High Court Rajasthan High Court - Jodhpur

Samrath Singh vs State & Anr on 30 September, 2009

Rajasthan High Court – Jodhpur
Samrath Singh vs State & Anr on 30 September, 2009
                                   1

        IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                            JODHPUR.


                             O R D E R



    Samrath Singh             v.       State of Rajasthan & Anr.



               S.B.CIVIL WRIT PETITION NO.8249/2007
               under Article 226 of the Constitution
               of India.



    Date of Order             ::             30th September, 2009



                           P R E S E N T

                HON'BLE MR.JUSTICE GOVIND MATHUR


    Mr. PP Choudhary, for the petitioner.
    Mr. GR Kalla, for the respondents.

                               ....


    BY THE COURT :

REPORTABLE

The petitioner, an Additional Block Primary

Education Officer, was trapped for alleged involvement

in corrupt practices and, therefore, a criminal case

was registered against him for the offences punishable

under different provisions of the Prevention of

Corruption Act, 1988. He was also arrested and was

kept in judicial custody for a period of more than 48

hours. The incident of trap occurred in the month of

April, 2007.

2

The Commissioner, Secondary Eduction,

Government of Rajasthan, Bikaner, while exercising

powers under Rule 13 of the Rajasthan Civil Services

(Classification, Control & Appeal) Rules, 1958

(hereinafter referred to as “the Rules of 1958”)

passed the order dated 11.10.2007 placing the

petitioner under suspension w.e.f. 3.4.2007. To

question validity of the order aforesaid, this

petition for writ is preferred on following grounds:-

(1) the order impugned is bad being passed in

mechanical exercise of powers; and

(2) the order placing the petitioner under

suspension is bad being essentially an

administrative order, that could have not been

passed with retrospective effect.

As per counsel for the petitioner, the order

impugned placing the petitioner under suspension was

passed without examining the need to do so. It is

asserted that the suspension though is not a

punishment but is required to be effected with due

caution and vigilance and a civil servant could not be

placed under suspension without due application of

mind and without examining the need to do so. Reliance

is placed by counsel for the petitioner upon a
3

judgment of this Court in the case of Ashutosh Dashora

v. State of Rajasthan & Ors., SBCivil Writ Petition

No.473/2007, decided on 29.4.2008, holding therein

that “in every case, where the government servant is

facing trial for criminal charges, including the

charges relating to the Prevention of Corruption Act,

suspension is not must. The competent authority,

before placing an incumbent under suspension, must

consider its necessity. The unwarranted suspension of

a government servant not only deprives the employer

from utilizing his services but also put a burden on

public fund in the form of payment of subsistence

allowance. The Government must review the suspension

of the government servant time to time, and if it is

found that the suspension is not required, it should

be revoked.”

The argument is also substantiated by the law

laid down by this Court at Jaipur Bench, Jaipur in

Vishnu Kumar Gupta v. State of Rajasthan & Ors.,

SBCivil Writ Petition No.5350/2006, decided on

23.1.2009, laying down therein that “when there is no

allegation against petitioners that they had in any

manner at all delayed the progress in criminal case or

their continuance under suspension is requisite for a

fair trial of criminal case pending against them and

more-so there is no departmental proceeding initiated

against them while at the same time, the authority has

failed to exercise its powers U/r 13(5) of the CCA
4

Rules to review its decision for sufficient long time

of 4 & half years having elapsed by now and

petitioners are continuously attending criminal

proceedings in court concerned where they have been

requesting not to adjourn the case for one or the

other reason but where after challan being filed long

back on 06/05/06, charges have not yet been framed,

there appears to be no reasonable justification from

any angle which may considerably require to continue

their suspension any further.”

By placing reliance upon the judgment of this

Court in Chandan Mal Nawal v. State of Rajasthan &

Anr., reported in RLR 1987(1) 47, it is also argued

that the order of suspension is an administrative

order and no effect to that could have been given

retrospectively.

In reply, the stand of the respondents is

that as per Rule 13(2) of the Rules of 1958 a

government servant who is detained in custody whether

on a criminal charge or otherwise, for a period of

exceeding 48 hours, shall be deemed to have been

suspended with effect from the date of detention, by

an order of the authority competent to place a

government servant under suspension and shall remain

under suspension until further orders. In view of the

provision aforesaid the petitioner as a matter of fact

was facing suspension since remaining under judicial
5

custody for a term beyond 48 hours. It is also stated

that the Government of Rajasthan vide its circular

dated 11.10.2007 instructed that if a civil servant is

caught red-handed while taking bribe by the anti

corruption bureau, he should be placed under

suspension without any exception and the petitioner

was placed under suspension as per the thrust of the

circular aforesaid.

I have considered rival submissions.

