Supreme Court of India

State Of Punjab vs Kishan Dass on 19 January, 1971

Supreme Court of India
State Of Punjab vs Kishan Dass on 19 January, 1971
Equivalent citations: 1971 AIR 766, 1971 SCR (3) 389
Author: Shelat
Bench: Shelat, J.M.
           PETITIONER:
STATE OF PUNJAB

	Vs.

RESPONDENT:
KISHAN DASS

DATE OF JUDGMENT19/01/1971

BENCH:
SHELAT, J.M.
BENCH:
SHELAT, J.M.
VAIDYIALINGAM, C.A.

CITATION:
 1971 AIR  766		  1971 SCR  (3) 389
 1971 SCC  (1) 319
 CITATOR INFO :
 E	    1984 SC 885	 (23)


ACT:
Constitution of India.	Art. 311-Forfeiture of past service-
If amounts to reduction in rank.



HEADNOTE:
Pursuant to certain charges against the respondent, a police
constable,  his	 entire service with permanent	effect	were
forfeited,  which meant reducing his salary to the  starting
point  in the time scale for constables.  An appeal  by	 him
before the Deputy Inspector General having failed, be  filed
a  suit.  The trial court decreed the suit holding that	 the
order amounted to reduction in rank, therefore, Art.  311(2)
of  the	 Constitution  was attracted and as  no	 show  cause
notice was served before the order was passed, the order was
vitiated and was bad.  The decree was affirmed by the  first
appellate court and thereafter in second appeal by the	High
Court.	Allowing the appeal by the State, this Court,
HELD : The expression "reduction in rank" in Art. 311(2) has
to be construed according to the well-established meaning it
has acquired, as in 'the case of the other two	expressions,
namely, 'dismissal' and 'removal' in that Article, under the
various	 service  rules	 and under the	provisions  in	that
regard	in  the	 Constitution Acts of 1915  and	 1935.	 The
expression  "reduction in rank" in the	Article,  therefore,
means  reduction from a higher to a lower rank or post	when
imposed	 as a penalty.	Therefore, an order  forfeiting	 the
past   service	which  has  earned  a	Government   servant
increments  in the post or rank he holds, howsoever  adverse
it  is to him, affecting his seniority within the rank	to
which  he belongs or his future chances or  promotion,	does
not  attract  the  Article.   His  remedy,  therefore,	 .is
confined to the rules of service governing his post. [397 E]
High Court, Calcutta v. Amal Kumar Roy, [1963] 1 S.C.R.	 437
and  Shitla  S. Shrivastava v. North Eastern Rly.  [1963]  3
S.C.R. 61, followed.
Parshotam Lal Dhingra v. Union of India, [1958] S.C.R.	828.
disapproved.
Rupnarain  Singh, State of Orissa, A.I.R. 1959, Orissa	167,
P.  C.	Wadhwa v. Union of India, [1964] 4  S.C.R.  598	 and
Dubesh Chandra Das v.	 Union	of India, A.I.R.  1970	S.C.
77, distinguished.
Shri Madhav Laxman Vaikunthe v. State of Mysore'  [1962]  1
S.C.R.	886 and Afzalur Rahman v. Emperor, A.I.R. 1943	F.C.
18, referred to.



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 359 of 1967.
Appeal by special leave from the judgment and order dated
July 29, 1966 of the Punjab High Court in Civil Misc. No.
1144-C of 1966 in Regular Second Appeal No. 340 of 1966.
V. C. Mahajan, for the appellant.

A. N. Nag, for the respondent.

390

The Judgment of the Court was delivered by
Shelat, J. The respondent was at all material times a
constable in the Punjab Police Service and was posted at
Ambala. In November 1960, he was served with a charge sheet
attributing to him arrogance towards his superior officers
and indiscipline. A departmental enquiry was admittedly
held in accordance with the procedure laid down therefor in
the Punjab Police Rules, 1934. The said charges having been
held to have been proved, an order followed forfeiting his
entire service with permanent effect. This meant bringing
down his salary to Rs. 45/- per month, which would be the
salary payable to a constable at the staring point of his
service. An appeal by him before the Deputy Inspector-Gene-
ral having failed, he tiled a suit in the Court of Sub-
Judge,, Ambala.

