Jharkhand High Court
Naresh Nishad vs Bharat Coking Coal Limited Through Its ... on 14 July, 2025
Author: Deepak Roshan
Bench: Deepak Roshan
2025:JHHC:19356
IN THE HIGH COURT OF JHARKHAND AT RANCHI
WP(S) 3192 of 2019
-------
NARESH NISHAD, aged about 45 years, Son of Shri Prakash Mallah, Resident of Kusum Vihar, Koyla Nagar, P.O Koyla Nagar P.S. Saraidhella District Dhanbad. ... ... Petitioner Versus
1. Bharat Coking Coal Limited through its Chairman-cum-Managing Director, having its office at Koyala Nagar, P.O. and P.S. Saraidhela, District Dhanbad (Jharkhand).
2. The General Manager, Lodna Area, Bharat Coking Coal Limited, Lodna, P.O. Bhaga, P.S. Jharia, District Dhanbad(Jharkhand) ... ... Respondents With WP(S) 587 of 2015
-------
Keshar Singh Yadav, son of late Bikram Singh Yadav, resident of Quarter NO. LNH-278, New Colony, Baniahar, P.O. and P.S. Jharia, District Dhanbad (Jharkhand) ... ... Petitioner Versus
1. Bharat Coking Coal Limited through its Chairman cum Managing Director, having its office at Koyala Bhawan, P.O. and P.S. Saraidhela, District Dhanbad (Jharkhand)
2. The General Manager, Lodna Area, Bharat Coking Coal Limited, Lodna, P.O. Bhaga, P.S. Jharia (Jharkhand) District-Dhanbad ... ... Respondents With WP(S) 595 of 2015
-------
Arun Kumar Singh, son of late Sohan Singh, resident of Baniahar, - 10 near D.A.V. School, P.O. Bhaga, P.S. Dhanbad (Jharkhand) Jharia, District ... ... Petitioner Versus
1. Bharat Coking Coal Limited through its Chairman cum Managing Director, having its office at Koyala Bhawan, P.O. and P.S. Saraidhela, District Dhanbad (Jharkhand)
2. The General Manager, Lodna Area, Bharat Coking Coal Limited, Lodna, P.O. Bhaga, P.S. Jharia District-Dhanbad
3. The Project Officer, Jeenagora Project, Bharat Coking Coal Limited, Lodna, P.O. Bhaga, P.S. Jharia District- Dhanbad (Jharkhand) ... ... Respondents With WP(S) 2944 of 2019
-------
Sanjay Nishad, Aged about 40 years, Son of Late Harimullah, resident of Block No.24, Qr. No.278, Murlinagar, P.S. Saraidhela, P.O. B.C.C.L. Township, Koyla Nagar, District-Dhanbad.
... ... Petitioner
Versus
1
2025:JHHC:19356
1. Bharat Coking Coal Limited through its Chairman cum Managing Director, having its office at Koyla Bhawan, P.O. and P.S. Saraidhela, District-Dhanbad.
2. General Manager, Bharat Coking Coal Limited, Bastacolla Area- IX, P.O. and P.S. Dhansar, District-Dhanbad.
3. The Project Officer, Bharat coking coal Limited, Dobari Colliery, Bastacolla Area-IX, P.O. and P.S. Dhansar, District-Dhanbad.
... ... Respondents With WP(S) 1989 of 2021
-------
BHUTESHWAR PRASAD SHAW, aged about 33 years, son of Late Mahabir Shaw, resident of village Kasiatand, P.O. Kalyanpur P.S. Barbadda, District Dhanbad (Jharkhand)... ... Petitioner Versus
1. Bharat Coking Coal Ltd through its Chairman-cum-Managing Director, having its office at Koyala Bhawan, P.O. and P.S. Saraidhela, District Dhanbad.
2. The General Manager (P & IR), Bharat Coking Coal Ltd, having its office at Koyala Bhawan, P.O. and P.S. Saraidhela, District Dhanbad.
3. The General Manager (P & IR), Bharat Coking Coal Ltd, East Basuria Colliery. Kusunda Area, P.O. and P.S. Kusunda, District Dhanbad.
4. The Disciplinary Authority-cum-Project Officer. East Basuria Colliery, Bharat Coking Coal Ltd, Kusunda Area, P.O. and P.S. Kusunda, District Dhanbad. ... ... Respondents
-------
CORAM : HON'BLE MR. JUSTICE DEEPAK ROSHAN
-------
For the Petitioner : Mr. Rajendra Krishna, Adv.
: Mr. Pratyush Shounikya, Adv.
: Mr. Shubham Mayank, Adv.
: Mr. Manish Kumar, Adv.
For the Res. BCCL : Mr. S.B.Upadhyay, Sr. Adv.
: Mr. Anoop Kumar, Adv.
: Mr. Parijat Kishore, Adv.
: Mr. Amit Kumar Sinha, Adv.
-------
CAV on:- 08/07/2025 Pronounced on:- 14/07/2025 Since all these writ applications involve common question of law, as such all were heard together and being disposed of by this common order.
