Bombay High Court High Court

Bank vs State Of Maharashtra on 6 November, 2009

Bombay High Court
Bank vs State Of Maharashtra on 6 November, 2009
Bench: B. P. Dharmadhikari, F.M. Reis
                                     1
           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                         NAGPUR BENCH




                                                                    
               WRIT PETITION NO. 5815  OF  2007




                                            
     Dnyaneshwar Sopanrao Bhandare,




                                           
     aged about 55 years, 
     occupation - Service, 
     residing at Plot No. 78, in front of
     Nagpur District Central Cooperative




                                 
     Bank, Hudkeshwar Road,
     Rajapeth, Nagpurig                       ...   PETITIONER

                         Versus
                   
     1. State of Maharashtra,
        through the Secretary,
        Urban Development Department,
        Mantralaya, Mumbai 400 032.
      


     2. Nagpur Municipal Corporation,
   



        through its Commissioner,
        Civil Lines, Nagpur.





     3. Additional Commissioner,
        Nagpur Municipal Corporation,
        Civil Lines, Nagpur.                   ...   RESPONDENTS





     Shri A.S. Chandurkar, Advocate for the petitioner.
     Shri Y.B. Mandpe, AGP for respondent No. 1.
     Shri C.S. Kaptan, Advocate for respondents No. 2 & 3.
                         .....




                                            ::: Downloaded on - 09/06/2013 15:16:34 :::
                                           2
                             CORAM :  B.P. DHARMADHIKARI  & 
                                         F.M. REIS, JJ.

DATE OF RESERVING THE JUDGMENT : OCT. 07, 2009.

DATE OF PRONOUNCING THE JUDGMENT: NOV. 06, 2009.

JUDGMENT : (PER B.P. DHARMADHIKARI, J.)

Writ Petition is to be disposed of finally at the stage of

admission itself as per orders dated 12th June 2008. Accordingly,

we have heard Shri Chandurkar, learned counsel for the

petitioner, Shri Mandpe, learned AGP for respondent No.1 and

Shri Kaptan, learned counsel for respondents No.2 & 3 for some

time and then they sought leave to place on record written notes

of arguments. After the written notes were exchanged, the

matter was fixed twice for oral hearing and ultimately was closed

for judgment as no arguments could be advanced. As the matter

was fixed for final hearing, we formally issue Rule and make it

returnable forthwith.

2. We have gone through the written notes of arguments

filed by the petitioner as also by his employer Respondents No. 2

::: Downloaded on – 09/06/2013 15:16:34 :::
3
& 3. Shri Mandpe, AGP for respondent No.1 has orally

supported the appellate order passed by Respondent No.1 – State

Government.

3. The challenge in writ petition is to the order dated

28.10.2005 passed by Respondent No.3 – Additional

Commissioner of Nagpur Municipal Corporation imposing

punishment of his reduction to lowest stage in pay scale of Rs.

4000-6000 and withholding his annual increments thereafter

permanently for five years with cumulative effect. The period of

his suspension pending enquiry has been regularised as

suspension period only. This order was challenged by the

petitioner in appeal before Respondent No.1 – State Government

under the provisions of Section 387(3) of City of Nagpur

Corporation Act, 1948 (hereinafter referred to as Corporation

Act). That appeal came to be dismissed by the Principal

Secretary, Urban Development on 30th May 2007 but the

punishment was made subject to approval of General Body of

Nagpur Corporation in view of Section 50(1) thereof. These two

::: Downloaded on – 09/06/2013 15:16:34 :::
4
orders are assailed in present writ petition.

4. The petitioner is a Junior Inspector in Assessment

department of Nagpur Municipal Corporation. His basic

contention is that the discontinuation from service of one Shri

Gharde was never informed to him and hence he could not have

been blamed for recovery of 494 assessment files from Shri

Gharde. Shri Gharde was employed on daily wages. He has

further contended that those 494 files were never received by

him from record room. He has also relied upon similar enquiry

conducted against one Shri A.U. Bahadure, who was exonerated

by Respondent No.3 only because criminal offence could not be

made out and police submitted discharge report under Section

169 of Criminal Procedure Code, to Judicial Magistrate First

Class. Shri Gharde was one of the accused in that matter.

