CASE NO.: Appeal (civil) 2083 of 2002 PETITIONER: STATE OF U.P. AND OTHERS Vs. RESPONDENT: VIJAY KUMAR JAIN DATE OF JUDGMENT: 14/03/2002 BENCH: V.N. Khare & Ashok Bhan JUDGMENT:
[with C. A. No. 2085/2002 (@ S.L.P (Civil) No. 8975/2001]
J U D G M E N T
V. N. KHARE, J.
Leave granted.
The respondent herein was, on 18.10.1972, initially appointed as an
Assistant Engineer in an ad-hoc capacity in U.P. Rural Engineering Services.
Subsequently, in the year 1979, the respondent’s services were regularised
and he was also confirmed on the post of Assistant Engineer. The
respondent was promoted to the post of Executive Engineer w.e.f.
23.11.1980 by a Government Order on the basis of seniority-cum-merit. A
Screening Committee set up by the U.P. Govt. after considering the
respondent’s service record and entries available in the character roll
recommended that he should be retired compulsorily. Under Government
Order, the Screening Committee or the State government while considering
a case of compulsory retirement, is required to take into account the service
record and entries in the character roll for last ten years prior to the order of
compulsory retirement. The government accepted the said recommendation
of the Screening Committee and passed an order dated 22.2.1999
compulsorily retiring the respondent from service. The Screening
Committee while recommending the compulsory retirement of the
respondent and the State government while accepting the said
recommendation took into consideration four adverse materials found in the
character roll of the respondent, which are as under :
1) The order dated 8.2.94 whereby the government directed
for recovery of a sum of Rs. 79,994 from the salary of the
respondent and also stoppage of increment in the pay
scale of Executive Engineer and awarding censure entry
in his character roll for the year 1993-94.
2) The order dated 16.10.86 whereby an warning was given
to the respondent for his conduct in exercise of his duties.
3) An order dated 20.3.83 whereby another censure entry
was ordered to be recorded in the character roll of the
respondent.
4) An order dated 13.6.97 whereby the integrity of the
respondent was not certified for committing serious
irregularities in the work at Lucknow in the year 1983-
84. By the said order the respondent was also awarded a
censure entry for the year 1997-98.
The respondent herein filed a writ petition before the High Court of
Judicature at Allahabad challenging the order dated 22.2.1999 compulsorily
retiring him from service. The respondent also filed a second writ petition
before the High Court challenging the order dated 8.2.1994 whereby the
government directed for recovery of Rs. 74,994/- from the salary of the
respondent and also for ordering stoppage of increment in the pay scale of
Executive Engineer and awarding of censure entry in his character roll in the
year 1993-94. The respondent also filed a claim petition before the U.P.
Services Tribunal, challenging the order dated 13.6.1997 whereby the State
government declined to certify his integrity. While the aforesaid writ
petitions were pending, the U.P. Services Tribunal disposed of the said claim
petition by ordering that the entry in respect of withholding of integrity for
the year 1997-98 awarded by an order dated 13.6.1997 since related to the
period 1983-84, said entry is shifted to the year 1983-84.
The High Court first took up the writ petition which was directed
against the order dated 8.2.1994 and set aside the order impugned in the writ
petition on the ground that the respondent was not responsible for any loss
caused to the government in the purchase of the materials for the
department. After setting aside the order dated 8.2.1994, the High Court
took up the writ petition which related to compulsory retirement of the
respondent from service. The High Court was of the view that so far as the
recovery of money, stoppage of increment and censure entry for the year
1993-94 are concerned, the same having been set aside in connected writ
petition, the said adverse materials are rendered non-existent and the same
could not have formed basis of passing of the order compulsorily retiring the
respondent. Therefore, the High Court excluded the said adverse materials
while testing the validity of the order of compulsorily retiring the
respondent. The High Court was of the further view that since the order
dated 16.10.1986 administering warning to the respondent was not
communicated to the respondent and, further, the said warning related to a
period beyond ten years prior to the date of order of compulsory retirement,
the said entry could not be legally made basis for compulsorily retiring the
respondent, especially when the said warning was not communicated to the
respondent and also in view of the government order dated 29.7.89
whereunder it has been provided that administering of warning to a
delinquent officer shall not form part of the character roll and it is only to be
placed in the Personal File of such a delinquent officer. In this way, the High
Court excluded the second and third adverse materials which the
government took into account while forming its opinion to compulsorily
retire the respondent.
The High Court coming to the fourth adverse material contained in the
government order dated 13.6.1997 whereby the integrity of the respondent
was withheld, was of the view that since the said entry was modified by the
U.P. Services Tribunal to the extent that it would relate to the year 1983-84,
the said entry being for a period beyond ten years preceding to the date of
passing of order of compulsory retirement has to be excluded from zone of
consideration for forming opinion to compulsorily retire the respondent. By
the aforesaid process of elimination of adverse entries, the High Court
found that there was no foundation or basis available to the government to
form an opinion to compulsorily retire the respondent. In that view of the
matter, the High Court set aside the order of compulsory retirement of the
respondent, being arbitrary and allowed the writ petition. It is against the
aforesaid judgment of the High Court the State of U.P. has preferred these
appeals by way of special leave petitions.
