Supreme Court of India

Union Of India vs Rajiv Kumar Bani Singh on 18 July, 2003

Supreme Court of India
Union Of India vs Rajiv Kumar Bani Singh on 18 July, 2003
Author: J Arijit Pasayat
Bench: Doraiswamy Raju, Arijit Pasayat.
           CASE NO.:
Appeal (civil)  5007 of 2003
Appeal (civil)  5008 of 2003

PETITIONER:
Union of India							

Union of India and Ors.					


RESPONDENT:
Vs.

Rajiv Kumar							

Bani Singh	


DATE OF JUDGMENT: 18/07/2003

BENCH:
DORAISWAMY RAJU & ARIJIT PASAYAT.				


JUDGMENT:

J U D G M E N T

WITH

(Arising out of SLP(C) No. 4491 of 2003)

(Arising out of SLP(C) 12703/2003 (CC.5872/2003)

ARIJIT PASAYAT,J

Delay condoned in SLP(C)………/2003 (CC 5872/2003).

Leave granted.

The basic issue in these two appeals relates to the

scope and ambit of Sub-Rule (2) of Rule 10 of the Central

Civil Services (Classification, Control and Appeal) Rules,

1965 (in short the ‘Rules’) vis-à-vis other provisions of

the said Rule.

Division Bench of the Delhi High Court by the impugned

judgment in each case held that Sub-Rule (2) of Rule 10 does

not contain any provision wherefrom it can be deduced that

the deemed suspension for custodial detention exceeding

forty eight hours would continue until it is withdrawn. It

was further held that on a plain reading of the said

provision it is clear that the same comes to an end by

operation of law after release of the employee from

detention.

Factual scenario is almost undisputed and needs to be

noted in brief.

Respondent-employee in each case was arrested and

detained in custody for a period exceeding 48 hours. With

reference to Sub-Rule (2) of Rule 10, the order was passed

in each case indicating that in view of the detention in

custody for a period exceeding 48 hours, the concerned

employee is deemed to have been suspended with effect from

the date of suspension and shall remain suspended until

further orders.

The background facts of the appeal relating to

respondent-Rajiv Kumar is referred for the purpose of

adjudicating the issues involved as the factual position in

the appeal relating to Bani Singh would not affect ultimate

conclusions. Rajiv Kumar was arrested on 26.3.1998 for

allegedly accepting bribe and was released on bail on

2.4.1998. The order purportedly under Sub-Rule (2) of Rule

10 to formally place on record was passed on 15.5.1998. On

2.7.2000 the order dated 15.5.1998 was assailed before the

Central Administrative Tribunal (in short the ‘CAT’) at its

Delhi Bench on the ground that there was no reason for his

continued suspension. The prosecuting agency filed challan

on 2.9.2000. On 11.10.2000, Rajiv Kumar filed an application

for interim relief. On 9.11.2000 an order was passed by the

authorities continuing suspension. By judgment dated

14.3.2001 CAT directed the authorities to dispose of the

matter by a reasoned and speaking order. An application for

review was filed on 26.4.2001. It was rejected by an order

dated 15.5.2001. In terms of the CAT’s directions, an order

was passed on 21.5.2001. The same is stated to be the

subject matter of challenge before the Mumbai Bench of CAT.

On 3.8.2001, Civil Writ Petition No.4746/2001 was filed

before the Delhi High Court challenging the aforesaid orders

dated 14.3.2001 and 15.5.2001. At this juncture, it needs to

be noted that there was no challenge to the order dated

9.11.2000.

By the impugned judgment, the Delhi High Court came to

hold, as noted above, that CAT was not correct in remitting

the matter back to the appointing authority for

consideration of the matter afresh. It was, inter alia,

observed that if a question of law had been raised before

it, CAT was required to apply its mind and pass appropriate

orders. The impugned order of suspension was quashed. It was

held that the order dated 15.5.1998 cannot be treated to be

one passed under Sub-Rule (2) of Rule 10. It was held that

an order of suspension after release of the petitioner on

bail could not have been passed under Sub-Rule (2) of Rule

10 and such order could have been passed only in terms of

Sub-rule (1) of Rule 10. View expressed by a Full Bench of

the Allahabad High Court in Chandra Shekhar Saxena and Ors.

v. Director of Education (Basic) U.P.,Lucknow and Anr. (1997

Allahabad Law Journal 963) was followed. It was further held

that a combined reading of Rules 10(1), 10(2), 10(3), 10(4)

and 10(5)(a) makes the position clear that the order of

suspension was effective for the period of detention and not

beyond it where by legal fiction a person is deemed to be

under suspension for being in custody for a period exceeding

48 hours.