2. Prayer W.P.(S) No3192 of 2019 2 2025:JHHC:19356 Petitioner in this writ petition prayed for following reliefs:
i) For issuance of appropriate writ(s), order(s) and/or direction(s), particularly a writ in the nature of Certiorari for quashing/setting aside the order contained in Memo no. 388 dated 26-27/6/2018 as contained in Annexure-5 whereby and where under the respondent no.2 has initiated departmental proceeding against the petitioner for same set of allegations and facts for which a criminal proceeding is already pending against the petitioner,
ii) For issuance of further appropriate writ(s), order(s) and/or direction(s), particularly a writ in the nature of Mandamus commanding the respondents not to proceed with the departmental proceeding against the petitioner on the same facts and same evidence on which a criminal case is pending against the petitioner,
iii) For issuance of further appropriate writ(s), order(s) and/or direction(s), staying the departmental proceeding initiated against the petitioner vide charges contained in Memo no. 388 dated 26-
27/6/2018 as contained in Annexure-5:
WP(S) 587 of 2015 Petitioner in this writ petition prayed for following reliefs:
(i) For of Issuance an appropriate writ(s)/order(s) and/or direction(s), particularly a writ in the nature of certiorari for quashing the order dated 30.07.2014 as contained in Annexure-3, by which the respondent no. 2 has initiated departmental proceeding as against the petitioner;
(ii) For issuance of an appropriate writ(s) /order(s) and/or direction(s), particularly a writ in the nature of Mandamus 3 2025:JHHC:19356 commanding the respondents not to proceed with the departmental proceeding against the petitioner on the same facts and same evidence criminal case is pending;
(iii) For issuance of an appropriate writ(s)/ order(s) and/or direction(s), staying the departmental proceeding initiated against the petitioner vide order dated 30.07.2014 as contained in Annexure-3.
(iv For grant of any other appropriate relief(s) as Your Lordships may deem fit and proper in the facts and circumstances of the case.
WP(S) 595 of 2015 Petitioner in this writ petition prayed for following reliefs:
(i) For issuance of an appropriate writ(s)/order(s) and/or direction(s), particularly a writ in the nature of certiorari for quashing the order dated 1.08.2014 as contained in Annexure-3, by which the respondent no. 2 has initiated departmental proceeding as against the petitioner:
(ii) For issuance of an appropriate writ(s) /order(s) and/or direction(s), particularly a writ in the nature of Mandamus commanding the respondents not to proceed with the departmental proceeding against the petitioner on the same facts and same evidence criminal case is pending
(iii) For an issuance of appropriate writ (s)/ order(s) and/or direction(s), staying the departmental proceeding initiated against the petitioner vide order dated 01.08.2014 as contained in Annexure-3.
(iv) For grant of any other appropriate relief(s) as Your Lordships may deem fit and proper in the facts and circumstances of the case.
WP(S) 2944 of 2019 4 2025:JHHC:19356 Petitioner in this writ petition prayed for following reliefs:
(i) for issuance of an appropriate Writ/Order/Direction or a writ in the nature of certiorari for quashing of memo No. D/IX/18/87, dated 12.6.18 as contained in Annexure-3 by which the Respondent No.3 has initiated a departmental proceeding against the petitioner;
(ii) for issuance of an appropriate writ/order/direction or a writ in the nature of Mandamus commanding upon the concerned respondents not to proceed with the departmental proceeding initiated against the petitioner;
(iii) During the pendency of this writ petition the further proceedings of Departmental Proceeding may kindly be stayed till the outcome of the writ petition;
WP(S) 1989 of 2021 Petitioner in this writ petition prayed for following reliefs:
(i) For issuance of appropriate writ(s), order(s), and/or direction, including a writ in the nature of Certiorari for quashing of Memo No. 1515 dated 23.02.2021 as contained in Annexure- 7 whereby and where under the Disciplinary Authority-cum-Project Officer, East Basuria Colliery has decided initiate departmental enquiry for the allegations levelled against the petitioner as per Memorandum of charges dated 4.1.2021;
(ii) For issuance of appropriate writ(s), order(s), and/or direction, including a writ in the nature of Certiorari for quashing of letter under reference no. 236 dated 04.01.2021 as contained in Annexure-
4 whereby and whereunder the petitioner has been served with Memorandum of charges and statement of imputation against the 5 2025:JHHC:19356 petitioner, and has been further directed to file his show cause to the said Memorandum of charges within 15 days from the date of receipt of letter,
(iii) For issuance of appropriate writ(s), order(s), and/or direction, including a writ in the nature of Mandamus commanding upon the respondents not to proceed with the departmental proceeding in terms of letter dated 23 March, 2021 as the Memorandum of Charges and Criminal case are based upon similar facts,
3. Brief facts of the cases:-
W.P.(S) 3192 of 2019 As per the statement made in this application, the petitioner at present is aged about 51 years and was appointed as Minor Loader on 24.07.1995 under the Respondents and is at the time of filing of this application he was working as Asst. Revenue Inspector, Lodna Area Office, Dhanbad. A criminal case was instituted against the Petitioner vide FIR no. RC-02(A)/2018-D dt.
05.02.2018 under Section 7 of the Prevention of Corruption Act, 1988 for demand of illegal gratification of Rs. 5,000/- from the complainant of the FIR for putting up and processing land acquisition plan etc. of the Complainant namely Sudam Deo.CBI submitted charge-sheet on 26.03.2018.
Subsequently, vide letter contained in Memo no. 388 dt. 26-27.06.2018 memorandum of charge was drawn and served against the petitioner. Departmental proceeding is still pending.
