High Court Patna High Court - Orders

The State Of Bihar &Amp; Ors vs Chandra Bhushan Dubey on 11 July, 2008

Patna High Court – Orders
The State Of Bihar &Amp; Ors vs Chandra Bhushan Dubey on 11 July, 2008
IN THE HIGH COURT OF JUDICATURE AT PATNA
           LPA No.618 of 2001
        THE STATE OF BIHAR & ORS
                  Versus
            DR.JUNUL BHENGRAJ
                   With

           LPA No.619 of 2001
        THE STATE OF BIHAR & ANR
                  Versus
               BIRSA ORAON
                   With

            LPA No.620 of 2001
        THE STATE OF BIHAR & ANR
                  Versus
           DR. RAM PRAKASH RAM
                   With

           LPA No.622 of 2001
        THE STATE OF BIHAR & ANR
                 Versus
      DR. MUKESH KUMAR SHRIVASTAVA
                  With

           LPA No.623 of 2001
        THE STATE OF BIHAR & ANR
                 Versus
           DR. SHESH MUNI RAM
                  With

           LPA No.625 of 2001
        THE STATE OF BIHAR & ORS
                 Versus
         DR.HAMENDRA NATH VERMA
                  With

            LPA No.627 of 2001
        THE STATE OF BIHAR & ORS
                  Versus
          DR. BHUWNESHWAR SAHAY
                   With

           LPA No.629 of 2001
        THE STATE OF BIHAR & ANR
                 Versus
         DR. BRIJ NANDAN SHARMA
                  With
                                         2




                          LPA No.631 of 2001
                       THE STATE OF BIHAR & ANR
                                Versus
                          DR. ERICK KERKETTA
                                 With

                           LPA No.632 of 2001
                       THE STATE OF BIHAR & ORS
                                 Versus
                         DR.RADHA MOHAN MANDAL
                                   And

                           LPA No.639 of 2001
                       THE STATE OF BIHAR & ORS
                                 Versus
                         CHANDRA BHUSHAN DUBEY
                                   -----------

For the appellants : Mr. Anjani Kumar Sharan, SC.20
Mr. Braj Kishore Prasad Sinha, G.P.III
Mr. Suryakant Kumar, J.C. to G.P.III
For the respondents : Mr. Ganesh Prasad Singh, Sr. Advocate
Mr. Pramod Kumar, Advocate
Mr. Manish Kumar, Advocate
Mr. J.S.Barnwal, Advocate
Mr. Amber Nath Banerjee
****

10 11.07.2008 In all these appeal common questions of law with

little variation on facts arise, and as such, they have been

heard together and are being disposed of by this common

judgement.

State of Bihar and its officers, aggrieved by the

orders of the learned Single Judge setting aside the orders of

dismissal, have preferred these appeals under Clause 10 of

the Letters Patent.

Facts lie in a narrow compass. Criminal case/cases

has/have been registered against the employees-respondents

herein. According to the appellants they are absconding in

those cases. Many of them are also avoiding arrests despite
3

issuance of process under section 82/83 of the Code of

Criminal Procedure. Rule 55 of the Civil Services

(Classification, Control & Appeal) Rules, hereinafter referred to

as the Rules, inter alia provides for holding of an enquiry

before an order of dismissal could be passed. This is to

satisfy the constitutional requirement under Article 311(2) of

the Constitution of India. It provides that no person shall be

dismissed from service except after an enquiry in which he is

informed of the charges and given reasonable opportunity of

being heard in respect of those charges. The disciplinary

authority though aware of this requirement but in its opinion

as the employees were absconding it was not reasonably

practicable to hold enquiry. Accordingly, the disciplinary

authority in exercise of its power under proviso (b) to Article

311(2) of the Constitution of India dispensed with the enquiry

and dismissed the employees without any enquiry by orders

passed on different dates.

Employees challenged those orders by filing

separate writ applications.

Learned Single Judge of this Court, on

consideration of materials available, came to the conclusion

that dispensing with the enquiry in exercise of powers under

proviso (b) to Article 311(2) of the Constitution of India is

illegal, and consequently, the orders of dismissal passed are

bad in law.

4

All these orders have been impugned in these

appeals.

We have heard Mr. Anjani Kumar Sharan SC.20

Mr. Braj Kishore Prasad Sinha, G.P.III & Mr. Suryakant

Kumar, J.C. to G.P.III on behalf of the appellants whereas

respondents are represented by Mr. Ganesh Prasad Singh,

Sr. Advocate, Mr. Pramod Kumar, Advocate, Mr. Manish

Kumar, Advocate, Mr. J.S.Barnwal, Advocate & Mr. Amber

Nath Banerjee, Advocate.

Learned counsel appearing for the appellants

submits that as the employees were absconding, the

disciplinary authority came to the conclusion that it is not

reasonably practicable to hold enquiry, and as such,

dispensed with the enquiry and passed the orders of

dismissal. It is submitted that learned Single Judge erred in

holding that the grounds urged were not sufficient to

dispense with the enquiry.

Counsels representing respondents, however,

contend that mere apprehension that in the departmental

proceeding the delinquent can not be served shall not

dispense with the requirement of enquiry.

Having appreciated the rival submissions, we do

not find any substance in the submission of the counsel for

the appellants. In our opinion, sine qua none for exercise of

power under proviso (b) to Article 311 (2) of the Constitution
5

of India is the satisfaction of the disciplinary authority that it

is not practicable to hold enquiry. The satisfaction of

disciplinary authority is required to be recorded. The reason

so recorded can not be its ipse dixit but reason which is valid

in law. Reason recorded is always subject to judicial review.

It is not in dispute that in the present case charge-sheet has

not been drawn and no attempt at all was made to serve the

charge. In our opinion the plea that the employees were

absconding in the criminal case(s) and notice in the

departmental proceeding can not be served is not a valid

ground to dispense with the enquiry.

A Division Bench of this Court in its order dated

19.07.1999 passed in L.P.A. No. 1101 of 1998 (The State

of Bihar & Ors. Vs. Dr. Om Prakash Diwakar ) has held that

“holding of an enquiry against the delinquent Government

servant can not be dispensed with solely on the ground that it

has not been possible for Government to effect service of notice

upon the concerned Government servant”.

In view of the aforesaid, we do not have the

slightest of hesitation in holding that exercise of power by the

disciplinary authority under proviso (b) to Article 311(2) of

the Constitution of India was absolutely misconceived and

the learned Single Judge rightly set aside the orders of

dismissal.

To put the record straight it is worthwhile to
6

mention here that G.P. III contended before us that order

passed by the Single Judge setting aside identical order of

dismissal has been set aside by the Division Bench in the

case of State of Bihar V. Dr. Md. Wasimuddin, reported in

2001(1) P.L.J.R., 271. It may be pointed out here that the

order of this court in case of Dr. Md. Wasimuddin (Supra)

has been recalled by order dated 22.12.2004 in Civil Review

No. 34 of 2001 and thereafter the appeal preferred by the

State has been dismissed. It is distressing to note that

Government Pleader No.3 has not brought the aforesaid fact

to our notice. Thus, reliance of the State on the judgement of

this court in the case of Dr. Md. Wasimuddin (Supra) is

absolutely misconceived.

The dismissal of the appeals and setting aside of

the orders of dismissal by this court shall not preclude the

disciplinary authority to proceed against the delinquent

employee(s) in accordance with law.

In the result, we do not find any merit in these

appeals and they are dismissed accordingly, but without any

order as to costs.

( Chandramauli Kr. Prasad, J.)

( Shailesh Kumar Sinha,J.)

Manish/-