High Court Rajasthan High Court - Jodhpur

Dr.Sayeed Mohd.Shakeel vs State & Anr on 24 October, 2008

Rajasthan High Court – Jodhpur
Dr.Sayeed Mohd.Shakeel vs State & Anr on 24 October, 2008
                                        1

             IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                                  JODHPUR.


                                  ORDER


                      Dr.Sayeed Mohammed Shakeel
                                    Vs.
                         State of Rajasthan & Anr.


                  S.B.CIVIL WRIT PETITION NO.6301/2006


                        Date of Order       ::   24/10/2008


                                  PRESENT

                   HON'BLE MR. JUSTICE H.R. PANWAR


      Mr.Sandeep Shah, for the petitioner.
      Mrs.R.R.Kanwar, Addl.Govt.Counsel for the respondents.


      BY THE COURT:

Reportable

By the instant writ petition under Article 226 of the

Constitution of India, the petitioner seeks quashing of the order

Annexure-8 dated 4th January, 2006 and also a direction to the

respondents to reinstate him in service with all consequential

benefits.

Briefly stated the facts to the extent they are

relevant and necessary for the decision of the writ petition are

that the petitioner was appointed by the Medical & Health
2

Department of State of Rajasthan on the post of Medical Officer

on ad hoc basis in the year 1988. The petitioner underwent the

process of selection through Rajasthan Public Service

Commission (for short “the RPSC” hereinafter) and was

subsequently, appointed on the post of a Medical Officer in the

year 1990. By order Annexure-1 dated 18th December, 1996, the

petitioner was sent on deputation to Saudi Arabia after the

sanction having been accorded for such deputation by his

Excellency the Governor of Rajasthan. In the order Annexure-1,

it has been made clear that the period of deputation is of one

year with effect from the date of his relieving. It has further

been made clear that in no case he or she will stay beyond the

period of deputation without prior permission of the Government

of India and the respondent-Department of Medical & Health

(FW). It has also been made clear that the resignation while

abroad will not be accepted in any circumstances. Apart from

these, other conditions were also mentioned therein regarding

Pay and Allowances, Lien, Medical Attendance, Leave, Joining

Time, Pay, Leave Salary, Pension Contribution etc. In pursuance

of the order Annexure-1, the petitioner came to be relieved by

order dated 25th May, 1997 passed by the Superintendent,

Maharana Bhupal Government Hospital, Udaipur vide Annexure-

2. The petitioner joined his services at King Fahad College
3

Riyadh, Kingdom of Saudi Arabia. Thereafter, the petitioner

requested for extension of his deputation period through the

competent Authority at the King Fahad College, Riyadh to the

Indian Embassy in Saudi Arabia and on such request having been

processed, the deputation period of the petitioner was extended

for a further period of one year by the respondent-Department

vide order Annexure-3 dated 30th June, 1998 on the same terms

and conditions as mentioned in the order Annexure-1. The

petitioner again requested for extension of his deputation period

through the same agency as in the case of Annexure-3 by his

letter dated 8th May, 1999. However, no further extension was

granted to the petitioner by the respondents and the request of

the petitioner was rejected by the State Government, which was

informed to the Indian Embassy vide communication dated 25th

June, 1999. The petitioner again made efforts for extension of

deputation period but he was again informed that the period of

deputation cannot be extended and he was required to join the

duty in the respondent Department vide communication dated

22nd October, 1999. Thereafter, the petitioner received

communication dated 25th July, 2001 issued by the respondent

Department communicating the petitioner that in spite of expiry

of the period of deputation on 30th May, 1999, he had not

reported back to service of State without getting his leave
4

sanctioned and therefore, a show cause notice was issued to the

petitioner as to why disciplinary proceedings may not be initiated

against him vide Annexure-6 dated 25th July, 2001. The

petitioner said to have made an application to the Authorities at

King Fahad College, Riyadh to relieve him vide Annexure-7.

Thereafter, a notice was published in the newspaper by the

respondent-Department requiring the petitioner to show cause

as to why his services may not be terminated/treating him to

have resigned from the service with effect from the date he

remained absent i.e. 30th May, 1999. On the petitioner’s having

been failed to show cause, his services came to be terminated by

the respondent-Department vide order impugned Annexure-8

dated 4th January, 2006 in exercise of power under Sub-rule (4)

of Rule 86 of the Rajasthan Service Rules, 1951 (for short “the

RSR” hereinafter) holding him guilty of unauthorised absence i.e.

w.e.f. 30th May, 1999. Hence, this writ petition.