We took up Civil Appeal No../2002 (arising out of S.L.P (Civil)
8738/2001) first which arises out of the judgment of the High Court whereby
the order compulsorily retiring the respondent from service was set aside.
Learned counsel for the appellant urged that, under law relating to
compulsory retirement, the State government is entitled to take into account
the entire service record, preference being given to the later entries while
considering whether an officer is required to be retained in the service after
he attains the age of 50 years or has put in qualifying service and the view
taken by the High Court that entries only for the period of ten years
immediately prior to the date of order of compulsory retirement could only
be looked into is patently erroneous. However, learned counsel appearing
for the respondent supported the judgment of the High Court and contended
that the entries falling only within ten years of the order of compulsory
retirement can only be looked into while exercising power of compulsory
retirement and any consideration of adverse material beyond ten years from
the date of order of compulsory retirement would vitiate the order of
compulsory retirement.
It is true that as per government order, the service record or
confidential reports for ten years prior to passing of order of compulsory
retirement are ordinarily required to be seen for taking a decision to
compulsorily retire a government servant. It appears that the High Court on
the said premise held that entries in the character roll being beyond ten years
of passing of the order of compulsory retirement, the order passed by the
State government compulsorily retiring the respondent was arbitrary.
Assuming that the view taken by the High Court that entries in the character
roll of a government servant only for ten years can be seen for passing of an
order of compulsory retirement is correct which according to us is not a
correct view of law, the question arises whether the Government Order dated
13.6.1997 whereby the integrity of the respondent was withheld, merely
being relatable to the year 1983-84 would render the order of compulsory
retirement as arbitrary. Admittedly, the order withholding of integrity was
passed in the year 1997 which was well within ten years of passing of the
order of compulsory retirement. But the said entry in the character roll was
shifted from the year 1997-98 to 1983-84 by the order of U.P. Services
Tribunal. It is not disputed that the aforesaid entry in the character roll of
the respondent was taken into account by the Screening Committee while
recommending the compulsory retirement of the respondent and the State
government also took into consideration the said entry while passing the
order compulsorily retiring the respondent.
Fundamental Rule 56 (in short F.R.) of the U.P. Fundamental Rules
provides for compulsory retirement of government servant. FR 56 (c)
provides that notwithstanding anything contained in clause (a) or clause (b),
the appointing authority may, at any time by notice to any government
servant (whether permanent or temporary), without assigning any reason,
require him to retire after he attains the age of fifty years or the government
servant may by notice to the appointing authority voluntarily retire at any
time after attaining the age of forty five years or after he has completed
qualifying service of twenty years. Sub-rule (2) of Rule 56 of the
Fundamental Rules reads as under:
“2) that in order to be satisfied whether it will be in
the public interest to require a government servant
to retire under clause (c) the appointing authority
may take into consideration any material relating
to the government servant and nothing herein
contained shall be construed to exclude from
consideration.
(a) any entries relating to any period before
such government servant was allowed to
cross any efficiency bar or before he was
promoted to any post in an officiating or
substantive capacity or on an ad-hoc basis; or
(b) any entry against which a representation
is pending, provided that the representation
is also taken into consideration along with
the entry; or
(c) any report of the Vigilance
Establishment constituted under the Uttar
Pradesh Vigilance Establishment Act, 1965.”
The aforesaid rule thus empowers the State government to retire any
government servant on completion of fifty years of age or on completion of
qualifying service.
Before we advert to the question which we are required to decide, it is
necessary to notice the nature of an order compulsorily retiring a
government servant under FR 56 (c). In Shyam Lal vs. State of U.P.
(1955) 1 SCR 26, it was held that an order of compulsory retirement is
neither a punishment nor any stigma attached to it and it was held therein as
thus:
“There is no such element of charge or imputation
in the case of compulsory retirement. The two
requirements for compulsory retirement are that
the officer has completed twenty five years’
service and that it is in the public interest to
dispense with his further services. It is true that
this power of compulsory retirement may be used
when the authority exercising this power cannot
substantiate the misconduct which may be the real
cause for taking the action but what is important to
note is that the directions in the last sentence of
Note 1 to Article 465-A make it abundantly clear
that an imputation or charge is not in terms made a
condition for the exercise of the power. In other
words, a compulsory retirement has no stigma or
implication of misbehaviour or incapacity.”
In Union of India vs. J.N. Sinha, 1971 (1) SCR 791, it was held that
an employee compulsorily retired does not lose any right acquired by him
before retirement and that the said rule is not intended for taking any penal
action against the government servant and that the order retiring a
government servant compulsorily can only be challenged on the ground that
either the order is arbitrary or it is not in public interest. No other ground is
available to a government servant who is sought to be compulsorily retired
from service under the relevant rules subject to the conditions provided
therein.
Coming to the main question whether entries beyond ten years of the
service record from the date of compulsory retirement could have been taken
into account by the government while retiring a government servant under
FR 56 (c) of the Rules, it is necessary to refer some of the decisions of this
Court.
