High Court Punjab-Haryana High Court

Parjinder Singh vs The Punjab State And Others on 5 March, 2009

Punjab-Haryana High Court
Parjinder Singh vs The Punjab State And Others on 5 March, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH.


                                        R.S.A. No.2348 of 2005
                                        Date of Decision: 5.3.2009


             Parjinder Singh.
                                            ....... Appellant through Shri
                                                    H.S.Gill, Senior Advocate
                                                    with Shri K.B.S.Mann and
                                                    Shri Vivek Goyal,
                                                   Advocates.

                   Versus

             The Punjab State and others.

                                            ....... Respondents through Shri
                                                    N.S.Virk, Additional
                                                    Advocate General, Punjab.


      CORAM: HON'BLE MR.JUSTICE MAHESH GROVER

                                ....

             1. Whether Reporters of Local Newspapers 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?

                                ....

Mahesh Grover,J.

This appeal is directed against the judgments and decrees dated

22.5.2004 and 17.2.2005 passed respectively by the Additional Civil Judge

(Senior Division), Kapurthala (hereinafter described as `the trial Court’) and

the District Judge, Kapurthala (referred to hereinafter as `the First Appellate

Court’) whereby the suit and the appeal of the plaintiff-appellant have been

dismissed.

The appellant filed a suit praying therein that order dated

8.5.1997 passed by the Senior Superintendent of Police, Jagraon (for short,

the punishing authority’) dismissing him from service, as also order dated
R.S.A.No.2348 of 2005

-2-

….

27.8.1997 vide which Deputy Inspector General of Police, Ludhiana Range,

Ludhiana (for brevity, `the appellate authority’) dismissed his appeal and

order dated 10.2.1998 of the Inspector General of Police, Punjab, whereby

his revision was rejected, be declared as illegal, null & void,

unconstitutional, discriminatory, mala fide, against the service rules, unjust,

against principles of natural justice & ineffective and that he continues in

service as Constable and was entitled to all rights, privileges and other

service benefits.

The appellant was appointed as Constable in Punjab Police on

16.11.1992. According to him, he fell ill on 19.7.1996 and after informing

his superior, he went to Raikot town for medical help from where he was

advised to go to Jalandhar for seeking expert medical treatment. It was

averred by the appellant that after recovery, he joined duty on 13.8.1996,

but he was again taken ill on 20.10.1996 and with the permission of his

Station House Officer, went to Jalandhar for treatment and reported back on

6.11.1996. However, the aforesaid periods were treated as absence from

duty without permission and an enquiry was conducted, which, according to

him, was contrary to the provisions of law and violative of the principles of

natural justice. In the said enquiry, the appellant was held guilty of the

charges levelled against him and consequently, the punishing authority

issued a show cause notice to him on 12.4.1997. A reply to the show cause

notice was submitted by the appellant wherein he pleaded innocence, but

the punishing authority found the same unsatisfactory and passed the order

of dismissal on 8.5.1997 and it was also directed that the periods from
R.S.A.No.2348 of 2005

-3-

….

19.7.1996 to 12.8.1996 and 20.10.1996 to 6.11.1996 be not treated as duty

period. The appeal and the revision filed by the appellant were dismissed by

the appellate and revisional authorities, compelling him to file the suit. It

was also alleged that the reply submitted by the appellant was not

considered at all and that the punishing authority, while passing the order of

dismissal, took his previous conduct into consideration.

Upon notice, the respondents appeared and filed their written

statement denying the averments of the appellant. The factum of the

appellant joining service on 16.11.1992 was admitted and it was stated that

he was not a good police official and was a habitual absentee. The details

of absence as pleaded in the written statement were as follows:-

1. From 17.5.1994 to 19.5.1994 = 3 days

2. From 8.5.1994 to 11.5.1994 = 4 days

3. From 15.6.1995 to 19.6.1995 = 4 days

4. From 30.7.1995 to 31.7.1995 = 2 days

5. From 17.8.1995 to 24.8.1995 = 7 days

6. From 24.10.1995 to 30.10.1995= 6 days

7. From 10.8.1995 to 12.8.1995 = 2 days

8. From 14.1.1996 to 16.1.1996 = 2 days

9. From 27.1.1996 to 28.1.1996 = 1 day

Besides the above periods of absence which were treated as

leave without pay, the appellant was stated to have remained absent from

duty with effect from 18.11.1995 to 11.1.1996, i.e., for 55 days for which a

regular departmental enquiry was conducted against him and his one year
R.S.A.No.2348 of 2005

-4-

….

approved service was forfeited by the punishing authority vide order dated

1.11.1996 and the period of absence was treated as non-duty period.