The suit was on the basis that- the said order amounted to
reduction in rank, that therefore, Art. 311(2) of the
Constitution was attracted and that no show cause notice
against the action proposed against him having been served
upon him before the said order was passed, the order was
vitiated and was bad. The Trial Court accepted this
contention and decreed the suit. An Appeal by the
appellant-State failed as the District Judge, relying on
Rupnarain Singh v. State of Orissa(1) held that the said
order amounted to reduction in rank and the respondent was
therefore entitled to the procedural safeguards laid down in
Art. 311(2). A second appeal by the State before the High
Court was summarily rejected. Hence this appeal founded on
special leave granted by this Court.

The only question arising in this appeal, the facts not
being in dispute, is whether the order forfeiting-the
respondent’s service, which meant reducing his salary to the
starting point in the time scale for constables, amounted to
reduction in rank within the, meaning of Art. 311(2). The
respondent being a constable., there was no question of his
being reduced from a higher post or rank to a lower post or
rank. The order, nonetheless, reduced the emoluments
received by him as it deprived him of the increments earned
by him as a result of the approved service, he had put in,
having been forfeited. It also affected his seniority, and
therefore, chances of promotion. The question is, whether
for that reason the order is tantamount to reduction in rank
attracting, Art. 311(2).

Rule 1.13 of he Punjab Police Service Rules (hereinafter re-
ferred to as the Rules) provides that a gazetted police
officer’, means a police officer appointed under s. 4 of Act
V of 1861.

(1) A.T.R. 1959 Orissa 107.

391

and includes the Inspector General, Deputy Inspectors-
General, Assistant Inspectors-General, Superintendents,
Assistant Superintendents and Deputy Superintendents. The
expression “enrolled police officer” means police officers
appointed under s. 7 of the said Act and includes
inspectors, sergeants, sub-inspectors, asistant sub-
inspectors, head constables and constables. The expression
“upper subordinate” includes all enrolled police officer of
and above the rank of assistant sub-inspector, and the
expression “lower subordinate” includes all other enrolled
police officers. There is thus a hierarchy in the Police
Service of the State comprised of several posts, the post of
a constable being the last rung in the ladder. Rule 13.1,
which deals with promotion of police officers from one rank
to another, provides that- such promotions from one rank to
another and from one grade to another in the same rank shall
be made by selection tampered by seniority. Cl. 3 of that
rule lays down that for purposes of regulating promotion.
amongst enrolled police officers, six promotion lists, A, B,
C, D, E and F should be maintained. Lists A, B, C and D are
meant to regulate promotion to the selection grade of
constables and to the ranks of head constables and assistant
sub-inspectors. List E regulates promotion to the rank of
sub-inspector and List F regulates promotion to the rank of
Inspector. Rule 13.5 deals with promotion of constables to
selection grade and r. 13.6 provides that a list, called
List A, shall be maintained by each Superintendent of Police
of constables eligible under r. 13.5 for promotion to the
selection grade of constables. Rule 13.7 provides for a
list, called List B, divided into two parts, namely,
selection grade constables considered suitable as candidates
for the Lower School course at the Police Training School,
and constables, selection or time-scale, considered suitable
for drill and other special courses at the Police Training
School. Rule 13.8 lays down that promotion to the post of
head constable has to be made in accordance with principle
described in sub-rules (1) and (2) of r. 13.1. Rule 13.8-A
provides that infliction of any major punishment would be a
bar to admission to or retention in lists A, B or C. Rule
16.1 lays down diverse punishments which can be awarded to
members of the service in accordance with the provisions
contained in these Rules. These punishments are : (1)
dismissal, (2) reduction, (3) stoppage of increment or
forfeiture of approved service for increment, (4) entry of
censure, (5) confinement to, quarters for a period not
exceeding 15 days, (6) extra guards. fatigue or other duty,
and punishment drill for certain days. Under r. 16.1(3), a
major punishment means any authorized punishment of
reduction, withholding of increments, forfeiture of approved
service, dismissal and every judicial conviction on a
criminal charge. Rule 16.4 defines ‘reduction’ and provides
that a police officer may be reduced (a) to a lower rank
(except in the case-

392

of sergents and of constables on the time-scale), (b) from
the selection grade of a rank to the time scale of the same
rank, (c) if in a graded rank to a lower position in the
seniority list of his grade or to a lower grade in his rank.
Rule 16.5 provides that the increment of a police officer on
a time scale may be withheld as a punishment. Cl. (2) of
that rule provides that approved service for increment may
be forfeited, either temporarily or permanently, and such
forfeiture may entail either the deferment of an increment
or increments or a reduction in pay. It further provides
that the order must state whether the forfeiture of approved
service is to be permanent, or, if not, the period for which
it has been forfeited. Thus, under rules 16.4 and 16.5 the
two punishments of reduction and forfeiture of service are
two distinct punishments. Rule 16.24 lays down the
procedure to be followed in departmental enquiries. Cl.