In Baikuntha Nath Das and another vs. Chief District Medical Officer
Baripada and another 1992 (2) SCC 299, this Court laid down certain
principles which are as under:
“(i) An order of compulsory retirement is not a
punishment. It implies no stigma nor any
suggestion of misbehaviour.
(ii) The order has to be passed by the Government
on forming the opinion that it is in the public
interest to retire a government servant
compulsorily. The order is passed on the
subjective satisfaction of the government.
(iii) Principles of natural justice have no place in
the context of an order of compulsory retirement.
This does not mean that judicial scrutiny is
excluded altogether. While the High Court or this
Court would not examine the matter as an
appellate court, they may interfere if they are
satisfied that the order is passed (a) mala fide or
(b) that it is based on no evidence or (c) that it is
arbitrary in the sense that no reasonable person
would form the requisite opinion on the given
material; in short, if it is found to be a perverse
order.
(iv) The government (or the Review Committee, as
the case may be) shall have to consider the entire
record of service before taking a decision in the
matter of course attaching more importance to
record of and performance during the later years.
The record to be so considered would naturally
include the entries in the confidential
records/character rolls, both favourable and
adverse. If a government servant is promoted to a
higher post notwithstanding the adverse remarks,
such remarks lose their sting, more so, if the
promotion is based upon merit (selection) and not
upon seniority.
(v) An order of compulsory retirement is not liable
to be quashed by a Court merely on the showing
that while passing it uncommunicated adverse
remarks were also taken into consideration. That
circumstance by itself cannot be a basis for
interference.”
In State of Punjab vs. Gurdas Singh 1998 (4) SCC 92, it was held
thus:
“Before the decision to retire a government servant
prematurely is taken the authorities are required to
consider the whole record of service. Any adverse
entry prior to earning of promotion or crossing of
efficiency bar or picking up higher rank is not
wiped out and can be taken into consideration
while considering the overall performance of the
employee during whole of his tenure of service
whether it is in public interest to retain him in the
service. The whole record of service of the
employee will include any uncommunicated
adverse entries as well.”
The aforesaid decisions unmistakably lay down that the entire service
record of a government servant could be considered by the government
while exercising the power under FR 56 (c) of the Rules with emphasis on
the later entries. FR 56 (c) of the Rules read with sub-rule (2), empowers the
State government with an absolute right to retire an employee on attaining
the age of 50 years. It cannot be disputed that the dead woods need to be
removed to maintain efficiency in the service. Integrity of a government
employee is foremost consideration in public service. If a conduct of a
government employee becomes unbecoming to the public interest or obstruct
the efficiency in public services, the government has an absolute right to
compulsorily retire such an employee in public interest. The government’s
right to compulsorily retire an employee is a method to ensure efficiency in
public service and while doing so the government is entitled under
Fundamental Rule 56 to take into account the entire service record, character
roll or confidential report with emphasis on the the later entries in the
character roll of an employee. In fact, entire service record, character roll or
confidential report furnishes the materials to Screening Committee or the
State government, as the case may be, to find out whether a government
servant has outlived his utility in service. It is on consideration of totality
of the materials with emphasis on the later entries in the character roll, the
government is expected to form its opinion whether an employee is to be
compulsorily retired or not.
Withholding of integrity of a government employee is a serious
matter. In the present case, what we find is that the integrity of the
respondent was withheld by an order dated 13.6.1997 and the said entry in
the character roll of the respondent was well within ten years of passing of
the order of compulsory retirement. During pendency of the writ petition in
the High Court, the U.P. Services Tribunal on a claim petition filed by the
respondent, shifted the entry from 1997-98 to 1983-84. Shifting of the said
entry to a different period or entry going beyond ten years of passing of
order of compulsory retirement does not mean that its vigour and sting of the
adverse entry is lost. Vigour or sting of an adverse entry is not wiped out
merely it is relatable to 11th or 12th years of passing of the order of
compulsory retirement. The aforesaid adverse entry which could have been
taken into account while considering the case of the respondent for his
compulsory retirement from service, was duly considered by the State
Government and said single adverse entry in itself was sufficient to
compulsorily retire the respondent from service. We are, therefore, of the
view that entire service record or confidential report with emphasis on the
later entries in the character roll can be taken into account by the
government while considering a case for compulsory retirement of a
government servant.
It was not urged before us that the order compulsorily retiring the
respondent was mala fide or was not in the public interest, and in the
absence of such a case, we do not find any infirmity in the order
compulsorily retiring the respondent from service.
For the aforesaid reasons, we find that this appeal deserves to be
allowed. The order under challenge is set aside. The appeal is, accordingly,
allowed. No costs.
Civil Appeal No. 2085/2002 (@ S.L.P.(Civil) No. 8975/2001)
In view of the decision in Civil Appeal No. 2083/2002 (@ S.L.P
(Civil) No. 8738/2001), this appeal is rendered infructuous and is,
accordingly, dismissed. No costs.
….J.
(V. N. KHARE)
…J.
(ASHOK BHAN)
14th March, 2002