W.P.(S) 587 of 2015 6 2025:JHHC:19356 As per the statement made in this application, the petitioner at present is aged about 59 years and 11 months and he was working as Clerk in Regional Store, Lodna, Area-10, under Respondent No. 2. A Criminal case was instituted against the Petitioner vide FIR no. RC-04(A)/2014(D) dt. 02.04.2014 u/s 120B of IPC and sections 7, 13(2) r/w section 13(1)(d) of the Prevention of Corruption Act, 1988 filed by Complainant stating inter-alia that one Senior Manager and Petitioner for demand of bribe of Rs. 10,000/- and other named persons also demanded illegal gratification. CBI submitted chargesheet on 30.05.2014.
On 30.07.2014, an order contained in Memo No. BCCL/LA/GM(M)2014-846 issued by respondent No. 2 to hold departmental proceeding, annexing the memo of charge and departmental proceeding, which is still pending.
W.P. (S) 2944 of 2019 As per the statement made in this application, the petitioner at present aged about 46 years and he was appointed as Minor Loader on 18.08.2000 at Dobari Colliery at Bastacolla area. Thereafter, he was transferred to Ena Colliery on post of Despatch Clerk and has been working in said post since then. A Criminal case was instituted against the Petitioner vide FIR no. RC Case No. 01(A)/2018-D dt. 29.01.18 u/s 7 of Prevention of Corruption Act, 1988 alleging therein that the Petitioner had demanded illegal gratification of Rs. 5,000/- from the Complainant and demanded Rs. 3,000/- as first instalment for furnishing details of contribution to 7 2025:JHHC:19356 Provident Fund etc. to Complainant in respect of his father. CBI submitted chargesheet on 26.03.2018.
On 12.06.2018, an order contained in Memo Ref. No. D/IX/18/87 issued to hold departmental proceeding, annexing the memo of charge and the departmental proceeding is still pending.
W.P. (S) 595/2015 As per the statement made in this application, the petitioner at present is aged about 65 years 6 months and he was working as Store Clerk, Jeenagova Store lodna Area 10 under the respondent no.2. A criminal case was instituted against the petitioner vide F.I.R no RC-04(A) /2014 (D) dt. 02.04.2014 u/s 120B of Indian Penal Code and Section 7, 13(2) r/w section13(1)(d) of the Prevention of Corruption Act, 1988 on the basis of complaint filed by Roshan Lal Agarwal alleging that Arivind Kumar Sinha, Senior Manager and the petitioner being the clerk of said Store demanded bribe of Rs 9000/- The C.B.I submitted the charge sheet on 30/05/2014 On 01.08.2014, an order contained in Memo No. BCCL/PO/DISC-Case/14-2152 was issued by the Respondent no. 2 to hold departmental inquiry proceeding against the Petitioner, annexing the memo of charge. The departmental proceeding is still pending.
W.P. (S) 1989/2021 As per the statement made in this application, the petitioner at present is aged about 37 years and he was appointed as General Mazdoor on 02.04.2010 in Basuria Colliery under Respondent. Thereafter in 2015 he was appointed to the post of Clerk in Basuria Colliery. The F.I.R dt. 12.05.2020, being CBI/DNB case 8 2025:JHHC:19356 No. RC-3(A)/2020(D) was registered u/s 7 of Prevention of Corruption Act, 1988 for the allegation that the Petitioner demanded Rs. 25,000/- from the Complainant and agreed to accept Rs.10,000/- as the first installment of the total demand. CBI submitted chargesheet on 29.06.2020. The Petitioner was served with memo of charge contained in Ref. no.236 dt. 04.01.2021 and Petitioner was directed to file reply and Petitioner replied to the same and requested the respondent to provide him with documents pertaining to Memo of charge and departmental proceeding. Thereafter, Petitioner served with letter dt. 29.01.2021 by which he was directed to filed his reply within 7 days as earlier reply was not satisfactory. Petitioner then made representation for supply of documents.
On 23.03.2021, Petitioner served with office order contained in ref. No. 1515 issued by Respondent no. 4 for initiation of departmental inquiry which is still pending.
4. Mr. Rajendra Krishna, learned counsel representing the Petitioner submits that the charge-sheet has been issued pursuant to the criminal case lodged by the CBI under Prevention of Corruption Act for demand of illegal gratification. The amount of illegal gratification varies in each and every case. However, admittedly, the CBI case under Prevention of Corruption Act was preferred and only pursuant thereto, the disciplinary proceedings has been initiated giving the charge Memo.
Learned counsel further draws attention of this court towards the charge sheet submitted by the CBI and also the charge memo given by the disciplinary authority in respect of respective 9 2025:JHHC:19356 petitioners and submits that the allegations are same and similar. Moreover, even the witnesses which has been mentioned in the charge-sheet submitted by the CBI and the witnesses in the disciplinary proceeding are same and similar.
Therefore, looking to all these aspects, this Court vide its order dated 17-6-2015, passed in W.P.(S) No.587/2015, has given liberty to the Respondent authorities to proceed with the disciplinary proceeding. However, they were prevented from passing the final order of Punishment.
He further submits that the said interim order was passed on 17-06-2015. However, till date the criminal proceedings are still pending.
