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 28, Cited by 1]

Allahabad High Court

Ashok Kumar Srivastava Son Of S.P. ... vs U.P. Public Services Tribunal, State Of ... on 18 November, 2005

Author: B.S. Chauhan

Bench: B.S. Chauhan, Shishir Kumar

JUDGMENT
 

B.S. Chauhan, J.
 

1. This writ petition has been filed for setting aside the judgment and order dated 30.7.1999, passed by the U.P. Public Services Tribunal, Lucknow, hereinafter called the "Tribunal", dismissing the claim petition of the petitioner against the order of removal from service dated 16.7.1997.

2. The facts and circumstances giving rise to this case are that, petitioner who had been working as Assistant Wasil Baqi Nawis (AWBN) in the office of the S.D.O., Khaga, District Fatehpur, was assigned the duty of preparing salary bills of Collection Amins and Class IV employees of the Tehsil and to get the said bills cleared from the Treasury for distribution amongst the employees of the Tehsil. During the audit of accounts, it came to the knowledge of the authorities that the petitioner had embezzled a huge amount to the tune of Rs. 10,88,454/. An F.I.R. was lodged immediately against the petitioner at the Police Station Khaga on 4.11.1995 under Sections 467/468, 409 I.P.C. The disciplinary proceedings were also initiated and the petitioner was put under suspension. He approached this Court by filing Writ Petition No. 37983 of 1994 against his suspension but the same was dismissed vide order dated 28.11.1994, directing the opposite parties to conclude the enquiry within six months, and the petitioner was directed to cooperate with the enquiry proceedings. A charge-sheet was served upon him on 1.5.1996 and a supplementary charge sheet on 20.06.1996. The petitioner did not submit any reply to the said charge-sheets; rather moved a large number of applications, requiring copies of certain documents for the purpose of preparing his reply. The Enquiry Officer was appointed and he conducted the enquiry on the said charges. The petitioner did not participate in the enquiry and the enquiry report was submitted on 19.2.1997. The disciplinary authority issued a show cause notice dated 28.2.1997, but the petitioner did not file any response to the same. The disciplinary authority accepted the enquiry report and Imposed the punishment of removal of the petitioner from service vide order dated 16.7.1997. Petitioner claims to have filed an appeal on 19.9.1997 against the said order of punishment, but the respondent authorities denied having ever received the copy of the said appeal. Being aggrieved, he preferred a claim petition which was contested by the respondents on the ground that the department had suffered a huge loss because of the embezzlement by the petitioner. The documents were made available to him and certain documents which were considered to be confidential were shown to the petitioner in the presence of the S.D.O., Khaga, and therefore, there was no merit in the petition and it was liable to be dismissed. After considering the rival submissions made by the parties, the learned Tribunal rejected the claim petition vide judgment and order dated 30.07.1999. Hence this petition.

3. Shri K.N. Mishra, learned counsel for the petitioner has submitted that the enquiry was not conducted in accordance with law. The copies of the documents relied upon by the Enquiry Officer were never made available to the petitioner. Thus, he had no opportunity to defend himself. The criminal court has acquitted the petitioner vide judgment and order dated 7.5.2000 in respect of the same charges. This Court must examine the statement of the petitioner who deposed before the criminal court, on the basis of which order of acquittal dated 7.5.2000 has been passed. In fact during the pendency of the criminal case, disciplinary proceedings should have been kept in abeyance. The decision of the authority concerned Is most arbitrary. Judgment impugned is against the record available. Therefore, the petition deserves to be allowed.

4. On the contrary, learned Standing Counsel has submitted that the petitioner had embezzled a huge amount. The State exchequer has suffered a loss. All the copies of the relevant documents have been furnished to the petitioner and where it was not possible to furnish the copy of the documents, he had inspected the said record In the presence of the S.D.O. Acquittal by the criminal court does not vitiate the order of the disciplinary authority removing the petitioner from service. The findings recorded by the criminal court are not binding, for the purpose of disciplinary proceedings against a delinquent. The statements made by the witnesses in the criminal court cannot be read, as the findings recorded by the criminal courts, cannot bind the authority while passing the order which entails civil consequences. The scope of judicial review is limited to the extent that proceedings have been conducted in accordance with law as it lies against the decision making procedure and not against the decision itself. No fault has been found by the Tribunal in holding the enquiry. The Court cannot examine the judgment of the Tribunal or the order of the disciplinary authority as an appellate authority, rather it has to satisfy itself that the enquiry has been conducted in accordance with law. Thus, the petition is liable to be dismissed.

