High Court Punjab-Haryana High Court

P.K. Prashar vs Union Of India And Others on 30 July, 2008

Punjab-Haryana High Court
P.K. Prashar vs Union Of India And Others on 30 July, 2008
CWP No. 12915 of 2005                             (1)

            IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                          CHANDIGARH


                               CWP No. 12915 of 2005
                               Date of Decision: 30-07-2008


P.K. Prashar                                            ......Petitioner

             Versus

Union of India and others                               .....Respondents


Coram:       HON'BLE MR. JUSTICE HEMANT GUPTA
             HON'BLE MR. JUSTICE AJAY TEWARI


Present:     Shri T.P.S. Chawla, Advocate, for the petitioner.


1. Whether Reporters of local papers may be allowed to see the
   judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?


HEMANT GUPTA, J.

The challenge in the present writ petition is to the order

dated 25.12.2003 (Annexure P.12) passed by the Central Administrative

Tribunal, Chandigarh Bench, Chandigarh (hereinafter referred to as `the

Tribunal’) in an Original Application filed by the petitioner and to the

order dated 23.2.2005 (Annexure P.14) passed in the review application

filed by the petitioner to seek review of the earlier order passed by the

Tribunal.

The petitioner was charge-sheeted on 29.12.1994. The first

allegation was that goods worth Rs.3,350/- were found in excess than

the goods already examined and reported by one Surbir Singh Jaimal

Singh, holder of Afgan passport. The another allegation was that the

goods worth Rs.850/- were found from petitioner and thus, he has kept

goods, which were not authorised by law.

The petitioner denied the charges but an Inquiry Officer was

appointed, who has given his report (Annexure P.2) on 21.11.1996. The
CWP No. 12915 of 2005 (2)

said inquiry report was not accepted by the Disciplinary Authority and a

disagreement note was communicated to the petitioner vide

communication dated 25.2.1999. The petitioner submitted a detailed

reply. But to an order of punishment of censure was imposed upon the

petitioner vide order dated 5.4.1999. The said order was maintained in

appeal and revision as well.

The petitioner invoked the jurisdiction of the Tribunal

challenging the order of punishment but the same remained

unsuccessful before the Tribunal vide order Annexure P.12. The

petitioner challenged the order passed by the Tribunal before this Court

raising an argument that no specific reasons have been recorded in the

disagreement note and that the opinion of the Central Vigilance

Commission, taken by the disciplinary authority has not been

communicated to the petitioner. The writ petition filed by the petitioner

was withdrawn to enable the petitioner to approach the Tribunal by way

of a review application as the points raised before this Court were not

raised before the Tribunal. Consequently, the review application was

filed, which has been declined on the ground that the Original

application has been decided on the basis of the facts and circumstances

brought out in the Original Application and the pleadings made during

the course of arguments. It was found that the inquiry has been

conducted strictly in accordance with the Rules and after following the

principles of natural justice and that the applicant was given due

opportunity to explain his conduct and was also furnished the reasons

for disagreement by the Disciplinary authority along with the report of

the Inquiry Officer.

Learned counsel for the petitioner has pointed out that the

reasons of disagreement recorded are nothing but the charges, which

were part of the charge-sheet. The Disciplinary Authority has not

recorded any single reason to disagree with the finding recorded by the
CWP No. 12915 of 2005 (3)

Inquiry Officer. The order communicating the dissent with the Inquiry

Officer’s report reads as under:-

“Please find enclosed Inquiry Report dated 21.11.96
submitted by the Inquiring authority in the above
referred case.

2. The undersigned, being disciplinary authority in
the case, is not in agreement with the report of
Inquiring Authority to the extent that while functioning
as Baggage Officer at Land Customs Station, Attari
Rail on Counter No. 2 on 30.5.1994 Sh. P.K. Prashar
did not properly examine the baggage of incoming
passenger namely Sh. Surbir Singh, which on re-
examination was found excess worth Rs.3530/- and
further he had also kept a card board box containing
goods valued at Rs.850/- in the drawer of the Counter
No.2 which he admitted, and thereafter failed to bring
it to the notice of the Preventive Staff of the station till
the same was recovered by the preventative staff on
checking of the drawer of the said counter.

3. Therefore, he failed to maintain devotion to duty
and, is liable for penal action under CCS (CCA) Rules.

4. He is, therefore, directed to submit within 10
days of receipt of this letter his written statement of
defence on the above points as well as on the Inquiry
Report. In case no communication is received within
the stipulated period the case will be decided on the
basis of evidence available on record.”

A perusal of the said note shows that the Disciplinary

Authority has not adverted to any of the findings recorded by the Inquiry

Officer to give any reasons as to why such findings are not sustainable,

but proceeded to impose the punishment of censure. It only reproduces

the allegations as contained in the charge-sheet. Such aspect is

apparent on record. Therefore, the said reasons of disagreement are in

violation of the principles of natural justice as explained by the Hon’ble

Supreme Court in Punjab National Bank and others v. Kunj Behari
CWP No. 12915 of 2005 (4)

Misra, (1998) 7 Supreme Court Cases 84. Reasons of disagreement

are to be recorded in respect of findings recorded by the Inquiry Officer.

Without discussing evidence or findings, mere reproduction of charges

does not satisfies the requirement of reasoned disagreement note.

Therefore, we are of the opinion that the process adopted by the

Disciplinary Authority violates the principles of natural justice and

cannot be sustained in law.

In view of the above, we are of the opinion that the orders

passed by the Tribunal (Annexures P.12 and P.14), cannot be sustained

in law. The same are accordingly set aside, while setting aside the the

order of punishment of censure and consequent orders passed in appeal

and revision as well. After setting aside the aforesaid orders, the matter

is remitted back to the Disciplinary Authority to consider the report of

the Inquiry Officer and to take further action, as may be permissible in

accordance with law.

Disposed of in the above terms.

(HEMANT GUPTA)
JUDGE

(AJAY TEWARI)
JUDGE

30-07-2008
ds