For the sake of brevity, different Sub-rules have been

referred as Rules 10(1), 10(2), 10(3), 10(4), 10(5)(a),

10(5)(b) and 10(5)(c).

In Bani Singh’s case, the logic was applied, since the

legal position was held to be similar.

In support of the appeals, learned counsel for the

Union of India submitted that if the interpretation put by

the High Court is accepted the same would mean addition of

words to Rule 10(2). The language used in the said provision

is clear and unambiguous and, therefore, there is no scope

for making any alteration in the statutory texture. It was

further submitted that by accepting the interpretation, Sub-

Rule 5(a) of Rule 10 would also be rendered purposeless.

Per contra, respondents-employees who appeared in

person submitted that the interpretation brings out the

true essence of a deeming provision, which cannot be

extended beyond the purpose for which it was enacted. On a

combined reading of Rules 10(2), 10(3), 10(4) and 10(5)(a)

it is claimed for the respondents that the order of

suspension in a case covered under Rule 10(2)(a) has limited

operation for the period of detention and not beyond it.

Further it is submitted that an employee cannot be placed

under suspension for an indefinite period of time. Though

suspension is not penal in character yet it has serious

civil consequences. In the fact till date there has been

practically no progress in criminal proceedings and the

departmental actions initiated.

With reference to the Central Civil Services

(Classification, Control and Appeal) Rules, 1957 (in short

the ‘Old Rules’), it is pointed out that there is

conceptual difference in the relevant provisions and the

interpretation put by the High Court is in order.

Additionally, it is submitted that fresh order of

suspension has been passed and the appeals have become

infructuous because of subsequent events.

Rule 10 is the pivotal provision around which the

controversy revolves, and it reads as follows:

Rule 10. Suspension

(1) The appointing authority or any authority

to which it is subordinate or the disciplinary

authority or any other authority empowered in

that behalf by the President, by general or

special order, may place a Government servant

under suspension –

(a) where a disciplinary proceeding against

him is contemplated or is pending; or

(aa) where, in the opinion of the authority

aforesaid, he has engaged himself in

activities prejudicial to the interest

of the security of the State; or

(b) where a case against him in respect of

any criminal offence is under

investigation, inquiry or trial:

Provided that, except in case of an order of

suspension made by the Comptroller and Auditor-

General in regard to a member of the Indian

Audit and Accounts Service and in regard to an

Assistant Accountant-General or equivalent

(other than a regular member of the Indian Audit

and Accounts Service), 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.

(2) A Government servant shall be deemed to

have been placed under suspension by an order of

appointing authority –

(a) with effect from the date of his

detention, if he is detained in custody,

whether on a criminal charge or

otherwise, for a period exceeding forty-

eight hours;

(b) with effect from the date of his

conviction, if, in the event of a

conviction for an offence, he is

sentenced to a term of imprisonment

exceeding forty-eight hours and is not

forthwith dismissed or removed or

compulsorily retired consequent to such

conviction.

EXPLANATION – The period of forty-eight

hours referred to in clause (b) of this sub-rule

shall be computed from the commencement of the

imprisonment after the conviction and for this

purpose, intermittent periods of imprisonment,

if any, shall be taken into account.

(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 of 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

on 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:

Provided that no such further inquiry shall

be ordered unless it is intended to meet a

situation where the Court has passed an order

purely on technical grounds without going into

the merits of the case.

(5)(a) An order of suspension made or deemed to

have been made under this rule shall continue to

remain in force until it is modified or revoked

by the authority competent to do so.

5(b) Where a Government servant is suspended

or is deemed to have been suspended (whether in

connection with any disciplinary proceeding or

otherwise), and any other disciplinary

proceeding is commenced against him during the

continuance of that suspension, the authority

competent to place him under suspension may, for

reasons to be recorded by him in writing, direct

that the Government servant shall continue to be

under suspension until the termination of all or

any of such proceedings.

