High Court Madhya Pradesh High Court

Narayan Singh Malviya vs The State Of Madhya Pradesh on 30 June, 2010

Madhya Pradesh High Court
Narayan Singh Malviya vs The State Of Madhya Pradesh on 30 June, 2010
                                    1




                           W.P No.5940/2010
30.06.2010

       Heard Shri Sujoy Paul, learned counsel for the petitioner, on

the question of admission.

       The petitioner, who is working on the post of Assistant Grade-II

in the office of Chief Medical and Health Officer, Raisen, has filed this

petition being aggrieved by order dated 25.4.2008 whereby a charge-

sheet has been issued to him by the respondent no.2 Collector. The

aforesaid order is being challenged on the ground that the Collector

has no authority or power to issue such a charge sheet to the

petitioner as his disciplinary authority is the State Government.

The brief facts, leading to the filing of the present petition, are

that the petitioner, who is working as an Assistant Grade-II in the

office of respondent no.3, was attached to perform election duties in

the office of the District Election Officer temporarily. However, he was

not relieved by respondent no.2 despite completion of the election

work to join his substantive post and, therefore, the petitioner filed a

writ petition before this Court which was registered as W.P

No.146/2010(S) and was disposed of by order dated 8.1.2010 with a

direction to respondent no.2 Collector to pass appropriate orders with

regard to repatriation of the petitioner to his original substantive post

within ten days of receipt of the order.

It is submitted that in compliance of the order passed by this

Court, the petitioner was relieved and was permitted to join his

substantive post, but the Collector, being annoyed by the filing of the
2

writ petition by the petitioner, issued the impugned charge sheet on

25.4.2008 without any authority or jurisdiction.

It is submitted by the learned counsel for the petitioner that the

petitioner’s disciplinary authority and competent authority is the State

Government whereas the impugned charge-sheet has been issued by

the Collector without any authority of law and, therefore, the same be

quashed. The petitioner has also challenged the veracity and

correctness of the charges levelled against him and submitted that the

charges being meritless, the charge sheet deserves to be quashed.

In support of his submission the petitioner has filed Annexure P-3

dated 23.5.96 by which the State Government has empowered the

Collector of the District to suspend all Class-III and IV employees

within their jurisdiction and to impose only minor punishment

mentioned under Rule 10 of the M.P. Civil Services (Classification,

Control and Appeal) Rules, 1966 (hereinafter referred to as the Rules

of 1966).

It is submitted that the Collector having been conferred only

with the powers to impose minor penalties could not have issued the

impugned charge sheet wherein serious charges which may lead to

imposition of major penalty have been levelled against the petitioner.

It is settled law that this Court is not required to interfere in the

issuance of a charge sheet or to look into the correctness or veracity

of the charges levelled against an employee at the stage of issuance

of a charge sheet as the Court does not function as a disciplinary
3

authority while exercising jurisdiction under Articles 226 and 227 of

the Constitution of India.

The allegation that the charge sheet has been issued to the

petitioner only on account of the fact that he had obtained orders from

this Court regarding his posting is perse misconceived inasmuch as

the charge sheet was issued to the petitioner on 25.4.2008 i.e. much

prior to the date of the order issued by this Court on 8.1.2010 directing

posting of the petitioner. The only issue required to be considered

and decided by this Court is the issue of jurisdiction raised by the

petitioner in the petition.

Rule 2(d) of the Rules of 1966 defines “disciplinary authority” to

mean the authority competent under the rules to impose on a

Government servant any of the penalties specified in Rule 10 and,

therefore, the word “disciplinary authority” includes the authority

empowered to impose both major as well as minor penalties.

Rule 14(3) and (4) of the Rules of 1966 provides that the

disciplinary authority, where it proposes to hold an enquiry against a

Government servant, shall draw up and shall deliver or cause to be

delivered to the Government servant a charge sheet. The Rule uses

the word “disciplinary authority” which means the authority

empowered to impose any of the penalities enumerated in Rule 10

whether they be minor or major.

In view of the aforesaid provisions of the Rules, as the

Collector has been empowered to impose minor penalties

enumerated under Rule 10 by order dated 23.5.96 Annexure P-3,
4

therefore he being the disciplinary authority, has the jurisdiction and

authority to issue the charge sheet to the petitioner in view of the

provisions of Rules 2(d) and 14 of the Rules of 1966 and it cannot be

said that the Collector has no jurisdiction or authority to issue the

charge sheet under the Rules.

In view of the aforesaid analysis of the provisions of Rules 2(d)

and 14 of the Rules of 1966, the contention of the petitioner regarding

lack of jurisdiction or authority of the Collector is misconceived and is

rejected.

The petition, filed by the petitioner, is accordingly dismissed

with the observation that the petitioner shall be at liberty to take up all

objections in respect of the charge sheet before the competent

authority in accordance with the procedure prescribed by the Rules.

C.C as per rules.

( R. S. JHA )
JUDGE
mms/-