5. We have considered the rival submissions made by the learned counsel for the parties and perused the record.

6. The Tribunal after examining the case microscopically recorded the findings of fact as under:-

(i) The conduct of the petitioner throughout had been of non-cooperation with the enquiry. Right from the stage he was suspended, he did not attend the office where he was attached, despite specific orders passed by the competent authority in this behalf. Even the charge-sheet could be served upon him with great difficulty.
(ii) He was supplied some of the documents as admitted by him. Hewas also informed that the documents of which copies could not be served under rules, could be got inspected by him on his making application to that effect.
(iii) It is also clear from the enquiry report that the documents demanded by the petitioner were supplied to him along with the charge-sheet dated 23/27.5.1996.
(iv) The petitioner was given ample opportunity to submit reply to the charge-sheets, but he did not avail the same. Petitioner deliberately avoided participation in the enquiry.
(v) The enquiry had been conducted in accordance with law.
(vi) The order of punishment had been passed on the basis of the material on record.

7. There is nothing on record, on the basis of which it can be held that any finding recorded by the Tribunal is perverse being based on no evidence or Is contrary to the evidence.

8. Relying on the contents of the supplementary affidavit, Sri Misra contends that the Tribunal failed to advert to the submissions and evidence referred to in the said affidavit and urged that the findings recorded do not reflect appreciation of the averments on behalf of the petitioner in correct perspective.

9. There is nothing in the supplementary affidavit to show that such documents had been placed before the Tribunal as the petitioner has not mentioned anywhere in the said affidavit that the said documents had been part of the record of the Tribunal. In the absence of such pleadings we are unable to deal with such submissions. If the petitioner was so aggrieved, he could have filed a review petition on the ground that the submission made on his behalf had not been dealt with by the learned Tribunal. (Vide State of Maharashtra v. Ramdas Shrinivas Nayak and Anr. ; Madhusudan Chowdhri and Ors. v. Mst. Chandrabati Chowdhrain and Ors. AIR 1917 PC 30; Sarat Chandra Maiti and Ors. v. Bibhabatl Debi and Ors. AIR 1921 Cal 584; The King Emperor v. Barendra Kumar Ghose AIR 1924 Cal 257 (F.B.); R.M.K.R.M. Somasundaran Chetty v. M.R.M.V.L. Subramanian Chetty AIR 1926 PC 136; Union of India and Ors. v. N.V. Phaneendran ; Kanwar Singh v. State of Haryana and Ors. ; and Transmission Corporation of A.P. Ltd. and Ors. v. P. Surya Bhagvan ).

10. It has further been urged on behalf of the petitioner by Shri Mishra that the petitioner stood acquitted on similar charges In a criminal case vide judgment and order dated 7.5.2000. Even if it Is assumed that the contents of para 7 of the supplementary affidavit dated 16. 11.2005 are correct and petitioner had been acquitted of the charges in criminal case, in our humble opinion, it does not have any bearing on the case. It is settled legal proposition that findings of fact recorded by the criminal court are not binding on civil Courts or upon the authorities while passing orders entailing civil consequences.

11. It is settled law that decisions of Civil Courts are binding on Criminal Courts but the converse is not true. (Vide Anil Behari Ghosh v. Smt. Latika Bala Dassi and Ors. ; and Karamchand Ganga Pershad and Anr. v. Union of India and Ors. ; V.M. Shah v. State of Maharastra and Anr. ; and K.G. Premshankar v. Inspector of Police ).

12. Therefore, the submission made in this respect is not worth acceptance.

13. The question of considering reinstatement after decision of acquittal or discharge by a competent criminal court arises only and only if the dismissal from services was based on conviction by the criminal court in view of the provisions of Article 311(2)(b) of the Constitution or analogous provisions in the statutory rules applicable In a case. In a case where enquiry had been held independently of the criminal proceedings, acquittal in a criminal court is of no help. The law is otherwise. Even if a person stood acquitted by a criminal court, domestic enquiry can be held, the reason being that the standard of proof required in a domestic enquiry and that in a criminal case are altogether different. In a criminal case, standard of proof is beyond reasonable doubt while in a domestic enquiry it Is probability of preponderances. In Nelson Motis v. Union of India and Anr. , the Hon'ble Supreme Court held as under:-

"The nature and scope of a criminal case are very different from those of a departmental disciplinary proceeding and an order of acquittal, therefore, cannot conclude the departmental proceeding."