5(c) An order of suspension made or deemed to

have been made under this rule may at any time

be modified or revoked by the authority which

made or is deemed to have made the order or by

any authority to which that authority is

subordinate.”

Rule 10(2) is a deemed provision and creates a legal

fiction. A bare reading of the provision shows that an

actual order is not required to be passed. That is deemed

to have been passed by operation of the legal fiction. It

has as much efficacy, force and operation as an order

otherwise specifically passed under other provisions. It

does not speak of any period of its effectiveness. Rules

10(3) and 10(4) operate conceptually in different

situations and need specific provisions separately on

account of interposition of an order of Court of law or an

order passed by the Appellate or reviewing authority and

the natural consequences inevitably flowing from such

orders. Great emphasis is laid on the expressions “until

further orders” in the said sub-rules to emphasise that

such a prescription is missing in Sub-rule (2). Therefore,

it is urged that the order is effective for the period of

detention alone. The plea is clearly without any substance

because of Sub-Rule 5(a) and 5(c) of Rule 10. The said

provisions refer to an order of suspension made or deemed

to have been made. Obviously, the only order which is even

initially deemed to have been made under Rule 10 is one

contemplated under Sub-Rule (2). The said provision under

Rule 10(5)(a) makes it crystal clear that the order

continues to remain in force until it is modified or

revoked by an authority competent to do so while Rule

10(5)(c) empowers the competent authority to modify or

revoke also. NO exception is made relating to an order

under Rules 10(2) and 10(5)(a). On the contrary,

specifically it encompasses an order under Rule 10(2). If

the order deemed to have been made under Rule 10(2) is to

loose effectiveness automatically after the period of

detention envisaged comes to an end, there would be no

scope for the same being modified as contended by the

respondents and there was no need to make such provisions

as are engrafted in Rule 10(5)(a) and (c) and instead an

equally deeming provision to bring an end to the duration

of the deemed order would by itself suffice for the

purpose.

Thus, it is clear that the order of suspension does not

loose its efficacy and is not automatically terminated the

moment the detention comes to an end and the person is set

at large. It could be modified and revoked by another

order as envisaged under Rule 10(5)(c) and until that

order is made, the same continues by the operation of Rule

10(5)(a) and the employee has no right to be re-instated

to service. This position was also highlighted in

Balvantrai Ratilal Patel v. State of Maharashtra (AIR 1968

SC 800). Indication of expression “pending further order”

in the order of suspension was the basis for aforesaid

view.

Reference has been made to Sub-Rule 5(b) of Rule 10.

According to the High Court the same appears to have been

made “ex majori cautela”. Conceptually Sub-Rules 5(a) and

5(b) operate in different fields and for different

purposes, i.e., when more than one disciplinary

proceedings come to be initiated to cover all such

situations. Both the provisions have to be read

harmoniously. Otherwise, Sub-Rule 5(a) would become

meaningless and Sub-Rule 5(c) purposeless and both

provisions would be rendered otiose and superfluous.

View of the Full Bench of the Allahabad High Court

(supra) that the legal fiction created ceases to be

effective for the purpose of suspension while operative

for other purposes is clearly unsustainable and we do not

approve of the same.

It is well settled principle in law that the Court

cannot read anything into a statutory provision or rewrite a

provision which is plain and unambiguous. A statute is an

edict of the Legislature. The language employed in a statute

or any statutory provision is the determinative factor of

legislative intent of policy makers.

Words and phrases are symbols that stimulate mental

references to referents. The object of interpreting a

statute or any statutory provision is to ascertain the

intention of the Legislature or the Authority enacting it.

