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 0, Cited by 61]

Supreme Court of India

The Secretary, A.P. Social ... vs Sri Pindiga Sridhar & Ors on 19 March, 2007

Equivalent citations: AIR 2007 SUPREME COURT 1527, 2007 (13) SCC 352, 2007 AIR SCW 2074, 2007 (2) AIR JHAR R 897, 2007 (3) AIR KAR R 366, (2008) 3 SERVLJ 169, (2007) 3 ALLMR 336 (SC), 2007 (3) ALL MR 336, 2007 (4) SCALE 479, (2007) 113 FACLR 465, (2007) 3 MAD LJ 870, (2007) 3 SUPREME 24, (2007) 2 SCT 585, (2007) 3 LAB LN 94, (2007) 3 SERVLR 893, (2007) 4 SCALE 479, (2007) 3 ALL WC 2295, (2007) 2 CURLR 1

Author: H.K. Sema

Bench: H.K. Sema, D.K. Jain

           CASE NO.:
Appeal (civil)  1470 of 2007

PETITIONER:
The Secretary, A.P. Social Welfare-Residential Educational Institutions

RESPONDENT:
Sri Pindiga Sridhar & Ors

DATE OF JUDGMENT: 19/03/2007

BENCH:
H.K. SEMA & D.K. JAIN

JUDGMENT:

J U D G M E N T (Arising out of S.L.P.( C) No. 25080 of 2005) H.K. SEMA,J.

Leave granted.

Heard the parties.

The challenge in this appeal is to the order dated 23.8.2005 passed by the Division Bench of High Court of Andhra Pradesh in Writ Appeal No.356 of 2005. This appeal is preferred by the Secretary, Andhra Pradesh Social Welfare Residential Education Institutions.

Briefly stated the facts are as follows:-

The father of the respondent late Sri P. Andhru was employed in the Government of Andhra Pradesh as a Hostel Warden. He died in harness on 31.3.1996. The respondent being one of the sons of late Sri P. Andhru applied for appointment on compassionate ground by his application dated 6.5.1996. He was appointed as a typist on 22.11.2002 on compassionate ground. His appointment on compassionate ground came to be terminated by an order dated 15.3.2003 on the ground that he secured the appointment by suppressing the facts. He unsuccessfully challenged the order of termination before the learned Single Judge. However, on appeal being preferred by him the Division Bench of the High Court upset the well-merited order of the learned Single Judge, on the sole ground that the order of termination violates the principles of natural justice as no show cause notice has been given to the respondent before the impugned order was issued. Hence the present appeal by special leave.
The undisputed facts are:
Late Sri P. Andhru was survived by wife Smt. P. Santhoshamma and two sons namely Sri P. Sridhar (respondent herein) and Sri P. Srikanth. At the time when the respondent made an application for appointment on compassionate ground, the mother of the respondent (Smt. P. Santhoshamma) was employed as a teacher in Z.P. High School, Suryapet. The wife of the respondent Sirisha was appointed as Extension Officer in the Rural Development on 3.8.1997 and later on, she was promoted as Mandal Parishad Development Officer. The respondent as earlier noticed was appointed as a typist on compassionate ground on 22.11.2002. The aforesaid fact was conceded by the counsel appearing for the respondent. The fact, therefore, reveals that when he made an application for appointment on compassionate ground on 6.5.1996, the mother of the respondent was employed as a teacher in Z.P. High School, Suryapet, which fact was not disclosed by him in his application dated 6.5.1996. It is also clear that the wife of the respondent was in service as a Mandal Parishad Development Officer, when the respondent was appointed as a typist on compassionate ground on 22.11.2002.

The respondent vide his application-dated 6.5.1996, applied for appointment on compassionate ground as dependent of late Sri P. Andhru. The respondent attached non-employment certificate with his application for appointment on compassionate ground. The certificate reads:-

"This is to certify that Shri/Smt./Kum. P. Sreedhar son/wife/daughter of Shri/Smt. Late P. Andhru R/o Suryapat is not employed in any Government or Quasi-Government Departments/Undertaking/Corporation or any Private Organisation. No any other member of their family is employed in any Dept., (Emphasis supplied) It clearly shows that the respondent did not disclose that his mother was in service as a teacher in Z.P. High School, Surpapet. In our view, therefore, the respondent secured the appointment on compassionate ground by suppressing this fact. In the aforesaid facts and circumstances, the department was justified in terminating the services of the respondent by the impugned order dated 15.3.2003.
The High Court on the basis of the erroneous view upset the well-merited judgment of the learned Single Judge. By now, it is well settled principle of law that the principles of natural justice cannot be applied in a straight jacket formula. Its application depends upon the facts and circumstances of each case. To sustain the complaint of the violation of principles of natural justice one must establish that he was prejudiced for non-observance of the principles of natural justice. In the present case, the fact on which the appellant terminated the services of the respondent appointed on compassionate ground was admitted by the respondent himself that when he applied for the post on compassionate ground by its application dated 6.5.1996, his mother was in service. So also when he secured the appointment by an order dated 22.11.2002 his wife was in service since 3.8.1997 as Extension Officer in Rural Development and later on promoted as Mandal Parishad Development Officer at the time when he was appointed on compassionate ground. These facts clearly disclose that the appointment on compassionate ground was secured by playing fraud. Fraud clocks everything. In such admitted facts, there was no necessity of issuing show cause notice to him. The view of the High Court that termination suffers from the non-observance of the principles of natural justice is, therefore, clearly erroneous. In our view, in the given facts of this case, no prejudice whatsoever has been caused to the respondent. The respondent could not have improved his case even if a show cause notice was issued to him.
In the result, the order of the Division bench of the High Court dated 23.8.2005, is accordingly set aside. The appeal is allowed. The order of the learned Single Judge is restored and writ petition of the respondent stands dismissed. No costs.