(ix) of that rule clearly provides that it is only in the
case of an order of dismissal or reduction in rank that a
second show cause notice against the, proposed action
against a police officer has to be served before an order is
passed against him. Such a second show cause notice is,
therefore, not required to be served in the case of other
major or minor punishments. There is no dispute that in the
present case the procedure laid down in these Rules and
applicable to the respondent was followed.
The contention, however, was that though the Rules
distinguish the two punishments of reduction and forfeiture
of service and treat them as distinct, there were certain
decisions of this Court which have held that for an order to
amount to reduction in rank within the meaning of Art.
311(2) it was necessary that it must actually reduce a
government servant from a higher to a lower post or rank,
and that even if the order affected adversely his seniority
or chances of promotion within the rank or cadre to which he
belongs, it would still constitute reduction in rank.
Parshotam Lal Dhingra v. Union of India(1) was one such case
on which counsel leaned heavily. But the question there was
whether the reversion of the the appellant from Class 11
service, wherein he was at the relevant time officiating, to
Class III service to which he permanently belonged, amounted
to punishment, and therefore, attracted Art. 311(2). The
decision laid down the principle that reduction in rank
would be punishment if it carried with it penal consequences
and that the two tests to be applied were (1) whether the
servant had the right to the post or Tank, and (2) whether
evil consequences, such as forfeiture of pay or allowances,
loss of seniority in his substantive rank, stoppage
(1) (1958) S.C.R. 828.

393

or post-ponement of future chances of promotion followed as
a result of reduction in rank. The appellant in that case
was holding an officiating post and had therefore no right
under the Railway Code to continue in it. The Court held
that since under the general law such appointment was
terminable at any time on reasonable notice, the reduction
could not operate as a forfeiture of any right, and there-
fore, the order could not be said to have visited him with
any evil consequences. Consequently, it did not amount to
reduction in rank by way of punishment. The decision also
laid down that the words “dismissal”, “removal” and “reduc-
tion in rank” used in Art. 311(2) were words of art, having
technical meanings, they having been adopted from service
rules prevailing earlier, such as Classification Rules of
1920 and 1930, and having therefore acquired well-known
meanings. Under those rules, dismissal, removal and
reduction in rank were major punishments providing special
procedural protection. On examination of the history of the
service rules, s. 96B(i) of the Government of India Act,
1915, and s. 240 of the 1935 Act, the Court held that “both
at the date of the commencement of the 1935 Act and of our
Constitution the words “dismissed”, “removed” and “reduced
in rank”, as used in the service rules, were– well-under-
stood as signifying or denoting the three major punishments
which could be inflicted on Government servants”. The
decision concluded that “the principle is that when a
servant has right to a post or to a rank either under the
terms of the contract of employment, express or implied, or
under the rules governing the conditions of his service, the
termination of the service of such a servant or the
reduction to a lower post is by itself and prima facie a
punishment, for if operates as a forfeiture of his right to
hold post or that rank and to get the emoluments and other
benefits attached thereto”. The passage in the judgment
emphasised before us was :

“A reduction in rank likewise may be by way of
punishment or it may be an innocuous thing.
If the Government servant has a right to a
particular rank, than the very reduction from
that rank will operate as a penalty, for he
will then lose the emoluments and privileges
of that rank. If, however, he has no right to
the particular rank, his reduction from an
officiating higher rank to his substantive
lower rank will not ordinarily be a
punishment. But the mere fact that the
servant has no title to the post or the rank
and the Government has, by contract, express
or implied, or under the rules, the right to
reduce him to a lower post does not mean that
an order of reduction of a servant to a lower
post or rank cannot in any circumstances be a
punishment. The real test for determining
whether the reduction in such cases is
394
or is not by way of punishment is to find out
if the order for the reduction also visits the
servant with any penal consequences.”

According to this decision, reduction in rank within the
meaning of Art. 311(2) means reduction from a higher to a
lower rank or post in the hierarchy of the service to which
a government servant seeking protection of that article
belongs and’ not reduction in the same rank, e.g., losing
places in seniority in the rank to which he belongs.
Shri Madhav Laxman Vaikunthe v. The State of Mysore(1)
another decision relied on by counsel, was a case of a
Mamlatdar, officiating as a District Deputy Collector. His
reversion from the officiating post to his permanent post
was held to be punishment attracting Art. 311 (2). This was
a clear case of reduction in rank as the reversion brought
down the appellant from a higher to a lower post. It did
not merely affect his seniority or the stage at which he was
in the time-scale to which he belonged in the hierarchy of
service.