The respondents also averred that the appellant had absented

himself from 13.3.1996 to 30.3.1996, i.e., for 16 days, 18 hours and 10

minutes, which period was treated as non-duty period.

It was denied that the appellant had gone for medical treatment

during the periods of absence in question after informing his superiors and

since his absence from duty was willful, an enquiry was got conducted in

which an appropriate opportunity was given to him to plead his case and

after following the entire procedure of law and taking into account the

periods of absence from duty, the order of dismissal was passed. The orders

by which his appeal and the revision were dismissed were also sought to be

justified on the ground that the same were in conformity with the provisions

of law.

Both the parties went to trial on the following issues:-

1. Whether the order dated 8.5.1997, order dated 27.8.1997 and

order dated 10.2.1998 are illegal, void, unlawful?OPP

2. If issue no.1 is proved, whether the plaintiff is entitled to

the benefit of service?OPP

3. Whether the present suit is not maintainable in the present

form?OPD

4. whether the court has no jurisdiction to try the suit?OPD

5. Relief.

After appraisal of the evidence on record, the trial Court, as
R.S.A.No.2348 of 2005

-5-

….

also the First Appellate Court, came to the conclusion that the orders

assailed by the appellant were passed after following the due process of law

and after establishing the charges against him. Consequently, the suit and

the appeal of the appellant were dismissed.

This has resulted in the instant appeal by the appellant.

Learned counsel for the appellant referred to the order of

dismissal passed by the punishing authority to contend that the previous

conduct of the appellant had been taken into consideration while passing the

same even though the charge against him pertained to the periods from

19.7.1996 to 12.8.1996 and 20.10.1996 to 6.11.1996. He further

contended that once the charge was limited to these periods, the previous

conduct could not have been taken into consideration without the same

being put to him and without affording him an opportunity to rebut the

allegations of previous absence. To bring home this argument, learned

counsel for the appellant relied upon a Division Bench judgment of this

Court in the Inspector General of Police, Punjab Versus Balbir Singh, 1973

(2) S.L.R. 271, wherein it was observed in paragraph 10 as under:-

“10. We feel that it is not necessary to decide this question for

the simple reason that the order of the Inspector General of

Police in revision cannot be maintained, because while dealing

with the revision- cum- mercy petition, he took into

consideration the so- called chequered service records of the

petitioners which, as observed by the learned Single Judge, did

not form part of the charge and was not gone into by the
R.S.A.No.2348 of 2005

-6-

….

Enquiry Officer and the petitioners were also not given any

opportunity to meet this aspect of the case. Consequently, in

view of the observations of their Lordships of the Supreme

Court in K. Mache Gowda’s case (supra) which were referred to

in Amar Nath’s case (supra), decided by the learned Single

Judge, the two writ petitions had to be accepted and the

revisional order of the Inspector General of Police had to be

quashed. It would be open to the Inspector General of police to

go into the whole question including the instructions of 1961

issued by the Inspector General of police, referred to above,

and to decide once again not only about the misconduct of the

two petitioners, but also about the proper punishment that is to

be inflicted. The question, whether in the circumstances of the

case, the departmental authorities could or could not arrive at

the conclusion that the misconduct of which the petitioners

were found to be guilty did or did not amount to gravest act of

misconduct within the meaning of rule 16.2 of the Rules must

be left open. Normally speaking, this court would be most

reluctant to go into the question of the nature of the misconduct

after the matter has been dealt with by the authorities, yet, there

may arise a case where the conclusion arrived at is such that the

same cannot possibly be maintained. However, as stated above,

it is not necessary for us to decide this point in the present case,

at this stage.”