Because Shri Gharde could not be prosecuted, departmental

enquiry against Shri Bahadure was dropped. The petitioner

claimed same treatment. He has further contended that the

punishment imposed upon him is major punishment which could

::: Downloaded on – 09/06/2013 15:16:34 :::
5
have been inflicted only by General Body and hence initiation of

departmental enquiry by Respondent No.3 – Additional

Municipal Corporation is unsustainable.

5. Respondents No. 2 & 3 have justified their action by

contending that there was no evidence against Shri Bahadure

while in departmental enquiry said evidence has come against

the petitioner. It is further stated that the provisions of

Maharashtra Civil Service (Discipline & Appeal) Rules, 1979, (i.e.

1979 Rules or Discipline & Appeal rules hereinfater), are adopted

vide resolution by Nagpur Municipal Corporation and powers of

disciplinary authorities thereunder are given to various officers of

Nagpur Corporation. Deputy Municipal Commissioner was

competent to initiate departmental enquiry against the petitioner

in view of delegation in his favour by Municipal Commissioner.

It is, therefore, contended that there is no merit in writ petition

and writ petition deserves to be dismissed.

6. Shri Chandurkar, learned counsel for the petitioner has

::: Downloaded on – 09/06/2013 15:16:34 :::
6
invited our attention to relevant provisions of Corporation Act as

also discipline and appeal rules mentioned above to urge that

departmental enquiry has been initiated against the petitioner by

Respondent No.3 and as said respondent could not have imposed

major punishment upon the petitioner, the initiation of enquiry

itself is bad. He points out that even the appellate authority has

found that general body of Nagpur Municipal Corporation is the

appointing authority and, therefore, it alone was competent to

take action against the petitioner. He states that delegation of

powers by the administrator on 28th June 1984 is, therefore, of

no use in present matter. As Municipal Commissioner is not the

disciplinary authority of the petitioner, delegation of his powers

to the Deputy Municipal Commissioner is irrelevant. He has

relied upon the judgment of Division Bench of this Court in the

case of Prabhakar vs. K.D. Municipal Corporation, Kalyan,

reported at 2003(4) Mh.L.J. 423. He has also attempted to show

how the petitioner has been victimized though his case and case

of Shri Bahadure is identical and no adverse evidence has come

against the petitioner. He states that the Enquiry Officer had in

::: Downloaded on – 09/06/2013 15:16:34 :::
7
fact exonerated the petitioner of charge No.2.

7. Shri Kaptan, learned counsel states that the provisions

of Maharashtra Civil Services Rules are adopted by the Municipal

Corporation by passing resolution and those provisions need to

be read subject to express provisions of Nagpur Corporation Act.

He states that Section 53(5) only prohibits imposition of

penalties like discharge, dismissal or removal by any other

authority except appointing authority. He invites attention to

resolution of Corporation dated 28th June 1984 to show how the

powers of Municipal Commissioner to impose minor penalties on

Class II employees and major penalties on class III employees are

delegated to the Deputy Municipal Commissioner. He invites

attention to classification of penalties as contained in Section

53(2) read with said resolution dated 28th June 1984 for this

purpose. He further states that the Deputy Municipal

Commissioner is subordinate to the Additional Commissioner.

As the Additional Commissioner is superior authority, it can

institute disciplinary proceedings and impose penalties. He

::: Downloaded on – 09/06/2013 15:16:34 :::
8
places reliance upon the judgment of the Hon’ble Apex Court in

the case of S. Sudhakar vs. Postmaster General, reported at

(2006) 4 SCC 348. In this background, he states that the

Division Bench of this Court in its judgment Prabhakar vs. K.D.

Municipal Corporation, Kalyan, (supra) has considered Section 56

of Bombay Provincial Municipal Corporations Act, 1949, where

the scheme is entirely different.