The decision in point really is The High Court Calcutta v.
Amal Kumar Roy
(2) where the respondent, a Munsif, was ex-
cluded by the High Court from consideration for the post of
a Subordinate Judge for a year thereby depriving him eight
places in the cadre of Subordinate Judges when he was
appointed an Additional Subordinate Judge. The respondent’s
contention was ,that such an exclusion amounted to
withholding of promotion or reduction in rank. The first
part of the contention was rejected on the ground that he
had no right to promotion and the second on the ground that
deprivation, of eight places in seniority in the same rank
did not constitute reduction in rank. This decision was
followed in Shitla S. Srivastava v. North Eastern Railway(1)
where it was held that the removal of the appellant’s name
from a provisional panel of persons for consideration for
higher posts did not attract Art. 311 (2) as it did not
amount to reduction in rank. The Court held that the
expression “rank” in Art. 311(2) had reference to a person’s
classification and not his particular place in the same
cadre in the heirarchy of the service to which he belongs.
It is thus clear that reduction in rank within the meaning
of Art. 311(2), as the expression itself suggests, means
reduction from a higher to a lower rank or post and not
merely losing places in the rank or cadre to which the
Government servant belongs, and consequently, his seniority
within such cadre or rank.

(1) [1962] 1 S.C.R. 886.

(3) [1966]3 S..C.R. 61.

(2) [1963]1 S.C.R.437.

395

This would be so, even if as a result of the Government’s
action. he loses a higher salary or his chances of promotion
to a higher post are reduced. For such action, the remedy
would be under the rules governing, the service and not
under Art. 311(2) as such action does not amount to
reduction in rank as understood for the purposes of Art. 311
(2).

Counsel for the respondent, however, argued that there were
other decisions which have held otherwise and assisted him.
P. C. Wadhwa v. Union of India(1) was one such decision
which, he thought, assisted him. In that case, the
appellant was officiating in the senior time-scale and was
posted at Ferozepore as an Additional Superintendent of
Police. In July 1958, he was reverted to his substantive
post. The reason for the reversion was that he was tried as
a Superintendent of Police and was found to be immature.
The record showed that the reversion was not due to the
return of the permanent incumbent from leave or deputation
or for any other administrative reason and other officers
junior to him continued in the senior time-scale while he
was reverted. The record also revealed that an enquiry was
not resorted to only for the reason that it would take a
long time. His contention in these circumstances was that
his reversion amounted to reduction in rank. That was
accepted because it would seem from the facts that the
reversion was from senior time-scale to junior time-scale of
the service. Though both the posts were cadre posts in the
Police Service, the reversion was from the post of the
Additional Superintendent of Police to one of Assistant
Superintendent of Police, the former obviously being a post
higher than the latter. Although both the posts were in the
same cadre, promotion from the junior to the senior time-
scale was by seniority. It is clear, therefore, that
appointment of one in the junior time-scale to a post in the
senior time-scale was promotion, and therefore, appointment
to a higher post. Such is not, however, the position, in
the instant case.

Dubesh Chandra Das v. Union of India (2) was another deci-
sion relied upon by Mr. Nag. The appellant there was the
Chief Secretary of Assam and a member of the Indian Civil
Service. He was appointed a Secretary in the Union
Government, a tenurepost, the tenure period of which was to
expire in July 1969. In September 1966, he was asked to
choose between reversion to the service of his parent State
or compulsory retirement. He, complained against the order
by a writ petition contending that the order was a stigma
and amounted to reduction in rank, which, therefore, could
not be passed without undergoing the procedure laid down in
Art. 311(2). His appointment as the Secre-
(1) [1964]4S.C.R.598.

(2) A.I.R. 1070 S.C. 77.