A reply to the writ petition has been filed by the

respondent-State and except the fact of petitioner having been

sent on the deputation to the King Fahad College Riyadh,

Kingdom of Saudi Arabia initially for a period of one year and

thereafter, it was further extended for one year, the rest of the

contentions raised by the petitioner have been denied. The

respondents came with a very specific case that in exercise of
5

power under Rule 86(4) of the RSR, the respondents are fully

justified in passing the order impugned Annexure-8.

I have heard learned counsel for the parties.

It is contended by learned counsel for the petitioner

that the petitioner was sent on deputation to Saudi Arabia by the

respondent for a period of one year, which was extended for one

year. In normal course, the period of deputation for Foreign

services is 5 years and the petitioner sought extension for a

period of one year which the respondents declined. Learned

counsel further contends that the petitioner had to deposit his

passport with the Authorities of Saudi Arabia which was not

made available to the petitioner and therefore, he could not

return India and resume his duty. It is further contended that

notice published in the newspaper in India cannot be said to be

an intimation to the petitioner since undisputedly the petitioner

was at Saudi Arabia and therefore, it was no notice. The order

impugned Annexure-8 came to be passed without affording an

opportunity of hearing to the petitioner and therefore, it violates

the principles of natural justice. Lastly, it was contended that the

petitioner was not staying at Saudi Arabia at his own but he

stayed there as Authorities of King Fahad College Riyadh was not

releasing his passport, which was in their possession, resulting

the petitioner having failed in returning the country and joining
6

the duties at respondent Department. Learned counsel for the

petitioner has relied on the decisions (i) Jai Shanker Vs. State of

Rajasthan, AIR 1966 SC 492, (ii) Kailash Chand Sethi Vs. State

of Rajasthan & Ors., (1993)3 WLC 188 (Raj.), (iii) Nena Ram Vs.

State of Rajasthan & Ors., 2003(4) RLW 2244, (iv) Dinesh

Chandra Sharma Vs. State of Rajasthan & Ors., 1990 RLR(II)

Rajasthan 714 and (v) Sujata Malhotra Vs. State of Rajasthan &

Ors. 2002(3) DNJ 1104 (Raj.).

Learned counsel appearing for the respondents

contended that so far as Annexure-7 is concerned, the

endorsement made in Annexure-7 in Arabi language do not

indicate that the passport has been detained by the authorities

of King Fahad College Riyadh. On the contrary, it was the

petitioner, who deposited the passport with the said Authority for

safety. It is further contended that the petitioner willfully stayed

at Saudi Arabia for his gainful employment and thus, abandoned

the service. According to learned Additional Government

Counsel, Sub-rule (4) of Rule 86 of RSR in clear term empowers

the respondent Authority to conclude that the petitioner has

resigned from the service on being absence for such a long

period. Even the genuineness of the application Annexure-7 and

endorsement thereon has been disputed and it was contended

that the passport of a person visiting to abroad any of the
7

country is always remain with him and there could be no such

procedure either in the country or the abroad for depositing a

passport with the Authorities of the country to which the person

visits or happened to be went on deputation and therefore, the

Annexure-7 is nothing but a made-up story by the petitioner.

Learned Additional Government Counsel has relied on a decision

of Hon’ble Supreme Court in (i) Aligarh Muslim University & Ors.

Vs. Mansoor Ali Khan, (2000) 7 SCC 529, (ii) Syndicate Bank

Vs. General Secretary, Syndicate Bank Staff Association & Anr.,

(2000) 5 SCC 65, (iii) State of Rajasthan & Anr. Vs. Mohd, Ayub

Naz, (2006) 1 SCC 589, (iv) S.L.Kapoor Vs. Jagmohan & Ors.,

1980(4) SCC 379 and a decision of this Court in Suleman Khan

Vs. State of Rajasthan & Ors, in S.B.Civil Writ Petition

No.6850/2005, decided on 4th December, 2007.

I have given by my thoughtful consideration to the

rival submissions made by learned counsel for the parties.