8. Before proceeding further to examine the issue of

perversity of findings or then of victimization of the petitioner,

we find it appropriate to consider legal issue about competency

of authority to initiate departmental enquiry and to punish the

petitioner. The contention of Corporation that it has adopted

Discipline and Appeal Rules of State of Maharashtra by passing

resolution, does not appear to be very correct. Respondent No.1

has on 30th September 1966 published Bye Laws known as

Nagpur Municipal Corporation Services Bye Laws, which came

into force from 1st April 1963. By clause (2) thereof, the Bombay

Civil Services Rules, 1959, with supplementary rules, order and

::: Downloaded on – 09/06/2013 15:16:34 :::
9
appendices made thereunder as amended from time to time were

to regulate the conditions of service of Civil Services of Nagpur

Corporation as for as possible. Its clause (5) stipulated that all

references to Government in Bombay Civil Services Rules were to

be construed as references to Nagpur Corporation. All references

to Government servants were to be construed as references to

Nagpur Corporation servants, all references to competent

authorities in Bombay Civil Services Rules were to be construed

as references to competent authorities under City of Nagpur

Corporation Act, 1948, and all references to Head of

Departments were to be construed as References to Municipal

Commissioner. Thus, these bye laws were destined to regulate

departmental enquiry “as far as possible” and all references to

Head of Department therein were to be construed as reference to

Municipal Commissioner.

9. The resolution dated 28th June 1984 needs to be

looked into in this background. The said resolution No. 20 at its

beginning states that as per notification dated 30th September

::: Downloaded on – 09/06/2013 15:16:34 :::
10
1966, Bombay Civil Service Rules were made applicable to

Corporation staff. However, Bombay Civil Service Rules have

now been replaced by Maharashtra Civil Service (Discipline and

Appeal) Rules, 1979, i.e. 1979 Rules or Discipline & Appeal

Rules, which automatically become applicable to Corporation

employees. However, the resolution observes that by way of

abundant precautions, these 1979 Rules, have been formally

adopted. There is no challenge to this adoption before us.

10. Section 53(2) of Corporation Act prohibits 8 types of

penalties which for good and sufficient reason can be imposed

upon any Municipal employee or servant. Consistent with

classification of penalties into major penalties and minor

penalties in 1979 Rules, those eight penalties have been

classified into major and minor by this resolution. We are

concerned with Section 53(2) (iii) which speaks of penalty of

reduction to a lower post of time scale or to a lower stage in a

time scale. This has been classified as major penalty by this

resolution. The resolution further proceeds to amend Rule 6 of

::: Downloaded on – 09/06/2013 15:16:34 :::
11
1979 Maharashtra Civil Service (Discipline and Appeal) Rules, by

stating that the word Governor therein should be read as

Corporation. Then it states that the provision of Rule No. 6 of

Discipline and Appeal Rules would be as mentioned therein and

thus a new proviso has been read/ added into said rule 6 instead

of its existing proviso. As per this new proviso which has been

read into 1979 Rules to make it applicable to services of Nagpur

Corporation as far as possible, the Municipal Commissioner has

been declared to be competent authority for imposing minor

penalties on Class I employee of Corporation. General body of

Corporation is the competent authority for imposing major

penalties on such officers. Municipal Commissioner is declared

competent authority to impose major penalties on all Class II

employees. The Deputy Municipal Commissioner is declared

competent to impose minor penalty on class II employees and

major penalties on class III employees. Then the proviso speaks

of class IV employees. We are not concerned with said proviso.

The holders of the post the minimum of which is Rs.680/- and

above are included in Class – I. It is not in dispute before us that

::: Downloaded on – 09/06/2013 15:16:34 :::
12
as per this resolution, the petitioner is in Class – I. In fact, the

appellate authority viz., State Government has in its appellate

order dated 30th May 2007 observed that as per Section 50(1) of

Corporation Act, Corporation “General Body” is appointing

authority and hence penalty imposed upon the petitioner is

maintained by the appellate authority but subject to grant of

approval to that punishment by general body. This position is

not in dispute before us.

11. Section 50(1) (first proviso) confers power of

appointment to the cadre of petitioner only upon a General Body

of Municipal Corporation. Section 53 does not expressly

prescribe any authority as disciplinary authority but then its sub-

section (5) state that Municipal Officer or servant cannot be

discharged, dismissed or removed from service of Corporation by

order of any authority subordinate to that which makes

appointment to his post at the time of order. Thus, these major

penalties can be imposed only by authorities competent to effect

appointment to that cadre on the date of punishment orders.

