Supreme Court of India

Ramanuj Pandey vs State Of M.P. & Ors on 8 May, 2009

Supreme Court of India
Ramanuj Pandey vs State Of M.P. & Ors on 8 May, 2009
Author: H Dattu
Bench: Tarun Chatterjee, H.L. Dattu
                                                              REPORTABLE

                IN THE SUPREME COURT OF INDIA

                 CIVIL APPELLATE JURISDICTION

                  CIVIL APPEAL NO.3406 OF 2009
                (Arising out of SLP(C) No. 1019 of 2008)


Ramanuj Pandey                                            ..........Appellant

                                    Versus

The State of M.P. & ors.                                  ........Respondent


                                JUDGMENT

H.L. Dattu,J.

Leave granted.

1)This appeal is directed against the judgment and order passed by the

High Court of Judicature at Jabalpur in Writ Appeal No. 693 of 2006

dated 22.11.2006. By the impugned judgment, the Division Bench

dismissed the writ appeal, stating that the punishment of removal from

service of the appellant cannot on the facts and circumstances of the case

shocks the conscience of the Court.

2)The facts leading to this Special Leave Petition are: the appellant was

appointed as a Constable in the service of M.P. Police on 1.11.1967 and

was subsequently promoted to the post of Head Constable. On the

1
relevant date i.e. 25.9.1991 while discharging his duties as Incharge,

Outpost, Kolar Dam, Birpur appellant apprehended one Laxmi Narain,

Dozer Operator of Kolar Dam and registered a complaint against him

under Section 13 of the Lunacy Act. In the complaint filed, appellant had

stated that Laxmi Narain in an insane state of mind assaulted him and

caused injuries. On the other hand, son of Laxmi Narain filed a complaint

and requested the authorities to conduct inquiry against the appellant.

Inquiry was conducted and consequent thereto, a charge sheet was issued

to the appellant and he was kept under suspension pending domestic

enquiry proceedings. The appellant in his reply had denied all the

charges. In the Departmental Inquiry conducted by Superintendent of

Police, Sehore on 7.5.1992, he has held the appellant guilty of the said

charges and was removed from government services affirming that the

appellant had done a very heinous act by detaining a public servant in

police post without any reason, violating his fundamental rights.

Appellant went before the High Court contending that no departmental

inquiry was warranted in such matter and the punishment imposed is

shockingly disproportionate. The High Court dismissed the petition

confirming the decision of the disciplinary authority. The appellant then

went in appeal before the Division Bench. The Division Bench held that

appellant being a Head Constable has apprehended Laxmi Narain and

2
registered him under the Lunacy Act, although he was not a Lunatic,

therefore, the punishment of removal from service of the appellant cannot

on these facts be held to be one which shocks the conscience of the

Court.

3)We have heard the learned counsel for the parties.

4)Learned Counsel for the appellant would contend that the appellant

could not be held to have misused his position as Head Constable and not

acted in good faith. He would also contend that the punishment awarded

to the appellant is shockingly disproportionate and excessive. Learned

Counsel would draw our attention to the case of B.C. Chaturvedi v.

Union of India, AIR 1996 SC 484, wherein this court held that:

“A review of the above legal position would establish that the

disciplinary authority, and on appeal the appellate authority,

being fact-finding authorities have exclusive power to consider

the evidence with a view to maintain discipline. They are

invested with the discretion to impose appropriate punishment

keeping in view the magnitude or gravity of the misconduct.

The High Court/Tribunal, while exercising the power of judicial

review, cannot normally substitute its own conclusion on

penalty and impose some other penalty. If the punishment

imposed by the disciplinary authority or the appellate authority

3
shocks the conscience of the High Court/Tribunal, it would

appropriately mould the relief, either directing the

disciplinary/appellate authority to reconsider the penalty

imposed, or to shorten the litigation, it may itself, in exceptional

and rare cases, impose appropriate punishment with cogent

reasons in support thereof.”

5)In the case of Commr of Police v. Syed Hussain, (2006) 3 SCC 173, this

Court observed that, it is one thing to say that order passed by the

statutory authority is wholly arbitrary and thus violative of Article 14 of

the Constitution and thus liable to be set aside, but it is another thing to

say that the discretionary jurisdiction exercised by such authority should

not ordinarily be interfered with by a superior court while exercising its

power of judicial review unless one or the other ground upon which and

on the basis whereof the power of judicial review can be exercised,

exists. It is, therefore, beyond any doubt or dispute that the doctrine of

proportionality has to be applied in appropriate case as the depth of

judicial review will depend on the facts and circumstances of each case.

6)Admittedly, it is for the disciplinary authority or the administrative

authority to decide the quantum of punishment in a case of misconduct

and the role of the Court is only secondary. But in view of the gravity of

the misconduct, namely, the appellant having apprehended Laxmi Narain

4
and registering him under section 13 of the Lunacy Act, where the

disciplinary authority held appellant guilty for detaining a public servant

in police post without any reason and removed him from government

services, the interference with the imposition of punishment is necessary.

7)In the present matter the appellant, while discharging his duties

apprehended Laxmi Narain and registered him under Lunacy Act without

any sufficient reasons. This act of his had indisputably caused harassment

to Laxmi Narain and was detrimental to the image of police department,

but the same was also not grave enough to punish him with removal from

services. The appellant as a head constable was bestowed with official

duties and while discharging them he went outside its purview, which

definitely warrants that his services must be terminated, but as a warning

to others and not as a vengeance.

8)While considering the power to interfere with the order of punishment,

this Court in the case of Rangaswami v. State of T.N., AIR 1989 SC

1137, held that this Court, while exercising the jurisdiction under Article

136 of the Constitution, is empowered to alter or interfere with the

penalty.

9)Accordingly, the punishment of appellant of dismissal from services as

imposed by the disciplinary authority is substituted to one of compulsory

retirement from the date of his dismissal from services i.e. 7.5.1992.

5

10)In view of the above discussion, the appeal is partly allowed. The

impugned order passed by the High Court is partly set aside. No order as

to costs.

…………………………………J.

[TARUN CHATTERJEE]

…………………………………J.

[ H.L. DATTU ]
New Delhi,
May 08, 2009.

6