High Court Patna High Court - Orders

Dr.Madan Mohan Dubey vs The State Of Bihar &Amp; Ors on 7 April, 2011

Patna High Court – Orders
Dr.Madan Mohan Dubey vs The State Of Bihar &Amp; Ors on 7 April, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.13187 of 2008
             Dr. Madan Mohan Dubey, Son of Late Krishna Kumar Dubey, resident of
             67 M.I.G., Kankarbagh Colony, Patna-800023.            -Petitioner.

                                     VERSUS

         1. The State of Bihar.
         2. The Commissioner-cum-Secretary, Department of Health and Family Welfare,
            Government of Bihar, New Secretariat, Patna.
         3. Deputy Secretary, Department of Health and Family Welfare, Government of
            Bihar, New Secretariat, Patna.                             -Respondents.

                                      -----------

For the Petitioner : Mr. Madan Mohan Dubey (in person).

                      For the State      : Mr. Prabhat Kumar, AC to GA-2.
                                      -----------

04   07.04.2011                  The petitioner has come to this Court challenging the

order dated 16.04.2004 as passed by the State (Annexure-12) as well

as the order dated 01.02.2008 (Annexure-15) by which State has

refused to recall the said order, upon representation being filed,

pursuant to orders of this Court. It may be noted that the petitioner

was punished in the departmental proceedings with reduction of his

pensionary benefits by 50%. That is a subject matter of separate writ

petition.

What happened in the present case is that with an order

withholding 50% of the pensionary benefits, the disciplinary

proceedings were concluded by order dated 13.01.2004. The

petitioner, while in service, was suspended. Pending departmental

proceedings, he superannuated. While being suspended, the

disciplinary proceedings were carried out with the aid of Rule-43(b) of

the Pension Rules. Upon superannuation, the suspension itself lapsed

and ordinarily the petitioner was entitled to receive such remuneration
-2-

for the period of suspension but not such payments were made.

Punishment order was passed on 13.01.2004 but no order withholding

the payment of suspended period having been passed, the disciplinary

proceeding came to an end. Petitioner then asked for payment of such

remuneration of suspended period which he has become entitled to. In

addition making the said payment on 16.04.2004 (Annexure-12), a

fresh order was passed wherein it was ordered that nothing more is

paid for the period of suspension. Petitioner assailed the order before

this Court. This Court directed the petitioner to represent before the

authority against the said order and the authorities were directed to

consider the matter. The case was, thus, disposed of by this Court.

Upon petitioner’s representation dated 01.02.2008 (Annexure-15), an

order was passed refusing to recall the order as such.

In my view, this case calls for intervention. It is well

established that a person can remain suspended only while he was in

service. The moment he superannuates, the master-servant

relationship comes to an end. The suspension automatically stands

revoked. The effect would be that the petitioner would become

entitled to due payment of due remuneration of suspension period as a

matter of course. Rule-97 of the Bihar Service Code would not apply

to such a situation because the application of Rule-97 of the Service

Code is dependent upon reinstatement. The consequence of orders

passed in disciplinary proceeding does not arise in the facts of the

present case. There is no question of reemployment as the employee

superannuated. It is, therefore, settled principle that in such an event
-3-

the employee becomes entitled to full payment. Now if for any reason

this payment has been denied to the employee can it without hearing

him or without giving notice to him. The answer is no for the simple

reason that the action of withholding payments amounts to civil

consequences and it is settled law that no order which has adverse civil

consequences can be passed without hearing. This is basic principle of

natural justice. It is equally well established that an order passed in

course of violation of natural justice is void-ab-initio. That being so,

the order dated 16.04.2004 passed by the State, as contained in

Annexure-12, is void-ab-initio. If we refer to the subsequent order by

which the State has refused to recall the order, it would show that

primarily State has passed this order on the assumption that the

Central Bureau of Investigation has found petitioner guilty. This is

virtually on the ground that the Central Bureau of Investigation found

no evidence of any culpable action against the petitioner. The

petitioner is completely exonerated of any criminal liability as far back

and petitioner was discharged by the C.B.I. Court in the criminal

prosecution but still the C.B.I. maintains that there were certain other

irregularities for which petitioner can be proceeded departmentally and

with such an order withholding of payment of suspension period, as

held by me above, such an order cannot be passed after superannuation

as Rule-97 is not applicable as there is no reinstatement in this case.

Thus, for the reasons aforesaid, the writ petition is

allowed and Annexures-12&15 are quashed. It is directed that the

petitioner is entitled for full payment of remuneration for the period he
-4-

remained suspended. State would ensure payment within three months

from the date of production of a copy of this order before the

Secretary, Department of Health and Family Welfare, Government of

Bihar, Patna.

Trivedi/                      (Navaniti Prasad Singh, J.)