In Jai Shanker Vs. State of Rajasthan (supra), the

Hon’ble Supreme Court held that the removal of a Government

servant from service for overstaying his leave is illegal even

though it is provided by the service Regulation that any

individual, who absents himself without permission, after the end

of his leave would be considered to have sacrificed his

appointment and may be reinstated only with the sanction of the
8

competent authority.

In Dinesh Chandra Shamra Vs. State of Rajasthan &

Ors. (supra), this Court held that the termination of services on

the ground of absence from duty for more than one month

without holding the enquiry as contemplated under Rule 16 of

Rajasthan Civil Services (Classification, Control & Appeal) Rules,

1958 (for short “the CCA Rules” hereinafter) is illegal.

In Sujata Malhotra Vs. State of Rajasthan & Ors.

(supra) while considering the case of removal from service on

the ground of absence from duty after expiry of leave, the

Division Bench of this Court held that the Disciplinary Authority

failed to record good and sufficient reasons for passing the

impugned order imposing punishment of removal from service

against the petitioner therein. In that case, the petitioner therein

applied for extra-ordinary leave on ground of her sudden

sickness, sickness of her newly born daughter and accident of

her husband at Nigeria, the leave Sanctioning Authority had

failed to exercise its statutory duty as contemplated under Rule

86 of the RSR for grant or sanction of leave.

In Nena Ram Vs. State of Rajasthan & Ors (supra),

this Court held that the major penalty of removal from servcie

could not have been imposed without holding enquiry and

affording opportunity of hearing to the delinquent.
9

In Kailash Chand Sethi Vs. State of Rajasthan & Ors.

(supra), this Court held that the forfeiture of 12 years past

service of the petitioner therein on the ground of wilful absence

from duty amounts to major penalty of removal from service as

envisaged under Rule 14 of the CCA Rules and such penalty is

not imposable without initaition of disciplinary action and without

charge of wilful absence from duty.

Per contra, the learned Additional Government

Counsel has relied on certain decisions of the Hon’ble Supreme

Court referred hereinabove.

In State of Rajasthan & Anr. Vs. Mohd.Ayub Naz

(supra), the Hon’ble Supreme Court while relying on a number of

its earlier decision in Om Kumar Vs. Union of India, (2001) 2

SCC 386, B.C.Chaturvedi Vs. Union of India, (1995) 6 SCC 749,

V.Ramana Vs. A.P.SRTC, (2005) 7 SCC 338, held as under:-

“We are of the opinion that a government servant
who has willfully been absent for a period of about
3 years and which fact is not disputed even by the
learned Single Judge of the High Court, has no
right to receive the monetary/retiral benefits
during the period in question. The High Court has
given all retiral benefits which shall mean that a
lump sum money of lakhs of rupees shall have to
be given to the respondent. In our opinion,
considering the totality of the circumstances, and
10

the admission made by the respondent himself
that he was willfully absent for 3 years, the
punishment of removal imposed on him is
absolutely correct and not disproportionate as
alleged by the respondent.

In Syndicate Bank Vs. General Secretary, Syndicate

Bank Staff Association & Anr. (supra), the Hon’ble Supreme

Court dealt with a similar case and held that where a show cause

notice is served upon the delinquent employee and the employee

chooses not to respond to the said notice even after expiry of the

notice-period, the employer has a right to presume that the

employee does not want to say anything and he is no more

interested in the services of the employer. The Court observed

as under:-

“It is no point laying stress on the principles of
natural justice without understanding their scope or
real meaning. There are two essential elements of
natural justice which are: (a) no man shall be judge
in his own cause; and (b) no man shall be
condemned, either civilly or criminally, without
being afforded an opportunity of being heard in
answer to the charge made against him. In course
of time by various judicial pronouncements these
two principles of natural justice have been
expanded, e.g., a party must have due notice when
the tribunal will proceed; the tribunal should not act
11

on irrelevant evidence or shut out relevant
evidence; if the tribunal consists of several
members they all must sit together at all times; the
tribunal should act independently and should not be
biased against any party; its action should be based
on good faith and order (sic) and should act in a
just, fair and reasonable manner. These in fact are
the extensions or refinements of the main principles
of natural justice stated above.”

