the Government under sub-Section (2)  of
        Section 51 be considered or re-considered by the Board; or

        (b) direct the suspension, for such period as may be stated in  the
        order, of action on any decision of a Board, other than a  decision
        which has been referred to him under sub-Section (1) of Section 51,
        and thereafter cancel the suspension or after giving  the  Board  a
        reasonable opportunity of showing cause why such  direction  should
        not be made, direct that the decision shall  not  be  carried  into
        effect  or  that  it  shall  be  carried  into  effect  with   such
        modifications as he may specify.


      (2)   When any decision of a Board has been referred to him under sub-
      Section (1)  of  Section  51,  the  Officer  Commanding-in-Chief,  the
      Command, may, by order in writing,-

        (a)  cancel  the  order  given  by  the  President  directing   the
        suspension of action; or

        (b) extend the direction of the order for such period as he  thinks
        fit; or

        (c) after giving the Board  a  reasonable  opportunity  of  showing
        cause why such direction  should  not  be  made,  direct  that  the
        decision shall not be carried into  effect  or  that  it  shall  be
        carried into effect by the Board with such modifications as he  may
        specify.”


9.       Section 51 authorizes the President  of  the  Cantonment  Board  to
dissent from a majority decision of the Board, if he considers the  decision
of the Board to  be  prejudicial  to  the  health,  welfare,  discipline  or
security of the forces. If the President of the Board arrives  at  any  such
conclusion, he has been vested with the power to  suspend  the  decision  of
the Board for a specified period, not exceeding one month,  for  reasons  to
be recorded in  writing.  However,  Section  51  of  the  Act  requires  the
President to make a reference of the matter to  the  Officer  Commanding-in-
Chief, the Command.
      Section 52 of the Act deals with the power of the Officer  Commanding-
in-Chief, the Command in respect of the decisions  of  the  Board.   Section
52, really, is in two parts. The first part deals with  the  powers  of  the
Officer Commanding-in-Chief, the Command, in respect  of  decisions  of  the
Board that may have come to his notice or placed before him  otherwise  than
by way of a reference made by the  President  of  the  Board  under  Section
51(1). The second part of Section 52 specifically deals with  the  power  of
the Officer Commanding-in-Chief, the Command, to deal with the decisions  of
the Board which have come before him  by  way  of  a  reference  made  under
Section 51(1) of the Act. Both parts of Section  52  authorize  the  Officer
Commanding-in-Chief,  the  Command,  to  annul  a  decision  of  the  Board.
However, before doing so a show cause notice to the Board is required to  be
issued.

10.      In the present case  the  order  dated  22.11.2001  passed  by  the
Officer Commanding-in-Chief, the Command, which was under  challenge  before
the High Court specifically recites that  power  is  being  exercised  under
Section 52(1) of the Act. The said provision  deals  with  matters/decisions
of the Board that may have come before the Officer Commanding-in-Chief,  the
Command, otherwise than by way of reference under Section 51. The  aforesaid
conclusion reasonably follows from a reading of the  provisions  of  Section
52(2) of the Act which deals with the powers of the  Officer  Commanding-in-
Chief, the Command, in respect of the matters/decisions of  the  Board  that
may have come before him by way of reference  under  Section  51(1)  of  the
Act. The question that confronts the Court is  whether  the  two  shades  of
power under Section 52 has to be understood to be available for exercise  in
specific  water  tight  compartments  which  are  mutually   exclusive   and
inconsistent to each other.

11.      Certain facts not in dispute and which may have a relevant  bearing
to the issue arising for determination as noticed above  may  now  be  taken
note of. The President of the Board while  referring  the  decision  of  the
Board dated 18.5.2001 to the Officer Commanding-in-Chief, the  Command,  did
not record any satisfaction that the majority  decision  of  the  Board  was
prejudicial to the health, welfare, discipline or  security  of  the  forces
and the  reasons  therefor.  There  may,  therefore,  be  substance  in  the
argument raised on behalf of the respondent that the reference made  in  the
present case was invalid. The second undisputed fact that will  be  required
to be noticed is that the Officer Commanding-in-Chief, the  Command,  before
passing the Order dated 22.11.2001 had  issued  show  cause  notice  to  the
Board as required by either of the limbs of Section 52.