He strenuously contended that the Petitioners are not at fault for delay in the criminal proceedings. He further relied upon the judgment passed by the Hon'ble Apex Court in the case of M. Paul Anthony versus Bharat Gold Mines Limited reported in (1999) 3 SCC 679 wherein at Para 22 the Hon'ble Apex Court has held that "if the departmental proceeding and the criminal case are based on identical and similar set of facts, and the charge in criminal case against the delinquent employee is of grave nature which involves complicated question of law and fact, it would be desirable to stay the departmental proceeding till the conclusion of the criminal case."
He reiterated that in all these cases, the charge is of demanding/taking illegal gratification or for its conspiracy; which is certainly a complicated question of fact, inasmuch as, the demand of bribe and acceptance of the same by the same officer is certainly 10 2025:JHHC:19356 difficult to prove. Moreover, all the witnesses are police witness therefore, certainly, if the case is pending since long, it is the respondents and/or the state, who are responsible for the delay, and as such, the interim order passed by this court on 17-6-2015 shall be made absolute.
He further argued that in the criminal proceeding the respective petitioners may be acquitted; and if after conclusion of the criminal trial either of the Petitioners will be convicted; the Respondent would be free to pass the final order. He reiterated that taking bribe and acceptance of the same and/or conspiracy behind it, is certainly a complicated question of fact and the respective petitioners are not responsible for delay of the criminal proceedings.
Mr. Krishna, in support of his contention, has relied upon the judgment passed in the case of M. Paul Anthony Versus Bharat Gold Mines Limited and another (1999) 3 SCC 679 relevant paragraph-22 and the case of StanzenToyotetsu India (P) Ltd. v. Girish V., reported in (2014) 3, SCC 636, relevant paragraph 8 & 15.
5. Mr. S. B. Upadhyay, Ld. Sr. Counsel assisted by Mr. Anup Kumar Mehta, learned counsel representing the Respondents submits that due to the pendency of the criminal case and the order of restriction from passing the final order in the Disciplinary proceeding as directed by this Court vide its order dated 17-6-2015, passed in W.P.(S) No.587/2015, the Petitioner of WPS No. 587 of 2015 is going to superannuate in the month of July itself and after retirement of the employee it would be very difficult to catch hold the said person.
11
2025:JHHC:19356 He further submits that the respective petitioners are employees of respondent BCCL and they are governed by certified standing orders which is applicable for the workmen of the establishment under BCCL and the entire standing order is silent as to what will happen when a departmental proceeding started while the employee is in service, but could not be completed during his service tenure.
He further contended that since the standing order is silent about the procedure to be adopted in case of a pending disciplinary proceedings with respect to an employee after his superannuation; the Respondents are remedy less because of the pendency of the criminal trial read with the interim order dated 17-6- 2015, passed in W.P.(S) No.587/2015; whereby the Respondents were restricted from passing the final order in the Disciplinary proceeding.
Admittedly, after retirement of the Petitioner in WPS No. 587 of 2015, who is going to superannuate in the month of July'25 itself, the Respondent will be remediless due to the interim order. He further submits that in all these cases, since this court has permitted the Respondents to proceed with the departmental proceeding; the same is on the verge of completion but only due to the pendency of the criminal trial, the Respondent could not pass the final order in terms interim order passed by this Court vide order dated 17-06-2015 in WPS No. 587 of 2015.
He further submits that since the certified standing order is silent on the issue as to the procedure in case of departmental proceeding, if the delinquent superannuates from service; the 12 2025:JHHC:19356 petitioner of WPS 595 of 15 has already superannuated. Thus, if the departmental proceeding will not be concluded before superannuation of respective employees, then it will seriously prejudice the Respondents.
In support of his contention, Ld. Sr. Counsel representing the Respondent, relied upon the following judgments:-
(i) SBI & others v. P. Zadenga (2023) 10 SCC 675
(ii) Eastern Coalfields Ltd. v. Rabindra Kumar Bharti (2022) 12 SCC 390,
(iii) Mahanadi Coalfields Ltd. v. Rabindranath Choubey (2020) 18, SCC 71,
(iv) Ramesh Chandra Sharma v. Punjab National Bank (2007) 9, SCC 15, and
(v) Bhagirathi Jena v. Board of Directors, O.S.F.C., (1999) 3, SCC 666, Relying upon the aforesaid submissions and the judgments referred by him he submits that it would be in the interest of justice to vacate the interim order and grant liberty to the Respondents to pass final order in respect to each of the petitioner.
6. Having heard learned counsel for the parties, and after going through the documents available on the record, it is evident that the facts are admitted in all these cases, inasmuch as, the departmental proceeding was initiated pursuant to the criminal case filed by the CBI with respect to individual petitioners. It is also an admitted fact that the allegations in all these cases are of demand of bribe and acceptance of the same and/or conspiracy behind it.
Further, in all these cases even the witnesses and the documents to be relied upon by the disciplinary authority in disciplinary proceeding and by the CBI in the criminal case are one 13 2025:JHHC:19356 and the same. In other words the departmental proceeding and the criminal case are based on identical and similar set of facts.
7. Vide order dated 17-06-2015, the coordinate bench of this Court has granted liberty to the Respondents to continue with the departmental proceeding against the petitioners, but they were prevented from passing the final order. For brevity relevant portion of the order dated 17-06-2015, passed in W.P.(S) No. 587 of 2015, is extracted herein below:
"Having regard to the aforesaid facts and the submission made, as requested by learned counsel for the respondent, 3 weeks time is allowed for them to respond to the averments made in the main writ application as well as on Interlocutory Application. In the meantime the departmental proceeding may continue against the petitioners in both the cases, but no final order be passed against them..."