It has further been held that undue reliance on the

principles of natural justice by the Tribunal and even by the High

Court has certainly led to a miscarriage of justice as far as the

Bank is concerned. The conduct of Dayananda as an employee of

the Bank has been astounding. It was not a case where the

Tribunal should have given any relief to Dayananda and yet the

Bank was directed to reinstate him with continuity of service and

mercifully the latter part of the relief the High Court struck down.

There was no occasion for the Tribunal to direct that Dayananda

be reinstated in service or for the High Court not to have

exercised its jurisdiction under Article 226 of the Constitution to

set aside the award and the Hon’ble Supreme Court held that

termination of service without holding any departmental enquiry

is not violative of principles of natural justice.

In Aligarh Muslim University Vs. Mansoor Ali Khan

(supra), while considering the case of automatic termination of
12

services under the relevant rules for unauthorized absent but

without affording opportunity thereunder, the Hon’ble Supreme

held that such termination did not violate principles of natural

justice but not necessarily vitiated the termination order and in

that case, the employee obtained two years’ extraordinary leave

to join a job in a foreign country. He sought extension of leave

by further two years but was granted extension for only one year

with the warning that no further extension would be granted and

that in case of overstaying, he would be deemed to have vacated

the office. The employee, despite this warning, joined a fresh two

year job in the foreign country and on account of of omission to

join after the expiry of the third year of leave, the order deeming

him to have vacated his office came to be passed. In those

circumstances, the Hon’ble Supreme Court held that issuance of

notice to him would not have made any difference and, on

admitted facts, only one view was possible that absence of notice

caused no prejudice to him and was, therefore, not vitiative of

the termination order. It was further held that the conduct of the

employee in ignoring the employer’s warning disentitles him to

relief under Article 226 of the Constitution. The Hon’ble Supreme

Court while considering the Aligarh Muslim University Revised

Leave Rules, 1969 more particularly Rule 5(8)(i) providing

deemed vacation of the post under such rule, further held that
13

the order passed without calling for explanation is not invalid, as

such, an absence is an abandonment of the post. It was further

held that the absence of notice when only one conclusion could

be drawn not vitiates the action taken without notice.

In S.L.Kapoor Versus Jagmohan & Ors. (supra), while

considering the requirements of principles of natural justice, the

Hon’ble Supreme Court held that the requirement of natural

justice are met only if opportunity to represent is given in view of

proposed action. The demands of natural justice are not met

even if the very person proceeded against has furnished the

information on which the action is based, if it is furnished in a

casual way or for some other purpose. This does not suggest

that the opportunity need be a “double opportunity” that is, one

opportunity on the factual allegations and another on the

proposed penalty. Both may be rolled into one. But the person

proceeded against must know that he is being required to meet

the allegation which might lead to a certain action being taken

against him. If that is made known that he is being required to

meet the allegations which might lead to a certain action being

taken against him. If that is made known the requirements are

met. It was further held that the admitted or undisputed facts

has been relied on the same conclusion. Whether principles of

natural justice are observed or not is absolutely no ground for its
14

exclusion.

In Suleman Khan Vs. State of Rajasthan & Ors.

(supra), this Court observed as under:-

“This Court has no hesitation in concluding that the
petitioner had voluntarily abandoned the job at his
sweet will and desire; and then, by way of this
petition, has only made an attempt to take a chance
to litigate against the Department concerned. The
present one being clearly a case of voluntary
relinquishment of the job, the petitioner is not
entitled for any relief in the extra-ordinary writ
jurisdiction.”

In the said judgment, this Court further observed as

under:-

“When the fact of abandonment of services as a
question of intention is to be determined in the light
of the surrounding circumstances as observed by
the Hon’ble Supreme Court in the case of G.T.Lad &
Ors. Vs. Chemical and Fibres of India Ltd., (1979)1
SCC 590, the surrounding circumstances of the
present case with the admitted fact situation show
nothing but a specific intention to abandon the
service. Admittedly, for good 14 years, the
petitioner choose not to attend on the duties and,
as noticed above, without any valid reason. The
reason as stated now in the year 2005 in this
petition, to somehow resurrect the concluded
matter, where the petitioner abandoned the job in
15

the year 1991, and where the Department after
taking all care to serve him notices for joining and
to serve him charge-sheet, ultimately passed the
order of termination as late as on 22.05.2000, could
only be said to be an after-thought, rather an
eyewash and a futile attempt at abuse of the
process of law.”