(See Institute of Chartered Accountants of India v. M/s

Price Waterhouse and Anr. (AIR 1998 SC 74)) The intention

of the maker is primarily to be gathered from the language

used, which means that attention should be paid to what has

been said as also to what has not been said. As a

consequence, a construction which requires for its support,

addition or substitution of words or which results in

rejection of words as meaningless has to be avoided. As

observed in Crawford v. Spooner (1846 (6) Moore PC 1),

Courts, cannot aid the Legislatures, defective phrasing of

an Act, we cannot add or mend, and by construction make up

deficiencies which are left there. (Also See The State of

Gujarat and Ors. v. Dilipbhai Nathjibhai Patel and Anr. (JT

1998 (2) SC 253)). It is contrary to all rules of

construction to read words into an Act unless it is

absolutely necessary to do so. (See Stock v. Frank Jones

(Tiptan) Ltd. (1978 1 All ER 948 (HL). Rules of

interpretation do not permit Courts to do so, unless the

provision as it stands is meaningless or of doubtful

meaning. Courts are not entitled to read words into an Act

of Parliament unless clear reason for it is to be found

within the four corners of the Act itself. (Per Lord

Loreburn L.C. in Vickers Sons and Maxim Ltd. v. Evans (1910)

AC 445 (HL), quoted in Jamma Masjid, Mercara v.

Kodimaniandra Deviah and Ors.(AIR 1962 SC 847).

The question is not what may be supposed and has been

intended, but what has been said. “Statutes should be

construed not as theorems of Euclid”. Judge Learned Hand

said, “but words must be construed with some imagination of

the purposes which lie behind them”. (See Lenigh Valley

Coal Co. v. Yensavage 218 FR 547). The view was re-iterated

in Union of India and Ors. v. Filip Tiago De Gama of Vedem

Vasco De Gama (AIR 1990 SC 981).

In D.R. Venkatchalam and Ors. etc. v. Dy. Transport

Commissioner and Ors. etc. (AIR 1977 SC 842), it was

observed that Courts must avoid the danger of an a priori

determination of the meaning of a provision based on their

own pre-conceived notions of ideological structure or scheme

into which the provision to be interpreted is somewhat

fitted. They are not entitled to usurp legislative function

under the disguise of interpretation.

While interpreting a provision, the Court only

interprets the law and cannot legislate it. If a provision

of law is misused and subjected to the abuse of process of

law, it is for the legislature to amend, modify or repeal

it, if deemed necessary. (See Commissioner of Sales Tax,

M.P. v. Popular Trading Company, Ujjain (2000 (5) SCC 515).

The legislative casus omissus cannot be supplied by judicial

interpretative process.

Two principles of construction – one relating to casus

omissus and the other in regard to reading the

statute/statutory provision as a whole – appear to be well

settled. Under the first principle a casus omissus cannot be

supplied by the Court except in the case of clear necessity

and when reason for it is found in the four corners of the

statute itself. But, at the same time a casus omissus should

not be readily inferred and for that purpose all the parts

of a statute or section must be construed together and every

clause of a section should be construed with reference to

the context and other clauses thereof so that the

construction to be put on a particular provision makes a

consistent enactment of the whole statute. This would be

more so if literal construction of a particular clause leads

to manifestly absurd or anomalous results which could not

have been intended by the Legislature. “An intention to

produce an unreasonable result”, said Danackwerts, L.J. in

Artemiou v. Procopiou (1966 1 QB 878), “is not to be

imputed to a statute if there is some other construction

available”. Where to apply words literally would “defeat

the obvious intention of the legislation and produce a

wholly unreasonable result” we must “do some violence to

the words” and so achieve that obvious intention and

produce a rational construction. (Per Lord Reid in Luke v.

IRC (1966 AC 557) where at p. 577 he also observed: “this

is not a new problem, though our standard of drafting is

such that it rarely emerges”.

It is then true that, “when the words of a law extend

not to an inconvenience rarely happening, but do to those

which often happen, it is good reason not to strain the

words further than they reach, by saying it is casus

omissus, and that the law intended quae frequentius

accidunt.” “But,” on the other hand,”it is no reason,

when the words of a law do enough extend to an inconvenience

seldom happening, that they should not extend to it as well

as if it happened more frequently, because it happens but

seldom” (See Fenton v. Hampton 11 Moore, P.C. 345). A casus

omissus ought not to be created by interpretation, save in

some case of strong necessity. Where, however, a casus

omissus does really occur, either through the inadvertence

of the legislature, or on the principle quod semel aut bis

existit proetereunt legislatores, the rule is that the

particular case, thus left unprovided for, must be disposed

of according to the law as it existed before such statute –

Casus omissus et oblivioni datus dispositioni communis juris

relinquitur; “a casus omissus,” observed Buller, J. in

Jones v. Smart (1 T.R. 52), “can in no case be supplied by

a court of law, for that would be to make laws.”