396

tary at the Centre was not by way of deputation but was by
way of appointment to a tenure post. This Court held, on an
examination of the rules, that cadres for the Indian
Administrative Services were to be found in the States only,
that there were no cadres in the Government of India, that a
few of them were, however, intended to serve at the Centre
and when they did so, they enjoyed better emoluments and
better status. Such an appointment, the Court held, meant
promotion to a higher post. In the circumstances, the

-order amounted to the appellant’s reduction from a higher
to a lesser rank. This, again, was a case where the
government servant was reverted from a post higher than the
post of the Chief Secretary, Assam, and not a reduction in
the same time-scale post or deprivation of places in the
same time-scale post thereby adversely affecting his
seniority therein or chances of promotion.
The decision of the High Court of Orissa in Rupnarain Singh
v. Orissa(1) would apparently assist the respondent, for,
the impugned order there was similar to the one in the
instant case. That order directed that the petitioner, who
was then serving as a forester, be reduced to the lowest
scale of Rs. 50,1- in the, scale of pay of Rs. 50-2-70 fixed
for the foresters. The High Court upheld’ the contentions
of the petitioner, viz., (1) that the order was punishment,
and (2) that it amounted to reduction in rank within the
meaning of S. 240(3) of the 1935 Act and Art. 311(2). These
conclusions were reached on two premises. ‘The first was
that r. 2 of the Bihar and Orissa Subordinate Services
Discipline and Appeal Rules in cl. (iii) provided, amongst
others, the punishment of “reduction to a lower post or time
scale or to a lower stage in the time-scale”. Following the
decision in Afzalur Rahman v. Emperor(2) where the Court had
observed that in construing s. 240 of the 1935 Act, the long
standing service practice based on statutory rules in force
long before the passing of the 1935 Act, and which were
continued in force by that Act. should be considered, the
High Court held that the expression “reduction in rank” in
s. 240(3) must also include reduction to a lower stage in
the time-:scale as r. 2 (iii) had treated reduction to a
lower post and “reduction to a lower stage in the time-
scale” as one kind of punishment. Such a reasoning does not
apply to the present case because r. 16.1 of the Punjab
Police Rules makes a ‘clear distinction between “reduction”
and stoppage of increment ,or forfeiture of approved service
for increment, the two being distinct and separate
punishments permissible under that rule. The second premise
upon which the High Court reached the said conclusions
rested on the observations in Dhingra’s case(1), wherein
this Court laid down the criterion to judge whether an order
is a
(1) A.I.R. 1959 orissa 167 P.C. (2) A.I.R. 1943
F.C. 18.

(3) [1958] S.C.R. 828.

397

punishment or not by observing that it would be punishment
if the: order entailed or provided for forfeiture of pay or
allowances or loss of seniority in his substantive rank or
stoppage or postponement of his future chances of promotion.
The passage relied on the High Court laid down determinents
for treating an order as. one of punishment and not a test
for reduction in rank. As already stated, in Dhingra’s
case(1) the impugned order was held to be one of reduction
in rank because the appellant there was reduced from Class
11 to Class III service, i.e., from a higher to a lower
post, the time-scales of the two posts being different. The
reduction of rank was held not to be a punishment because
the appellant was not entitled to the better post wherein he
was merely officiating and therefore did not visit him with
any evil consequences. The observations relied on by the
High Court thus related to the question whether the impugned
order was one of punishment and not for deciding whether it
amounted to a reduction in rank and were, therefore, not
apposite. The basis for the, second premise of the High
Court, therefore, was not correct and therefore cannot help
the respondent.

The aforesaid analysis of the decisions leads us to the
conclusion that the expression “reduction in rank” in Art.
311 (2) has to be construed according to the well-
established meaning it has acquired, as in the case of the
other two expressions, namely, dismissal’ and ‘removal’ in
that article, under the various service rules, and the
provisions in that regard in the Constitution Acts of 1915
and 1935. The expression “reduction in rank” in the
article, therefore, means reduction from a higher to a lower
rank or post when imposed as a penalty. Therefore, an order
forfeiting the past service which has earned a government
servant increments in the post or rank he holds, however
adverse it is to him, affecting his seniority within the
rank to which he belongs or his future chances of promotion
does not attract the article. His remedy, therefore, is
confined to the rules of service governing his post. In our
view, neither Parshotam Lal Dhingra’s case(1) nor Rupnarain
Singh’s case(2) assisted the respondent, as the first does
not lay down what he contended and the second was not
correctly decided.

The result is that the State’s appeal succeeds and must be
allowed. Consequently, the respondent’s suit has to be
dismissed. In the circumstances of the case, however, there
will be no order as to costs.

Y.P.						      Appeal
allowed.
(1) [1958]  S.C.R. 828	   (2) [1958]  S.C.R. 828
(3)  A.I.R. 1959 Orissa 167 P.C.
398