In Dr.S.K.Agrawal Vs. J.N.V. University & Ors.,

S.B.Civil Writ Petition No.1468/1999, decided on February 15,

2001 considering the similar controversy wherein the petitioner

therein on his application was granted extraordinary leave only

for a period of one year to serve in abroad i.e. Kuwait and

thereafter, the petitioner therein applied for extension of leave

for another two years which was further extended by the

employer for a period of two years. The petitioner therein again

applied for extension of the leave which was declined by the

respondent University employer asking the petitioner to join the

duties immediately failing which he would be treated as willfully

absent from duty. Despite this warning, the petitioner therein

failed to return and join the duty with the employer. On the

contrary, he entered into further contract with the Kuwait

unilaterally without taking prior permission of the respondent-

University and without there being grant of leave. Ultimately,

the respondent-University terminated the services of the
16

petitioner therein on the ground that he abandoned the services.

That order came to be challenged before this Court. This Court

reached to the inescapable conclusion that the petitioner

remained willfully absent after taking the maximum permissible

Extraordinary Leave. He entered into contract with Kuwait

University without permission of the respondent University. He

had been informed that his application for extension of leave

stood rejected. He was given an opportunity to come back and

join. Petitioner did not avail it. He was served with a show cause

notice, to which he submitted his reply which was not found

satisfactory by the University. The facts still remains undisputed

and, thus, in the fact-situation, holding inquiry could have been a

mere useless formality. Nor petitioner could point out as to how

his cause has been prejudiced by not holding the full-fledged

inquiry.

In Chairman, Board of Mining Examination & Chief

Inspector of Mines & Anr. Vs. Ramjee, AIR 1977 SC 965, the

Hon’ble Supreme Court observed as under:-

“Natural justice is no unruly horse, no lurking land
mine, nor a judicial cure-all. If fairness is shown
by the decision-maker to the man proceeded
against, the form, features and fundamentals of
such essential processual propriety being
conditioned by the facts and circumstances of
17

each situation, no breach of natural justice can be
complained of. Unnatural expansion of natural
justice, without reference to the administrative
realities and other factors of a given case, can be
exasperating. We can neither be finical nor
fanatical but should be flexible yet firm in this
jurisdiction. No man shall be hit below the belt-
that is the conscience of the matter.”

This view was reiterated by the Hon’ble Supreme

Court in Union of India Vs. P.K.Roy & Ors., AIR 1968 SC 850;

Channa Basappa Happali Vs. State of Mysore, AIR 1972 SC 32

and Kumaon Madnal Vikas Nigam Ltd. Vs. Girja Shankar Pant &

Ors. (2001) 1 SCC 182 wherein the Hon’ble Supreme Court held

that doctrine of natural justice cannot be imprisoned within the

strait-jacket of a rigid formula and its application would depend

upon the scheme and policy of the statute and relevant

circumstances involved in a particular case.

In Dharmarathmakara Raibahadur Arcot Ramaswamy

Mudaliar Educational Institution Vs. Educational Appellate

Tribunal & Anr., (1999) 7 SCC 332, the Hon’ble Supreme Court

observed as under:-

“Giving an opportunity or an enquiry is a check
and balanced concept that no one’s right be taken
away without giving him/her opportunity or when
18

enquiry in a given case or where the statute
requires. But this cannot be in a case where
allegations and charges are admitted and no
possible defence is placed before the Authority
concerned. What enquiry is to be made when one
admits violations ……. In case where the facts are
almost admitted, the case reveals itself and is
apparent on the face of the record, and inspite of
opportunity no worthwhile explanation is
forthcoming as in the present case, it would not be
a fit case to interfere with the termination order.”

In K.L.Tripathi Vs. State Bank of India, AIR 1984 SC

273, Hon’ble Supreme Court held that it is not possible to lay

down rigid rules as to when the principles of natural justice are to

apply, nor as to their scope and extent. There must also have

been some real prejudice to the complainant; there is no such

thing as a merely technical infringement of natural justice. The

requirement of natural justice must depend on the facts and

circumstances of the case, the nature of the enquiry, the rules

under which the Tribunal is acting, the subject matter to be dealt

with, and so on so forth.

The decision of this Court in S.K.Agrawal Vs.