Precisely the issue deserves consideration in

the instant matter is that whether the competent

authority under Rule 13 of the Rules of 1958 is

mandatorily required to place a government servant

under suspension on lodging a case for the offences

punishable under Prevention of Corruption Act or the

competent authority is required to apply its mind

objectively before taking any such action?

In general sense suspension means, a

temporary deprivation of the employee’s functions or

right to discharge his duties, but that does not

amount to lower down or reduction of his rank or

status. Such employee, though continuous to be in

employment but he is not permitted to work and is paid

only a subsistence allowance which is less than salary

and other admissible allowances for which he would

have been entitled in normal course. The suspension is
6

an interlocutory disciplinary measure to ensure free

and fair conduct of the inquiry or the prosecution, as

the case may be. It would be appropriate to place a

person under suspension if, (i)his continuance to the

office is likely to prejudice inquiry, investigation

or trial; or (ii)where his continuance in office is

likely to seriously subvert discipline in the office

concerned; (iii)where his continuance in the office

will be against the wider public interest; (iv)where a

prima facie case is found to initiate criminal/

departmental proceedings which are likely to lead to

his conviction and/or dismissal, removal or compulsory

retirement from service; or (v)where he is suspected

to have engaged himself in activities prejudicial to

the interest of the security of the State.

Beside the above general eventualities, a

public servant may also be suspended for misdemeanor

like; (i) an offence or conduct involving moral

turpitude; (ii) corruption, embezzlement or

misappropriation of the government funds, possession

of disproportionate assets, misuse of official powers;

(iii) serious negligence in discharging duty resulting

in considerable loss to the government or public at

large; (iv) desertion from duty; or (v) refusal or

deliberate failure to carry out return or other just

orders of the superior officers.

7

The concept of suspension during the inquiry

or trial is an important and larger objective of

ensuring free and fair conduct of proceedings. Where

serious allegations of misconduct are imputed or the

employee is undergoing trial for the grave charges, it

may be undesirable in the interest of service to

continue him on the post. In such circumstances,

suspension is a mode for fair and free inquiry as

otherwise it would be difficult to facilitate free

investigation. However, in every case of suspension

its desirability is required to be examined by the

competent authority by taking into consideration

existing facts. Although the suspension is not a

punishment specified, an order of suspension is not

required to be passed lightly or mandatorily in every

case of the circumstances referred above. Suspension

is not required to be resorted unless the allegations

against government servant are so serious that those

shakes public confidence in governance, if such

employee is permitted to continue in office till

establishment of his innocence. Before placing an

incumbent under suspension, various eventualities are

required to be taken into consideration by the

competent authority.

With the conceptual philosophy of suspension

as discussed above its application under Rule 13 of

the Rules of 1958 is required to be examined. As per

Rule 13-

8

“1.the Appointing Authority or any authority to which

it is subordinate or any other authority empowered by

the Government in that behalf may place a Government

Servant under suspension:

(a) where a disciplinary proceeding against him is

contemplated or is pending, or

(b) where a case against him in respect of any criminal

offence is under investigation or trial : Provided

that where the order of suspension is made by an

authority lower than the Appointing Authority, such

authority shall forthwith report to the Appointing

Authority the circumstances in which the order was

made. [Government of Rajasthan’s Decision–In exercise

of the powers conferred by sub-rule(1) of Rule 13 of

the Rajasthan Civil Services (Classification, Control

& Appeal) Rules, 1958 the State Government hereby

empowers the authority competent to impose any one of

the minor penalties specified in Rule 14 of the said

rules to place a Government Servant under suspension.

2.A Government Servant who is detained in custody,

whether on a criminal charge or otherwise, for a

period exceeding forty-eight hours shall be deemed to

have been suspended with effect from the date of

detention, by an order of the Authority competent to

place a Government Servant under suspension under sub-
9

rule(1) and shall remain under suspension until

further orders.

3.Where a penalty of dismissal, removal or compulsory

retirement from Service imposed upon a government

servant under suspension is set aside in appeal or on

review under these rules and the case is remitted for

further inquiry or action or with any other

directions, the order of his suspension shall be

deemed to have continued in force on and from the date

of the original order of dismissal, removal or

compulsory retirement and shall remain in force until

further orders.

4.Where a penalty of dismissal, removal or compulsory

retirement from service imposed upon a Government

servant is set aside or declared or rendered void in

consequence or by a decision of a Court of law and the

disciplinary authority, on a consideration of the

circumstances of the case, decides to hold a further

inquiry against him on the allegations in which the

penalty of dismissal, removal or compulsory retirement

was originally imposed, the Government servant shall

be deemed to have been placed under suspension by the

Appointing Authority from the date of the original

order of dismissal, removal or compulsory retirement

and shall continue to remain under suspension until

further orders.