Similar interim orders were also passed in other cases and finally, all the cases were directed to be heard together by different orders and as such, all were heard together and since common issue is involved in this case, the facts of individual cases are not discussed in details.
8. The law with regards to continuance/stay of departmental proceeding till culmination of the criminal case when the departmental proceeding and the criminal case are based on identical and similar set of facts; has continued to be a debatable issue and no straight jacket formula has yet been formulated by the Hon'ble Apex Court. In the case of M.Paul Anthony (Supra), the Hon'ble Apex Court has laid down certain guidelines to be adopted in such type of cases. For brevity, para-22 of the judgment is quoted herein below:-
"22. The conclusions which are deducible from various decisions of this Court referred to above are:14
2025:JHHC:19356
(i) Departmental proceedings and proceedings in a criminal case can proceed simultaneously as there is no bar in their being conducted simultaneously, though separately.
(ii) If the departmental proceedings and the criminal case are based on identical and similar set of facts and the charge in the criminal case against the delinquent employee is of a grave nature which involves complicated questions of law and fact, it would be desirable to stay the departmental proceedings till the conclusion of the criminal case.
(iii) Whether the nature of a charge in a criminal case is grave and whether complicated questions of fact and law are involved in that case, will depend upon the nature of offence, 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.
(iv) The factors mentioned at (ii) and (iii) above cannot be considered in isolation to stay the departmental proceedings but due regard has to be given to the fact that the departmental proceedings cannot be unduly delayed.
(v) If the criminal case does not proceed or its disposal is being unduly delayed, the departmental proceedings, even if they were stayed on account of the pendency of the criminal case, can be resumed and proceeded with so as to conclude them at an early date, so that if the employee is found not guilty his honour may be vindicated and in case he is found guilty, the administration may get rid of him at the earliest."
If we critically peruse the aforesaid judgment, sub-para
(i) indicates that there is no bar in their being conducted simultaneously, though separately. However, sub-para (ii) and (iii) clearly stipulates that if the departmental proceeding and the criminal cases are based on identical and similar set of facts and the charge in the criminal case against the delinquent employee is of a grave nature which involves a complicated question of law and fact, it would be desirable to stay the departmental proceeding till the conclusion of criminal case.
It further indicates about the nature of allegation, i.e. whether it involves a complicated question of fact and law or not. However, in Clause (V), it has given liberty by indicating that if the departmental proceedings, even they were stayed on account of pendency of the criminal case, can be resumed and proceeded with so as to conclude them at an early date, so that if the employee is found 15 2025:JHHC:19356 not guilty, his honour may be vindicated and in case he is found guilty, that administration may get rid of him at the earliest.
9. Thus, in these cases, two issues are necessary to scrutinize in the backdrop of the allegation being identical as the departmental proceeding and the criminal case are based on identical and similar set of facts; as to whether there is any complicated question of law and fact, and whether there is any huge delay in conclusion of the criminal trial and as to whether there is any hope of early disposal of the respective criminal cases.
10. At this stage, it would be desirable to understand what is the question of fact, what is the question of law, and what is the mixed question of law and fact, and what are complicated matters.
Questions of Fact:
These concern what actually happened in a case. They involve evidence gathering to establish events, actions, and circumstances.
Examples include: Did a party sign a contract? Was someone speeding? What was the intention behind a specific action? Complicated questions of fact might involve conflicting witness testimonies, complex financial transactions, or technical details requiring expert analysis. Questions of Law:
These involve interpreting and applying legal rules, statutes, and precedents.
They determine how the law applies to the established facts. Examples include: Is a contract legally enforceable? What is the correct interpretation of a specific law? What is the appropriate legal standard to apply?
Complicated questions of law might involve novel legal issues, unclear or conflicting legal precedents, or the application of complex legal doctrines.
Mixed Questions of Law and Fact:
Many cases involve both intricate factual disputes and challenging legal interpretations.
These are known as mixed questions of law and fact. The court must first determine the facts and then decide how the law applies to those facts, 16 2025:JHHC:19356 For example, in a negligence case, the court must determine if a party acted carelessly (question of fact) and if that carelessness constitutes negligence under the law (question of law).
Complicated Matters:
When a case involves both intricate factual disputes and challenging legal interpretations, it is considered to involve "complicated questions of fact and law".
This means the court needs to address both the factual aspects and the legal aspects in a complex manner.
Such matters often require extensive evidence, expert testimony, and detailed legal analysis.
Examples include cases involving intellectual property disputes, complex business transactions, or cases with significant constitutional law implications. In the light of the above, it is to be seen whether these cases involve complicated/mixed question of fact and law or not. This Court is of the view that the charge may be grave, but it is not complicated and it is not such type of cases where several numbers of witnesses are to be examined. In all these cases, as aforesaid, the documents to be relied upon by the prosecution in the criminal case are also similar what has been relied upon by the disciplinary authority. As aforesaid, since the Respondents were granted liberty to proceed in the disciplinary proceeding, they proceeded and only final order is to be passed as claimed by them. Thus, there seems to be no prejudice to the respective petitioners
11. Further, when the number of witnesses in the criminal case is not so huge and all the witnesses of the disciplinary proceedings are also witness in the criminal case; and the matters does not require extensive evidence, expert testimony, and/or detailed legal analysis; the present set of cases cannot be termed to be a one involving complicated question of law and fact, inasmuch as, in the present set of cases there can't be intricate factual disputes which will 17 2025:JHHC:19356 require legal interpretations. Thus, this Court is of the firm opinion that these set of cases cannot be termed as a case involving complicated question of fact and law.