J.N.V.University (supra) dated 15th February, 2001 came to be

challenged before a Division Bench of this Court in D.B.Civil Writ

Petition No.444/2001, which came to be dismissed by order
19

dated 17th July, 2001. The Division Bench of this Court observed

as under:-

“In the totality of the facts and circumstances, we
are of the opinion that the conduct of the petitioner
in showing total lack of commitment to the
assignment with the parent university, and his
consistent desire to remain absent from teaching
job beyond the maximum period of five years
permissible under the leave rules has displayed
total lack of responsibility and commitment and
then seeking relief by keeping the material
documents back from the Court and not placing
correct facts about the extra ordinary leave availed
by him and only placing material for three years
availing extra ordinary leave and trying to make out
a ground that he could have still been permitted two
years extra ordinary leave about which otherwise
there is not a whisper in the pleading challenging
the correctness of the fact mentioned in Annexure-
10 that the petitioner has availed five years extra
ordinary leave and beyond which he is not entitled,
he cannot be allowed further leave. This goes to
show that the petitioner is keeping material facts
back from the Court and trying to seek remedy by
not disclosing fully and truly of all requisite facts
necessary for evaluating the contentions raised
before the Court.

In the instant case, undisputed fact emerging from

the pleadings of the parties and the record is that the petitioner
20

was initially sent on deputation for a period of one year to Saudi

Arabia. However, on the request of the petitioner, the period of

deputation was further extended by one year. While extending

period of deputation by one year, it was made clear to the

petitioner that there shall not be any further extension to the

deputation and on expiry of period of deputation, he was

required to report back and join the duty with the employer.

Thus, the period of his deputation was only two years; one year

the original granted and one by extension and thereafter, he was

to report back to the duty. The petitioner himself remained

stayed at Saudi Arabia beyond the period of deputation and

voluntarily absented from duty. It is not the case of the

petitioner that he remained jobless at Saudi Arabia. On the

contrary, the petitioner was under the gainful employment with

the King Fahad College Riyadh, Kingdom of Saudi Arabia and did

not return even after the passing of the order impugned. The

respondent-employer issued notice to the petitioner including

publishing the notice in the newspaper showing the intention of

the employer that if the petitioner failed to report back to the

duty and join the employer, his services will be treated as having

resigned from the service. Thus, despite all these, the petitioner

was bent upon not to resume the duty with the employer but

remained in gainful employment with the King Fahad College
21

Riyadh at Saudi Arabia, and therefore, the respondents were

justified in considering and deeming the petitioner having

resigned from the service which are from the date he voluntarily

remained absent without leave i.e. 30th May, 1999.

Sub-rule (4) to Rule 86 of RSR which came to be

inserted in the Rule 86 of the RSR w.e.f. 20th August, 2001 reads

as under:-

“86 (4) Unless the State Government in view of
the special circumstances of the case, determines
otherwise a State Government employee who
remains absent from duty for a continuous period
exceeding five years other than on foreign service,
whether with or without leave, shall be deemed to
have resigned from service.

Provided that a reasonable opportunity to
explain the reasons for such absence shall be
given to the employee before the provisions of this
sub-rule are invoked.”

Thus, sub-rule (4) of Rule 86 of RSR clearly provides

that if the government servant remaining absent without leave

for a continuous period exceeding five years shall be deemed to

have resigned from service and what more is required is that an

opportunity to explain the reason for such absence is to be given

to the government servant which in the instant case as emerging

from the record was given to the petitioner to explain the reason
22

or rather he was warned by a communication that the period of

deputation shall not be extended beyond the period which it had

been extended and the petitioner was required to report back to

the duty. This fact was well within the knowledge of the

petitioner that not reporting duty on expiry of the period of

deputation would amount to voluntarily absent without leave.

and therefore, in my view, the respondents were justified in

passing the order impugned. The decisions relied on by learned

counsel for the petitioner turn on their own facts and are of no

help to the petitioner in view of the catena of decisions of

Hon’ble Supreme Court referred hereinabove.

For the reasons statedabove, I do not find any merit

in the writ petition. The writ petition is, therefore, dismissed.

However, in the facts and circumstances of the case, there shall

be no order as to costs. Stay petition also stands dismissed.

(H.R. PANWAR), J.

NK