High Court Punjab-Haryana High Court

S.C. Sapra vs State Of Haryana And Others on 2 December, 2008

Punjab-Haryana High Court
S.C. Sapra vs State Of Haryana And Others on 2 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH


                                   Civil Revision No. 6648 of 2008
                                   Date of Decision : December 02, 2008

S.C. Sapra
                                                            .....Petitioner
                                 Versus
State of Haryana and others
                                                         .....Respondents

CORAM : HON'BLE MR JUSTICE T.P.S. MANN

Present :    Mr. Kishan Lal Goel, Advocate

T.P.S. MANN, J.

Challenge in the revision filed under Article 227 of the

Constitution of India is to the order passed by Additional Civil Judge

(Senior Division), Gurgaon dated 10.10.2008 and by Additional District

Judge, Gurgaon dated 18.11.2008, whereby the application filed by the

plaintiff-petitioner under Order XXXIX Rules 1 and 2 read with Section

151 C.P.C. was dismissed and the appeal thereafter filed by him also

stands dismissed.

According to the petitioner, he was working as a Lecturer in

Government Post-Graduate College, Sector-9, Gurgaon and a false

complaint was lodged against him by father of a student alleging therein

that on 15.12.2005, when the student went to attend her tuition at his

house, she was alleged to have been sexually harassed by the petitioner.
Civil Revision No. 6648 of 2008 -2-

The student, however, managed to escape and narrated the facts to her

parents, who lodged a complaint with the Principal of the College and

also to the police. The allegations in the complaint were baseless and

manipulated and concocted by father of the student, who was made a tool

by the retired Principal of Government College, Mehrauli Road, Gurgaon

because the petitioner had earlier deposed against the retired Principal on

16.12.2005 before Additional Deputy Commissioner, Gurgaon about

certain irregularities committed by the said Principal. On the basis of the

complaint, the police had also registered an F.I.R. under Section 354

I.P.C. against the petitioner. At the same time, the defendants/respondents

sent a notice to the petitioner to participate in a preliminary enquiry to be

held on 18.9.2008 and directed the petitioner to bring his wife as well

during the said proceedings. However, the petitioner was ill and,

therefore, sought an adjournment. The charge contained in the F.I.R. and

the preliminary enquiry were same and identical, therefore, cross

examination involved in cases would also be the same. In case, cross

examination was made in preliminary/departmental enquiry, it would

expose the proposed defence of the petitioner in the criminal case and

adversely affect his rights. He, accordingly, prayed for a decree for

permanent injunction so as to restrain respondents from holding

departmental/preliminary enquiry till the conclusion of the criminal case.

Along with the suit, the petitioner also filed an application for the grant of

ad interim injunction in his favour and against the respondents, but as
Civil Revision No. 6648 of 2008 -3-

mentioned above, the same was declined by the learned trial Court which

was upheld in appeal by learned lower appellate Court.

Learned counsel for the petitioner submitted that no

complaint, whatsoever, was made by the girl student, rather it was made

by her father and, that too, in collusion with a retired Principal of

Government College against whom the petitioner had deposed on

16.12.2005 by appearing before Additional Deputy Commissioner,

Gurgaon about certain irregularities committed by her as Principal of the

College in question. It is also submitted that no misconduct, as alleged,

had taken place within the premises of the College and, therefore,

departmental proceedings could not be initiated against the petitioner.

Finally, it was submitted that departmental proceedings were being

conducted after a period of two years and nine months from the date of

the alleged incident and in case the petitioner is required to be associated

in the same, that would expose his defence in the criminal case pending in

the Court against him under Section 354 I.P.C.

Though, the petitioner is being tried in a case under Section

354 I.P.C. but that by itself is no ground to order the stoppage of the

departmental proceedings as they can go on simultaneously with the

criminal trial. In Indian Overseas Bank, Anna Salai and another v. P.

Ganesan and others, 2008(2) Service Laws Reporter 385, it was held by

the Hon’ble Supreme Court that departmental and criminal proceedings
Civil Revision No. 6648 of 2008 -4-

can proceed simultaneously and standard of proof in disciplinary

proceedings and, that in a criminal trial, are different.

Only a preliminary enquiry is being conducted by the

Department. There is no rule or law that such proceedings had to be

initiated and completed within a particular time frame. Moreover, the

petitioner is not going to suffer, if he is asked by the Department to join in

the preliminary enquiry. Similarly, even if the allegations against the

petitioner pertain to an incident which had taken place in his house and

not in the premises of the College, that is no ground to accept the prayer

of the petitioner for the grant of an interim injunction so as to stall the

departmental proceedings. At the relevant time, the petitioner was posted

as a Lecturer in Government Post-Graduate College, Sector-9, Gurgaon.

He was said to have sexually harassed one of the girl students, who had

been coming to his house for attending tuition. Keeping in view the status

of the petitioner and his posting as a Lecturer in a College, a case was

prima facie made out for requiring him to participate in the preliminary

enquiry initiated in that respect.

Learned lower Courts have, rightly found that no prima facie

case was made in favour of the petitioner and the balance of convenience

was also not in his favour and he would not suffer any irreparable loss or

injury in case the injunction was not granted during the pendency of the

trial.

Civil Revision No. 6648 of 2008 -5-

No case for interference is made out in the findings arrived at

by the learned lower Courts, as the same do not suffer from any illegality

or infirmity.

The revision is without any merit and, therefore, dismissed.

However, nothing stated above, shall be construed as an

expression on the merits of the case.





                                                               ( T.P.S. MANN )
December 02, 2008                                                  JUDGE
satish




                     Whether to be referred to the Reporters : YES / NO