12. At the cost of repetition, in the disciplinary proceeding the common wittnesses have been examined or about to be examined, as the case may be, then as per sub-para (v) of para 22 of Paul Anthony judgment(supra) the pendency of criminal case is of much importance. In the present set of cases; in W.P.(S) no. 587/2015 & W.P.(S) no. 595/2015, even charge sheet by the C.B.I. has been submitted on 30.05.2014 i.e. more than 11 years ago and there is no chance of early conclusion of trial Even in W.P.(S) no. 3192/2019 & W.P.(S) no. 2944/2019 the chargesheet has been submitted by the C.B.I. on 26.03.2018 & in W.P.(S) no. 1989/2021, it has been submitted on 29.06.20. Thus, even in the latest case chargesheet has been submitted five years before and there is no chance of early conclusion of trial.
Thus, it is evident from record that after a lapse of so many years, the trial is still pending and there is no hope of early conclusion of trail. As a matter of fact, during pendency of the writ application, the Petitioner of WPS No. 595 of 2015 has already superannuated. Therefore, taking a clue from sub-para (v) of para-22 of Paul Anthony judgment, this Court is of the view that even if the departmental proceeding was stayed on account of pendency of criminal case, the same requires a logical conclusion.
13. Now coming on to the issue raised by Ld. Sr. Counsel for the Respondents about the Certified Standing Order which does not 18 2025:JHHC:19356 stipulate as to the future course of action if a delinquent superannuates during pendency of the Departmental proceedings. This Court has perused the certified standing order and admittedly the same is silent with regard to the course of action adopted by them in such type of cases where a delinquent superannuates during pendency of the Departmental proceedings.
It goes without saying that the provisions like Section 43 of Bihar Pension Rules, which stipulates the procedure to be adopted by the State for continuance of departmental proceeding in case of superannuation of a delinquent; is absent in the certified standing order which is applicable to these petitioners.
14. Having regard to the aforesaid discussions, following issues are involved to decide present set of writ applications:-
(i) What prejudice will be caused to either of the parties ?
(ii) Balance of loss between the parties.
(iii) Whether the charge is complicated question of fact and law ?
15. So far as issue number three is concerned, the same has been discussed herein above and this court after going through the entire charge memo of the departmental proceeding and the charge- sheet comes to the conclusion that the same is not a complicated/mixed question of fact and law for the reasons stated in the preceding paragraphs.
16. Now coming to the second issue, with regard to what prejudice will be caused to either of the parties; in this regard, certainly in view of the standing order, since the same is silent on the course of action by the management, if the delinquent retires from 19 2025:JHHC:19356 service; then it would be very difficult for the Respondent-Company to conclude the proceeding and in that case, certainly it will prejudice the Company.
On the other side, if the delinquent is punished in the departmental proceeding and subsequently he is acquitted in the Criminal Case, then this Court relying upon several judgments has held that if the petitioner is acquitted from the criminal trial and before its conclusion he is punished in the departmental proceeding, then certainly he can approach the concerned respondent and his acquittal in the criminal case will certainly change the final verdict of the department (Refer Para-6 to 8 of W.P.(S) No. 6339 of 2023).
17. It is also a fact that since these workmen are not the permanent resident of Bokaro, after superannuation they will certainly proceed to their native place and for the Respondent-Company it would be next to impossible to trace them out if the interim order restricting the Respondents to pass a final order in the department proceeding continues and finally the petitioners will be convicted in future.
As such, this Court holds that the interim order restricting the Respondents to pass a final order in the department proceeding in respective cases will prejudice the Company more; in comparison to the respective Petitioner and accordingly the balance of loss is more to the Company; rather than to the respective petitioners.
18. At this stage, it is profitable to refer the judgment passed by the Hon'ble Apex Court, which is on similar facts and has been decided against the delinquent. For brevity, para-13 to 17 of the 20 2025:JHHC:19356 judgment rendered in the case of Eastern Coalfields Ltd. v. Rabindra Kumar Bharti reported in (2022) 12, SCC 390, are quoted here in below.
"13. We would notice that this is a case where there is a criminal case against the respondent. The appellant(s) as employer also launched disciplinary proceedings. It is undoubtedly true that this Court has taken the view that when the charges are identical and give rise to complicated issues of fact and law and evidence is the same, it may not be appropriate to proceed simultaneously in disciplinary proceedings, along with the criminal case. The rationale behind the principle largely is that the employee who is facing the disciplinary proceeding would necessarily have to take a stand. This in turn would amount to revealing his defence and therefore prejudice the employee in the criminal proceedings. No doubt, this Court has laid down that it is not an absolute embargo and the principle is one to be applied based on the facts of each case.