14. In State of Karnataka and Anr. v. T. Venkataramanappa , the Apex Court held that acquittal in a criminal case cannot be held to be a bar to hold departmental enquiry for the same misconduct for the reason that in a criminal trial, standard of proof is different as the case is to be proved beyond reasonable doubt but in the departmental proceeding, such a strict proof of misconduct is not required. In the said case, the departmental proceedings had been quashed by the Tribunal as the delinquent had been acquitted by the criminal court of the same charges. The Apex Court reversed the judgment of the court below observing as under:-

It was, thus, beyond the ken of the Tribunal to have scuttled the departmental proceedings against the respondent on the footing that such question of bigamy should normally not be taken up for decision in departmental Inquiries, as the decision of competent courts tending to be decision in rem would stand at the highest pedestal. There was clear fallacy in such view because for purposes of Rule 28 such strict standards, as would warrant a conviction for bigamy under Section 494 IPC, may not, to begin with, be necessary. We, therefore, explain away the orders of the Tribunal to the fore extent that Rule 28 can be invoked Let the inquiry be held.

15. Similarly, in Senior Superintendent of Post Offices v. A. Gopalan , the Supreme Court held that "in a criminal case the charge has to be proved by standard of proof beyond reasonable doubt while In departmental proceeding, the standard of proof for proving the charge is preponderance of probabilities." The Tribunal was, therefore, in error in holding that "in view of the acquittal of the respondent by the criminal court on the charges the finding on the...charge in the departmental proceedings cannot be up-held and must be set-aside

16. In State of Andhra Pradesh v. K. Allabaksh , while dismissing the appeal against acquittal by the High Court, the Apex Court observed as under:-

That acquittal of the respondent shall not be construed as a clear exoneration of the respondent, for the allegations call for departmental proceedings, if not already initiated, against him.

17. While dealing with a similar Issue, a three-Judges Bench of the Hon'ble Supreme Court in Ajit Kumar Nag v. General Manager (PJ) Indian Oil Corporation Ltd. , held as under;-

In our judgment, the law is fairly well settled. Acquittal by a criminal court would not debar an employer from exercising power in accordance with the Rules and Regulations in force. The two proceedings, criminal and departmental, are entirely different. They operate in different fields and have different objectives. Whereas the object of criminal trial is to inflict appropriate punishment on the offender, the purpose of enquiry proceedings is to deal with the delinquent departmentally and to impose penalty In accordance with the service rules. In a criminal trial, Incriminating statement made by the accused in certain circumstances or before certain officers is totally inadmissible in evidence. Such strict rules of evidence and procedure would not apply to departmental proceedings. The degree of proof which is necessary to order a conviction is different from the degree of proof necessary to record the commission of delinquency. The rule relating to appreciation of evidence in the two proceedings is also not similar. In criminal law, burden of proof is on the prosecution and unless the prosecution Is able to prove the guilt of the accused "beyond reasonable doubt", he cannot be convicted by a court of law. In a departmental enquiry, on the other hand, penalty can be imposed on the delinquent officer on a finding recorded on the basis of "preponderance of probability.

18. The issue as to whether disciplinary proceedings can be held at the time when the delinquent employee is facing the criminal trial, has also been considered from time to time. In State of Rajasthan v. B.K. Meena and Ors. , the Hon'ble Supreme Court while dealing with the issue observed as under:-

It would be evident from the above decisions that each of them starts with the indisputable proposition that there is no legal bar for both proceedings to go on simultaneously and then say that in certain situations, it may not be 'desirable', 'advisable or 'appropriate' to proceed with the disciplinary enquiry when a criminal case is pending on identical charges....The only ground suggested In the above decisions as constituting a valid ground for staying the disciplinary proceedings is that 'the defence of the employee In the criminal case may not be prejudiced'. This ground has, however, been hedged in by providing further that this may be done in cases of grave nature involving questions of fact and law. In our respectful opinion, it means that not only the charges must be grave but that the case must involve complicated questions of law and fact. Moreover, 'advisability', 'desirability' or 'propriety', as the case may be, has to be determined in each case taking into consideration all the facts and circumstances of the case...One of the contending considerations is that the disciplinary enquiry cannot be - and should not be - delaye I unduly. So far as criminal cases are concerned, It is well known that they drag on endlessly where high officials or persons holding high public offices are involved. They get bogged down on one or the other ground. They hardly ever reach a prompt conclusion....If a criminal case is unduly delayed that may itself be a good ground for going ahead with the disciplinary enquiry even where the disciplinary proceedings are held over at an earlier stage. The interests of administration and good government demand that these proceedings are concluded expeditlously. It must be remembered that interests of administration demand that undesirable elements are thrown out and any charge of misdemeanour is enquired into promptly. The disciplinary proceedings are meant not really to punish the guilty but to keep the administrative machinery unsullied by getting rid of bad elements. The interest of delinquent officer also lies in a prompt conclusion of the disciplinary proceedings. If he is not guilty of the charges, his honour should be vindicated at the earliest possible moment and if he is guilty, he should be dealt with promptly according to law. It is not also In the interest of administration that persons accused of serious misdemeanour should be continued in office indefinitely, i.e., for long periods awaiting the result of criminal proceedings. It is not in the interest of administration. It only serves the interest of the guilty and dishonest....

