High Court Jharkhand High Court

Sidheshwar Singh & Anr. vs State Of Jharkhand & Ors. on 11 July, 2011

Jharkhand High Court
Sidheshwar Singh & Anr. vs State Of Jharkhand & Ors. on 11 July, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI 
                     W.P.(S) No. 6054 of 2005

          1. Sidheshwar Singh                                         
          2. Rampukar Singh                                          ...     ...     ...      Petitioners
                                    Versus
          The State of Jharkhand & Ors.                              ...     ...       ...        Respondents
           

    CORAM:          HON'BLE MRS. JUSTICE POONAM SRIVASTAV

          For the Petitioners                       : Mr. Saurav Arun, Advocate
          For the Respondent­State                  : J.C. to Sr. S.C. I

05/11.07.2011

Heard   counsel   for   the   petitioners   and   counsel   appearing   on   behalf   of   the 
State. 

Counter and rejoinder has been exchanged between the parties and the writ 
petition is heard finally on behalf of the two petitioners, namely, Sidheshwar Singh 
S/o Late Sakal Singh and Rampukar Singh S/o Late Ramsurat Singh.

The   petitioners   were   dismissed   from   the   police   department   on   24.01.1992 
while   they   were   discharging   their   duties   as   Assistant   Sub­Inspector.   The   first 
information report was registered against them under Sections 148/149/302 of the 
Indian Penal Code and Section 27 of the Arms Act. The trial commenced and in the 
sessions trial, the accused were granted a clear acquittal holding that the State was 
not able to establish and substantiate the allegations of the first information report. 
The concluding paragraph of the judgment dated 13.05.2004 passed by 7th  Addl. 
Sessions Judge, Gaya in S.T. No. 117/2003 and 269/2003 held that the husband of 
the first Informant was, no doubt, murdered but there is not a single witness who 
has  come   forward   to   support   the   prosecution   story   and,   therefore,   the   State   has 
miserably failed to prove its case against the accused persons. 

It is brought to my notice that this was not the  acquittal  on the basis of 
‘benefit of doubt’ but it is a case of clear acquittal for want of sufficient evidence and, 
therefore, the petitioners have been honourably granted verdict of acquittal under 
Sections 302/149, 109/149, 201 of the Indian Penal Code and also under Section 27 
of the Arms Act. Simultaneously, the departmental proceeding had also commenced. 
The set of evidence was identical and the Enquiry Officer proceeded with the regular 
departmental proceedings. Subsequent to acquittal in the criminal trial, the Enquiry 
Officer   also   exonerated   the   petitioners,   along   with   other   similarly   placed   police 
officials, as the evidence led in the criminal case as well as in the domestic enquiry 
was one  and  same and  since  the  criminal  court had  acquitted  the delinquent  on 
those very evidence, therefore, several other employees of the police department, 
namely, Ram Pravesh Pandit & Ors. in C.W.J.C. No. 6329 of 1995 and Satya Narayan 
Singh & Ors. in C.W.J.C. No. 6330 of 1995  were reinstated setting aside the order of 
the Disciplinary Authority. It was confirmed by the Division Bench by a judgment 
dated 29.08.2005. The said decision in the connected two writ petitions is reported 
in  2005(4) JLJR 164. The petitioners were directed for their reinstatement in the 
writ petitions on the basis of several decisions of the Apex Court. The leading case is 
Captain M. Paul Anthony Vs. Bharat Gold Mines Ltd.  reported in (1999)  3 SCC 769 
followed in several other decisions in the case of  Krishna Kali Tea Estate Vs. Akhil  
Bhartiya Chah Mazdoor Sangh  reported in   (2004)  8 SCC 200  and also the case of 
Manager, Reserve Bank of India Vs. S. Mani reported in (2005) 5 SCC 100.

The decision in the case of Ram Pravesh Pandit and Satya Narayan Singh was 
also challenged in L.P.A. No. 656 of 2005 and L.P.A. No. 657 of 2005, which stands 
dismissed   by   the   Division   Bench.   The   decision   of   the   two   L.P.A.   has   also   been 
brought to my notice. It is thus evident that after the writ petition of the aforesaid 
employees was allowed, they have been reinstated in service and they are working 
though 50% of the salary for the period was awarded to them.  

In my view, the petitioners in the instant writ petition are also entitled for 
the same benefit, as they have been given acquittal in the criminal case as well as the 
Enquiry Officer has exonerated them. No doubt, the Disciplinary Authority disagreed 
with the findings of the Enquiry Officer and dismissed the petitioners and they are 
out   of   service   since   a   long   time.   The   petitioners   are   also   entitled   for   a   similar 
treatment, as in the case of other police officials who were granted acquittal, along 
with the present petitioners in   S.T. No. 117/2003 and 269/2003.

In the facts and circumstances, the writ petition is allowed. The petitioners 
are directed to be reinstated in service with only 50% of the salary for the period. 
The dismissal order dated 24.01.1992 (Annexure­3) as well as the appellate order 
dated   21.08.1994   (Annexure­4)   and   also   the   revisional   order   dated   22.03.2005 
(Annexure­7) are hereby quashed. 

With the aforesaid observations and directions, this writ petition is disposed 
of.         

         (Poonam Srivastav, J.)
Manish