14. Even applying the principles as such to the facts, that is, examining its impact on the destiny of this case, we find as follows:
When the respondent was faced with the disciplinary proceeding, he approached the High Court. Apparently, he sought stay of the proceedings. The High Court did not deem it appropriate to grant stay of the disciplinary proceeding. Instead, as noticed by us by order dated 29-6-2017, the proceedings were allowed to be continued. According to the appellant(s) proper enquiry was held and the respondent participated. As to whether the enquiry was held properly or not is not a matter on which we do express our opinion. However, at the end of the enquiry as held by the appellant in view of the order [Rabindra Kumar Bharti v. Eastern Coalfields Ltd., 2021 SCC OnLine Cal 3460] passed by the High Court the appellant sought permission to pass the final order, or the appropriate order of penalty. This led to the disposal of the writ petition itself by the learned Single Judge. The learned Single Judge in the judgment noticed that this is a case where the respondent had already revealed his defence by participating in the proceedings. It is further found that order dated 29-6-2017, which permitted the enquiry to be continued was not challenged. The learned Single Judge accordingly permitted the disciplinary proceedings to attain finality at the hands of the disciplinary authority. The disciplinary authority accordingly passed an order dismissing the respondent from service. No doubt this is during the pendency of the appeal.
15. In the appeal, the order of the disciplinary authority dismissing the respondent was not the subject-matter of challenge by way of an amendment in the writ petition. The Division Bench has posed the question as to what would happen if the criminal trial culminates in acquittal and it is thereafter that the High Court deemed it appropriate also apparently with reference to its power under Order 41 Rule 33 to pass the order keeping in abeyance the 21 2025:JHHC:19356 order of dismissal and it was to become operative upon the criminal trial going against the respondent.
16. We would notice that what is most pertinent is the aspect that in the challenge in the writ petition against the holding of the disciplinary proceedings, obtaining of an interim order in the nature of the case was of relevance and importance to the question at hand. The principle involved being that when parallel proceedings are held on the basis of identical charges and the same evidence, the employee should not be allowed to disclose his defence. This aspect of the matter is to be looked into with reference to the effect of the order dated 29-6-2017.
17. As a result of the said order passed during the pendency of the writ petition, the respondent had allegedly participated in the enquiry and there would be no scope for applying that principle as such. In such circumstances, we think that the High Court may not have been justified in passing the impugned order [Rabindra Kumar Bharti v. Eastern Coalfields Ltd., 2021 SCC OnLine Cal 3460] the result of which is that though the appellant(s) conducted the disciplinary proceeding as permitted by the learned Single Judge and the respondent allegedly participated in it and all that remained was passing of an order by the disciplinary authority and what is more during the pendency of the appeal no doubt the order of dismissal has been passed, the appellant is forced to retain the respondent and the order is to remain in suspended animation to attain finality only if the criminal case is decided in the future and it ends in the conviction of the respondent. We do not think that the High Court was justified in passing such an order in the facts of this case.
Emphasis Supplied
19. At this stage, it is also pertinent to refer the judgment referred by the Mr. Krishna, learned counsel for the Petitioner in the case of StanzenToyotetsu India (P) Ltd. Vs. Girish & Ors. (2014) 3 SCC 636. Learned Counsel for the Petitioner relied upon para 8 and 15 of the said judgment which is quoted herein below:-
8. We have heard the learned counsel for the parties at some length. The only question that falls for determination in the above backdrop is whether the courts below were justified in staying the ongoing disciplinary proceedings pending conclusion of the trial in the criminal case registered and filed against the respondents. The answer to that question would primarily depend upon whether there is any legal bar to the continuance of the disciplinary proceedings against the employees based on an incident which is also the subject-matter of criminal case against such employees. It would also depend upon the nature of the charges in the criminal case filed against the employees and whether the case involves 22 2025:JHHC:19356 complicated questions of law and fact. The possibility of prejudice to the employees accused in the criminal case on account of the parallel disciplinary enquiry going ahead is another dimension which will have to be addressed while permitting or staying such disciplinary enquiry proceedings. The law on the subject is fairly well settled for similar issues and has often engaged the attention of this Court in varied fact situations. Although the pronouncements of this Court have stopped short of prescribing any straitjacket formula for application to all cases, the decisions of this Court have identified the broad approach to be adopted in such matters leaving it for the courts concerned to take an appropriate view in the peculiar facts and circumstances of each case that comes up before them. Suffice it to say that there is no short-cut solution to the problem. What is, however, fairly well settled and was not disputed even before us is that there is no legal bar to the conduct of the disciplinary proceedings and a criminal trial simultaneously.
15. To the same effect is the decision of this Court in State of Rajasthan v. B.K. Meena [(1996) 6 SCC 417 : 1996 SCC (L&S) 1455] , where this Court reiterated that there was no legal bar for both proceedings to go on simultaneously unless there is a likelihood of the employee suffering prejudice in the criminal trial.
What is significant is that the likelihood of prejudice itself is hedged by providing that not only should the charge be grave but even the case must involve complicated questions of law and fact. Stay of proceedings at any rate cannot and should not be a matter of course. The following passage is in this regard apposite: (B.K. Meena case [(1996) 6 SCC 417 : 1996 SCC (L&S) 1455] , SCC pp. 422-23, paras 14-15) "14. ... 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 staying of disciplinary proceedings, it is emphasised, is a matter to be determined having regard to the facts and circumstances of a given case and that no hard-and-fast rules can be enunciated in that behalf. 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. ... While it is not possible to enumerate the various factors, for and against the stay of disciplinary proceedings, we found it necessary to emphasise some of the important considerations in view of the fact that very often the disciplinary proceedings are being stayed for long periods pending criminal 23 2025:JHHC:19356 proceedings. Stay of disciplinary proceedings cannot be, and should not be, a matter of course. All the relevant factors, for and against, should be weighed and a decision taken keeping in view the various principles laid down in the decisions referred to above.