The golden rule for construing wills, statutes, and, in

fact, all written instruments has been thus stated: “The

grammatical and ordinary sense of the words is to be adhered

to unless that would lead to some absurdity or some

repugnance or inconsistency with the rest of the instrument,

in which case the grammatical and ordinary sense of the

words may be modified, so as to avoid that absurdity and

inconsistency, but no further” (See Grey v. Pearson 6 H.L.

Case 61). The latter part of this “golden rule” must,

however, be applied with much caution. “if,” remarked

Jervis, C.J., “the precise words used are plain and

unambiguous in our judgment, we are bound to construe them

in their ordinary sense, even though it lead, in our view of

the case, to an absurdity or manifest injustice. Words may

be modified or varied where their import is doubtful or

obscure. But we assume the functions of legislators when we

depart from the ordinary meaning of the precise words used,

merely because we see, or fancy we see, an absurdity or

manifest injustice from an adherence to their literal

meaning” (See Abley v. Dale 11, C.B. 378).

The inevitable conclusion therefore is that the order

in terms of Rule 10(2) is not restricted in its point of

duration or efficacy to the period of actual detention

only. It continues to be operative unless modified or

revoked under Sub-Rule 5(c), as provided under Sub-rule

5(a).

Rule 10(5)(b) deals with a situation where a government

servant is suspended or is deemed to have suspended and

any other disciplinary proceeding is commenced against him

during continuance of that suspension irrespective of the

fact whether the earlier suspension was in connection with

any disciplinary proceeding or otherwise. Rule 10 (5)(b)

can be pressed into service only when any other

disciplinary proceeding is also commenced than the one for

and during which suspension or deemed suspension was

already in force, to meet the situation until the

termination of all such proceedings. In contradiction,

Rule 10(5)(a) has application in relation to an order of

suspension already made or deemed to have been made. Rule

10(5)(b) has no application to the facts of the present

case and no inspiration or support could be drawn for the

stand taken for the respondents or the decision arrived at

by the High Court. It is Rule 10(5)(a) alone which has

application and the deemed suspension would continue to be

in force till anything has been done under Rule 10(5)(c).

Similarly, Rules 10(3) and 10(4) operate in different

fields and merely because a specific provision is made for

its continuance, until further orders in them itself due

to certain further developments taking place and

interposition of orders made by Court or appellate and

reviewing authority to meet and get over such specific

eventualities, in given circumstances and that does not

in any way affect the order of suspension deemed to have

been made under Rule 10(2).

Strong reliance was placed on Nelson Motis v. Union of

India (1992 (4) SCC 711) to contend that omission of the

expression “until further orders” in Rule 10(2) was

conscious and, therefore, the period covered for “deemed

suspension” was restricted to period of detention. Such

plea is without substance. In Nelson’s case (supra) the

respective scope and ambit of Rule 10(2) and Rule 10(3)

fell for consideration. As indicated above, the said

provisions apply in conceptually and contextually

different situations and have even no remote link with a

situation envisaged under Rule 10(2). In fact, this Court

in the said case categorically observed as under:

“The comparison of the language with

that of Sub-Rule (3) re-inforces the

conclusion that Sub-Rule (4) has to be

understood in the natural sense”.

(underlined for emphasis).

Another plea raised relates to a suspension for a very

long period. It is submitted that the same renders the

suspension invalid. The plea is clearly untenable. The

period of suspension should not be unnecessarily prolonged

but if plausible reasons exist and the authorities feel

that the suspension needs to be continued, merely because

it is for a long period that does not invalidate the

suspension.

Some other pleas were pressed into service to contend

that High Court’s order is justified. It is submitted that

these stands were highlighted before the High Court though

not specifically dealt with. Since the High Court has not

dealt with these aspects, we do not take the other

contentions into account to express any view.

Though factually it is undisputed that fresh order of

suspension had been passed in each case, the same relates

to a separate cause of action and if any dispute is raised

as regards its legality, the same has to be adjudicated by

the concerned Court or the Tribunal, as the case may be,

on its own merits and in accordance with law.

The impugned order of the High Court in each case

stands quashed. The appeals are allowed leaving the

parties to bear their own costs.