R.S.A.No.2348 of 2005

-7-

….

It was further contended by the learned counsel for the

appellant that in view of the law laid down in the aforementioned case, the

suit of the appellant deserved to be decreed by setting aside the orders which

were assailed therein.

On the other hand, learned counsel for the respondents referred

to the repeated absence of the appellant and contended that this amounted to

gravest act of misconduct within the meaning of Rule 16.2 of the Punjab

Police Rules (for short, `the Rules’) and that such a person, who was given

to absence from duty, could not be retained in the police force. That apart, it

was contended that the proper procedure had been followed before the

order of dismissal was passed. It was further submitted that the appellant did

not avail of the opportunities given to him by the enquiry officer and also

the officers, authorities concerned who passed the orders. Accordingly, it

did not lie in the mouth of the appellant now to say that the principles of

natural justice stood violated.

To support his contentions/ submissions, learned counsel for

the respondents placed reliance on State of U.P. And others Versus Ashok

Kumar Singh and anothers, AIR 1996 S.C. 736 and Maan Singh Versus

Union of India and others, (2003) 3 S.C.C. 464.

In Ashok Kumar Singh’s case (supra), it was observed in

paragraph 8 of the judgment as under:-

“We are clearly of the opinion that the High Court has exceeded

its jurisdiction in modifying the punishment while concurring

with the findings of the Tribunal on facts. The High Court
R.S.A.No.2348 of 2005

-8-

….

failed to bear in mind that the first respondent was a police

constable and was serving in a disciplined force demanding

strict adherence to the rules and procedures more than any other

department. Having noticed the fact that the first respondent has

absented himself from duty without leave on several occasions,

we are unable to appreciate the High Court’s observation that

his absence from duty would not amount to such a grave

charge. Even otherwise on the facts of this case, there was no

justification for the High Court to interfere with the punishment

holding that the punishment does not commensurate with the

gravity of the charge especially when the High Court concurred

with the findings of the Tribunal on facts. No case for

interference with the punishment is made out.”

In Maan Singh’s case (supra), their Lordships of the Apex

Court in paragraph 11 of the judgment observed as follows:-

“11. Relying on State of Punjab v. Ram Singh, Ex-Constable,

(1992) 4 S.C.C. 54, one of the arguments advanced before us is

that it is only in cases where the misconduct is of the gravest

kind an order of dismissal shall be made. This case was decided

in the context of Rule 16.2(1) of the Punjab Police

Manual,1934, Vol.II. The said Rule reads as follows:

`Dismissal shall be awarded only for the gravest acts of

misconduct or as the cumulative effect of continued

misconduct proving incorrigibility and complete
R.S.A.No.2348 of 2005

-9-

….

unfitness for police service. In making such an award

regard shall be had to the length of service of the

offender and his claim to pension.’

After analysing the said provision, this Court in Ram Singh

case,held that Rule 16.2(1) consists of two parts, firstly,

dismissal shall be awarded for the gravest acts of misconduct

and, secondly, cumulative effect of continued misconduct

proving incorrigibility and complete unfitness for police

service and the length of service of the offender and his claim

for pension should be taken into account in an appropriate

case. The second part is referable to a misconduct which, by

itself, may not warrant an order of dismissal and may be a

ground to take a lenient view of giving an opportunity to

reform and even after giving such opportunities, if the

delinquent officer is proved to be incorrigible and found

completely unfit to remain in service then in order to maintain

discipline in the service appropriate punishments can be given.

Therefore, when the charge against the appellants in each of

these cases is habitual absence for long periods on several

occasions unauthorisedly, the view taken by the disciplinary

authority is justified.”

I have thoughtfully considered the rival contentions and have

gone through the whole record.

A perusal of the judgment of the trial Court reveals that the
R.S.A.No.2348 of 2005

-10-

….

appellant was given sufficient opportunity to off-set the charges against him.