19. In Capt. M. Paul Anthony v. Bharat Gold Mines Ltd. , the Hon'ble Supreme Court held that there can be no bar for continuing both the proceedings simultaneously. The Court placed reliance upon large number of its earlier judgments, including Delhi Cloth and General Mills Ltd. v. Kushal Bhan ; Tata Oil Mills Co. Ltd. v. The Workmen ; Jang Bahadur Singh v. Baij Nath Tiwari ; Kusheshwar Dubey v. Bharat Coking Coal Ltd. and Ors. ; Nelson Motis (Supra); and B.K. Meena (Supra), and held that proceedings In a criminal case and departmental proceedings can go on simultaneously except where both the proceedings are based on the same set of facts and the evidence in both the proceedings is common. In departmental proceedings, factors prevailing in the mind of the disciplinary authority may be many, such as enforcement of discipline or to investigate level of integrity of delinquent or other staff. The standard of proof required in those proceedings is also different from that required in a criminal case. While in departmental proceedings, the standard of proof Is one of preponderance of probabilities, In a criminal case, the charge has to be proved by the prosecution beyond reasonable doubt. Where the charge against the delinquent employee is of a grave nature which involves complicated questions of law and fact, it is desirable to stay the departmental proceedings till conclusion of the criminal case. Where the nature of charge in a criminal case is grave and wherein complicated questions of fact and law are involved, will depend upon the nature of the defence, the nature of the case launched against the employee on the basis of evidence and material collected against him during investigation or as reflected in the charge-sheet. In case the criminal case does not proceed expeditiously, the departmental proceedings cannot be kept in abeyance for ever and may be resumed and proceeded with so as to conclude the same at the early date. The purpose is that if the employee is found not guilty his cause may be vindictive, and in case he Is found guilty, administration may get rid of him at the earliest.

20. In State Bank of India and Ors. v. R.B. Sharma , same view has been reiterated observing that both proceedings can be held simultaneously, except where departmental proceedings in criminal case are based on same set of facts and evidence in both the proceedings is common. The Court observed as under:-

The purpose of departmental inquiry and of prosecution are to put a distinct aspect.. Criminal prosecution Is launched for an offence for violation of duty. The offender owes to the society, or for breach of which law has provided that the offender shall make satisfaction to the public. So crime is an act of commission in violation of law or of omission of a public duty. The departmental inquiry is to maintain discipline in the service and efficiency of public service.

21. While deciding the said case a very heavy reliance has been placed upon the earlier judgment of the Supreme Court in Depot Manager, Andhra Pradesh State Road Transport Corporation v. Mohd Yousuf Miya and Ors. , wherein it has been held that both proceedings can be held simultaneously unless the gravity of the charges demand staying the disciplinary proceedings till the trial is concluded as the complicated questions of fact and law are involved In that case.

22. A similar view has been reiterated by the Apex Court in Kendriya Vidyalaya Sangathan and Ors. v. T. Srinivas . A Three-Judge Bench of the Hon'ble Supreme Court in Krishnakali Tea Estate v. Akhil Bhartiya Chah Mazdoor Sangh and Anr. reconsidered all earlier Judgments and reiterated the same view, as the approach and the objective of the criminal proceedings, and the disciplinary proceedings are distinct and different. There can be no bar in carrying on the criminal trial and criminal proceedings simultaneously.

23. Thus, there can be no doubt regarding the settled legal proposition that as the standard of proof In both the proceedings Is quite different, and the termination is not based on mere conviction of an employee in a criminal case, the acquittal of the employee in criminal case cannot be the basis of taking away the effect of departmental proceedings. Nor such an action of the department can be termed as double jeopardy. The submission made In this regard is untenable in view of the law discussed herein above.

24. In the instant case, the disciplinary proceedings stood concluded much earlier as the punishment orders had been passed on 16.7.1997 and order of his acquittal in criminal case dated 5.7.2000. The Tribunal decided the claim petition on 30.07.1999 and as the Tribunal also did not have any occasion to assess the impact of the Judgment of the criminal Court which came much later on 05.07.2000. In this view of the matter, the impugned order cannot be either faulted or interfered with. The State has suffered a huge financial loss which has been embezzled by the petitioner, and the charge stood proved against the petitioner in disciplinary proceedings. In a limited scope of judicial review, we do not see any cogent reason to interfere with the judgment and order dated 30.7.1999, passed by the U.P. Public Services Tribunal, Lucknow.

25. The petition is devoid of merits and is accordingly dismissed No costs.