10

5.An order of suspension made or deemed to have been

made under this rule may at any time be revoked by the

authority which made or is deemed to have made the

order by any authority to which that authority is

subordinate.”

Sub-rule(1) of Rule 13 empowers competent

authority with a broad discretion to place a

government servant under suspension in the event of

contemplation of pendency of disciplinary proceedings

or where a case against him in respect of criminal

offences under investigation or trial. The Government

of Rajasthan by circular dated 10.8.2001 provided

certain instructions to the competent authorities to

exercise powers under Rule 13 referred above. As per

circular dated 10.8.2001, it is clarified that if a

public servant is caught red-handed accepting bribe by

the Anti Corruption Bureau, then he should be placed

under suspension without any exception and the

suspension of such public servant should not be

revoked till his exoneration by the competent court.

The circular further provides that in any case where

sanction is granted for prosecution of a public

servant in a case relating to corruption, such public

servant should be placed under suspension compulsorily

and that should not be revoked till pendency of

criminal case before the court concerned. According to

circular dated 10.8.2001 a public servant should be

mandatorily placed under suspension, if a challan has
11

been filed before the competent court by the

prosecution against him relating to the offences of

murder, dowry, dowry death, rape and other offences

involving moral turpitude and the public servant

placed under suspension for the reasons aforesaid

should be continued as such till his exoneration.

              It     is     pertinent            to     note        here    that       the

circular       in     question          at       the     one        hand     restricts

discretion of the competent authority as given under

Rule 13 to place an incumbent under suspension and at

the same time also snatches away the power of the

competent authority to revoke such suspension as

prescribed under Rule 13(5) of the Rules of 1958. True

it is, suspension of a civil servant is an

administrative action and the government is having

ample power to provide necessary guidelines to the

competent authorities for exercising powers as per

Rule 13, but at the same time it is also well settled

that the administrative instructions can always be

given to fill up the unoccupied field, however, such

instructions in no way encroach the space already

under occupation of an statute. In the present case

the circular dated 10.8.2001 nowhere provides

instructions to the competent authority as to how

powers under Rule 13 are required to be exercised, but

it imposes mandate upon the discretion of the

competent authority. Such imposition of a mandate over

statutory discretion is not permissible under
12

administrative jurisprudence. The State Government

would have been right in providing guidelines or a

mode to exercise discretion under Rule 13 of the Rules

of 1958. The State Government could have given

instances and instructions to the competent authority

to exercise its discretion to place an incumbent under

suspension in particular circumstances but not an

order to place government servant under suspension

mandatorily in specific cases. It is for the competent

authority to examine facts of each and every case and

to settle desirability to place an incumbent under

suspension by applying objective discretion. The

suspension of an employee, looking to the facts and

circumstances of the case may be desired urgently or

on emergent basis but in those circumstances also the

competent authority must record its satisfaction for

exercising powers under Rule 13. If such satisfaction

is not recorded and suspension is made merely on basis

of the instructions given in circulars or merely by a

word of mouth or by slip of pen, then that is nothing

but colourable exercise of power. In the present case

it is nowhere said by the respondents that before

placing the petitioner under suspension the

desirability to do so was objectively considered. It

is specific case of the competent authority that he

placed the petitioner under suspension as per

instructions of the Government of Rajasthan.
13

From the averments made in reply to the writ

petition it also appears that the respondents simply

acted upon the circular dated 11.10.2007 and placed

the petitioner under suspension. It also appears that

the order impugned was passed with retrospective

effect by treating the petitioner under suspension

from the date he was arrested by the Anti Corruption

Bureau. As a matter of fact the deeming provision

under Rule 13(2) of the Rules of 1958 is having no

role in present case as the petitioner after getting

released from judicial custody was permitted to resume

the duties. The work done by the petitioner while

holding the post could not be undone by giving

retrospective effect to the suspension. Beside that,

no order placing the petitioner under suspension was

passed by the competent authority when the petitioner

was in judicial custody or immediately after his

release and before resuming the duties. In such

circumstances, the deeming provision as relied upon by

the respondents is having no consequence.

In view of whatever discussed above, it

appears that the order impugned has been passed

without proper application of mind. Consequently, this

petition for writ succeeds and further continuation of

the petitioner under suspension in pursuant to the

order dated 11.10.2007 is declared unwarranted. The

respondents are directed to revoke suspension of the

petitioner forthwith. It shall be open for the
14

competent authority to examine all the existing

circumstances and to place the petitioner under

suspension by proper exercise of the powers as per

Rule 13 of the Rules of 1958, if so is desirable and

required in interest of service.

No order to costs.

( GOVIND MATHUR ),J.

kkm/ps.