12.      The power vested in the Officer Commanding-in-Chief,  the  Command,
by the two limbs of Section 52, though at first  blush,  may  appear  to  be
intended to apply and operate in specific fields, in  our  considered  view,
such an interpretation of Section 52 would run contrary to  the  legislative
intent behind the conferment of the  power  in  the  Officer  Commanding-in-
Chief, the Command under Section 52. The power conferred by  Section  52  in
the Officer Commanding-in-Chief, the Command, is  a  power  to  correct  the
decisions of the Cantonment Board. The necessity for  such  corrections  may
arise in myriad situations and the difference in  the  mode  and  manner  in
which such matters may reach the Officer Commanding-in-Chief,  the  Command,
namely, by way  of  reference  under  Section  52  or  otherwise  cannot  be
determinative of the contours for exercise of  the  power.  It  is  a  power
vested in a high functionary of the  Cantonment  to  be  exercised  for  the
reasons spelt out by the statute. If that is the  purpose  for  which  power
has been vested by the statute, in our considered view, the power  conferred
by the first part of Section 52 should not be, in any manner,  curtailed  by
reading a limit thereon so as to exclude from its purview matters  that  may
have reached the specified authority by way of  an  invalid  or  incompetent
reference. To read the provisions  of  Section  52(1)  to  cover  situations
where the decision of the Board may have reached the Officer  Commanding-in-
Chief, the Command, otherwise than by way of a valid reference,  as  in  the
present case, apart from  suo  moto  exercise  of  the  power  by  the  said
authority, according to us, would effectuate the legislative  intent  behind
enactment of Section 52. The above manner of reading the power conferred  by
Section 52(1) will also not render the provisions of Section 52(2)  nugatory
in asmuch as Section 52(2) deals with  situations  where  decisions  of  the
Board have reached the Officer Commanding-in-Chief, the Command, by  way  of
a valid reference.


13.      The power to interfere with any decision of the Board is vested  in
the Officer Commanding-in-Chief, the Command, and the provisions of  Section
52 merely enumerate the slightly different modes of exercise  of  the  power
in the different circumstances contemplated therein. The  principle  of  law
relied upon by the learned counsel for the appellant, namely,  that  if  the
power to perform a particular act is traceable to a  specific  provision  of
the statute the Court must lean in favour of the  action  taken,  therefore,
appears to be correct.  In  this  regard  support  can  be  drawn  from  the
decision of this Court in State of  Sikkim  v.  Dorjee  Tshering  Bhutia[1];
Municipal Corporation of the City of Ahmedabad v.  Ben  Hiraben  Manilal[2];
N. Mani v.  Sangeetha  Theatre[3]  and  B.S.E.  Broker’s  Forum,  Bombay  v.
Securities and Exchange Board of India[4].

14.      In view of the above discussion we are  of  the  opinion  that  the
conclusions reached by the  High  Court  ought  not  to  be  sustained.  We,
accordingly, allow this appeal and set aside the order  of  the  High  Court
passed in the LPA.

15.      We have noticed that certain questions with regard  to  the  merits
of the order dated 22.11.2001 passed  by  the  Officer  Commanding-in-Chief,
the Command, were raised in the writ petition. As the writ petition as  well
as the LPA arising therefrom were decided on the  question  of  jurisdiction
of the Officer Commanding-in-Chief, the Command, to pass the impugned  order
dated 22.11.2001, the High Court  had  no  occasion  to  go  into  the  said
questions raised. We, therefore, remand the matter to  the  High  Court  for
consideration of all the other contentions raised in the  writ  petition  by
the respondent herein which issues will now be decided by the High Court  as
expeditiously as possible.
                                          ...……………………J.
                                             [P SATHASIVAM]

                                                          ………………………J.
                                             [RANJAN GOGOI]

New Delhi,
9th August, 2012.






-----------------------

[1] (1991) 4 SCC 243 [2] (1983) 2 SCC 422 [3] (2004) 12 SCC 278 [4] (2001) 3 SCC 482

-----------------------

14