15. ... Indeed, in such cases, it is all the more in the interest of the charged officer that the proceedings are expeditiously concluded. Delay in such cases really works against him."
(emphasis supplied) However, In the same judgment, the Hon'ble Apex Court at Para 18 has held as under :-
18. That apart, the respondents have already disclosed the defence in the explanation submitted by them before the commencement of the departmental enquiry in which one witness has been examined by each of the enquiry officers. The charge-
sheet, it is evident from the record, was filed on 20-8-2011. The charges were framed on 20-12-2011. The trial court has ever since then examined only three witnesses so far out of a total of 23 witnesses cited in the charge-sheet. Going by the pace at which the trial court is examining the witnesses, it would take another five years before the trial may be concluded. The High Court has in the judgment under appeal given five months to the trial court to conclude the trial. More than fifteen months has rolled by ever since that order, without the trial going anywhere near completion. The disciplinary proceedings cannot remain stayed for an indefinitely long period. Such inordinate delay is neither in the interest of the appellant Company nor the respondents who are under suspension and surviving on subsistence allowance. The number of accused implicated in the case is also very large. We are not suggesting that the incident must be taken to be false only because such a large number could not participate in the incident. But there is a general tendency to spread the net wider and even implicate those who were not concerned with the commission of the offences or who even though present committed no overt act to show that they shared the common object of the assembly or be responsible for the riotous behaviour of other accused persons. Interest of such accused as may be innocent also cannot be ignored nor can they be made to suffer indefinitely just because some others have committed an offence or offences.
Emphasis Supplied
20. Similar issue was also taken into consideration by the Hon'ble Apex Court in the case of Mahanadi Coalfields Ltd. v. Rabindranath Choubey (2020) 18 SCC 71 and it has been observed by the Hon'ble Apex Court that "in view of various decisions, it is apparent that under Rule 34.2 of the CDA Rules, inquiry can be held 24 2025:JHHC:19356 in the same manner as if the employee had continued in service and appropriate major and minor punishment......"
But unfortunately, there is no such rule in the Certified Standing Order, as stated herein above, which is applicable to these Petitioners.
21. In the absence of any such provision, the Hon'ble Apex Court has also held in the case of Bhagirathi Jina versus Board of Directors, OSFC, (1999) 3, SCC 666, relevant para are 6 & 7 which is as under:-
6. It will be noticed from the abovesaid regulations that no specific provision was made for deducting any amount from the provident fund consequent to any misconduct determined in the departmental enquiry nor was any provision made for continuance of the departmental enquiry after superannuation.
7. In view of the absence of such a provision in the abovesaid regulations, it must be held that the Corporation had no legal authority to make any reduction in the retiral benefits of the appellant. There is also no provision for conducting a disciplinary enquiry after retirement of the appellant and nor any provision stating that in case misconduct is established, a deduction could be made from retiral benefits. Once the appellant had retired from service on 30-6-1995, there was no authority vested in the Corporation for continuing the departmental enquiry even for the purpose of imposing any reduction in the retiral benefits payable to the appellant. In the absence of such an authority, it must be held that the enquiry had lapsed and the appellant was entitled to full retiral benefits on retirement.
Emphasis Supplied
22. It would also be profitable to refer the judgment passed in the case of Ramesh Chandra Sharma v. Punjab National Bank (2007) 9 SCC 15 para-13 and 22 as under:-
13. The question as to whether a departmental proceeding can continue despite the delinquent officer's reaching the age of superannuation would depend upon the applicability of the extant rules. It may be true that the question of imposition of dismissal of the delinquent officer from service when he has already reached the age of superannuation would not ordinarily arise. However, as the consequences of such an order are provided for in the service 25 2025:JHHC:19356 rules, in our opinion, it would not be correct to contend that imposition of such a punishment would be wholly impermissible in law.
22. We are, therefore, of the opinion that it was permissible for the Bank to continue with the disciplinary proceedings relying on or on the basis of Regulation 20(3)(iii) of the Punjab National Bank (Officers) Service Regulations, 1979.
23. Having regard to the aforesaid discussion, this Court holds that preventing the Respondent from passing the final order in the backdrop of the delay in Criminal Case is not in the interest of justice, inasmuch as, in one of the Writ applications being WPS no.
595/2015, the Petitioner has already retired.
As such, the Order dated 17.06.2015 passed in WPS No. 587 of 2015 and all other interim orders whereby the Respondents were prevented from passing final order, is hereby, vacated and the Respondents are directed to proceed in the matter.
24. It goes without saying, that the Respondents shall proceed in the respective departmental proceedings strictly in accordance with law and following principles of natural justice and shall not be in hurry to close the proceedings; except in cases where the delinquent is going to retire soon.
25. With the aforesaid observations and directions, all Writ applications stand disposed of. Pending I.As., if any, also stands closed.
(Deepak Roshan, J.) Fahim/-
AFR/ 26