The testimony of the appellant himself is revealing and the same has been

noticed in paragraphs 8 and 9 of the judgment of the trial Court, which are

extracted hereunder so as to understand with some clarity as to how the

enquiry officer dealt with the matter:-

“8. In his cross-examination, PW2 has stated that it is correct

that departmental inquiry against him was conducted. He has

further deposed that it is incorrect that charge sheet, list of

documents, list of witnesses was supplied to him during the

inquiry. But from the perusal of the inquiry file, it is clear that

plaintiff has got recorded his statement on 7.1.1997, to the

effect that he was supplied copy of charge sheet, copy of list

of witnesses as per rules and list of witnesses on the inquiry

file also bears the signatures of the plaintiff on 7.1.1997, to

the effect that he received copy of list of witnesses on

7.1.1997. In his cross-examination, PW2 has stated that it is

incorrect that he was given opportunity to cross-examine the

witnesses during the inquiry. But from the perusal of inquiry

file, it is clear that plaintiff has been given opportunity to

cross-examine all the witnesses,though the plaintiff has not

cross-examined the witnesses and plaintiff has signed all the

pages on which evidence of the witnesses were recorded

during the inquiry and he has put his signatures to the effect

that he does not want to cross-examine the witnesses. In his
R.S.A.No.2348 of 2005

-11-

….

cross-examination, PW2 has admitted that it is correct that he

was given show cause notice before passing the impugned

order by S.S.P.Jagraon and he have reply to the show cause

notice. PW2 has stated in his cross-examination that he was

not given personal hearing by S.S.P. Jagraon before passing

the impugned order. From the perusal of the show cause

notice which is in the inquiry file, it is clear that in the show

cause notice, plaintiff was directed to appear in person before

S.S.P.Jagraon for personal hearing within 10 days from the

service of show cause notice. From the perusal of impugned

order passed by S.S.P. Jagraon dismissing plaintiff from the

service it is clear that plaintiff did not appear in person before

S.S.P.Jagraon for personal hearing.

9. Plaintiff has also examined Dr.Amarjit Singh as PW1, who

has proved on the file medical certificate issued by him from

19.7.96,which is Ex.P1 and medical certificate issued for two

weeks on 20.10.96, which is Ex.P2. In his cross-examination,

PW1 has admitted that he did not appear before the inquiry

officer during inquiry against Parjinder Singh plaintiff. PW1

has also stated that original record of his clinic regarding

medical certificate and treatment given to the plaintiff was

misplaced during renovation of his clinic during the year

1997.”

The above extracted portion of the judgment of the trial Court
R.S.A.No.2348 of 2005

-12-

….

shows that the appellant himself left no room for doubt that sufficient

opportunity was given to him to explain his conduct. It is apparent that the

appellant was not interested in availing of the opportunities given to him by

the enquiry officer to meet the allegations against him. In this view of the

matter, the contention of the learned counsel for the appellant that the

principles of natural justice have been violated simply because other

material, i.e., the previous record was not put to the appellant, but which

formed the basis of the order of dismissal, can hardly be termed to be a

legitimate one. This has to be tested in view of the details of the repeated

absence which were given in the written statement, which have been

reproduced hereinabove. Even though the appellant denied the details of the

absence in his replication, yet, he did not produce any evidence to show that

the same were false. The conduct of the appellant during the course of

enquiry was such that it amounted to virtual defiance of the proceedings. He

did not even produce the medical evidence in support of his claim that he

was ill and except for the mode of denial that he was in, there was no other

evidence produced. The observations of the Apex Court made in Ashok

Kumar Singh’s case (supra) that a person belonging to the disciplined force

is expected to adhere to certain norms, are, therefore, clearly attracted to the

facts of this case and it cannot be said that the respondents either exceeded

themselves or violated the principles of natural justice while basing their

opinion on the previous conduct of the appellant. It is the prerogative of the

employer to conclude whether he wishes to retain a person in service if he is

proved to be a dead wood or not and especially in cases where the service of
R.S.A.No.2348 of 2005

-13-

….

a disciplined force is at stake, the standard of adherence to the norms of duty

are much more challenging and demanding.

On the basis of the above discussion, no infirmity is found in

the findings recorded by the Courts below.

No substantial question of law, therefore, arises for

determination in this appeal, which is held to be without any merit and is

dismissed.

March 05,2009                                     ( Mahesh Grover )
"SCM"                                                 Judge