::: Downloaded on – 09/06/2013 15:16:34 :::
13

Section 46 states that the Municipal Commissioner is the

Principal Executive Officer of Corporation and all other officers

and servants of Corporation are subordinate to him. Section 59

speaks of functions of several Municipal authorities and its sub-

section (3) states that subject to express provision to the contrary

in Corporation Act, the entire executive power for the purpose of

carrying out provisions of said Act vest in the Commissioner. He

can perform all duties and exercises all powers specifically

imposed or conferred upon him by Corporation Act. He can also

exercise supervision and control over the acts and proceedings of

all Municipal Officers and servants and deal with all questions

relating to their services. Section 59(5) mentions that any of the

powers, duties or functions conferred or imposed upon or vested

in the Commissioner by Corporation Act can be exercised,

performed or discharged under the Commissioner’s control and

subject to his superintendence and to such conditions and

limitations as he may think fit to impose, by any Municipal

officer whom the Commissioner may generally or specially

empowered in writing in this behalf.

::: Downloaded on – 09/06/2013 15:16:34 :::
14

12. As already stated above, the resolution of

Administrator dated 28th June 1984 authorizes the Municipal

Commissioner to impose minor penalties on Class-I employees of

Nagpur Corporation. The said resolution authorizes the

Municipal Commissioner to impose major penalty on Class – II

employees. As per that resolution, Corporation is the authority

for imposing major penalties on Class – I officers. This resolution

has also classified penalties prescribed in Section 53(2) of

Corporation Act to bring it in conformity with Rule 5 of

Maharashtra Civil Service (Discipline and Appeal) Rules. The

powers conferred upon him by this resolution are then delegated

by the Municipal Commissioner on 27th February 2002 and that

delegation is to Respondent No.3 – Additional Commissioner.

The Deputy Municipal Commissioner has been authorized by

resolution to impose minor penalties on Class II employees. This

resolution dated 28th June 1984 and 27th February 2002 cannot

be questioned by Nagpur Corporation and has not been

challenged before us by the petitioner. The controversy needs to

be looked into in this background.

::: Downloaded on – 09/06/2013 15:16:34 :::
15

13. The effort of Corporation before us is not to show that

the particular requirement of Maharashtra Civil Service

(Discipline and Appeal) Rules, is not applicable or relevant here.

On the contrary, their effort is to show its compliances. We,

therefore, proceed to consider the relevant provisions of

Discipline and Appeal Rules. It is already highlighted above that

the provisions of Maharashtra Civil Service (Discipline and

Appeal) Rules, 1979, regulate the departmental enquiry of the

petitioner “as far as possible”. Rule 5 thereof classifies

punishment of reduction to a lower time scale of pay as minor

penalty. But then for its service said penalty has been treated as

major penalty by Nagpur Corporation. It is obvious that because

of Rule 6 of Maharashtra Civil Service Rules which prescribes

disciplinary authorities read with above mentioned 1984

resolution, appointing authority can impose any of the penalties

specified in Rule 5 upon members of Class- III and class IV

services. Head of the department has been authorized to impose

minor penalties upon servants in class II. The Governor i.e. in

case of Nagpur Corporation, General Body of Nagpur

::: Downloaded on – 09/06/2013 15:16:34 :::
16
Corporation can impose any of the penalties specified in Rule 5.

It is obvious that, therefore, the appointing authority or General

Body can impose any of the penalties specified in Rule 5 upon

members of class III and IV. In other words, only general body

can impose penalty impugned before us upon the petitioner.

This requirement of Rule 6 of Maharashtra Civil Service

(Discipline and Appeal) Rules, can be read into and used for

inquiries of Corporation employees without any violation of

Nagpur Corporation Act. Rule 7 of Maharashtra Civil Service

(Discipline and Appeal) Rules, states that General Body of

Nagpur Corporation or authority empowered by it may institute

disciplinary proceeding against any Corporation servant or then

it may direct Disciplinary authority to institute such proceedings.

Sub-rule (2) of Rule 7, however, stipulates that a disciplinary

authority competent to impose any of the penalties specified in

Rule 5 may institute disciplinary proceedings against any

Corporation servant on whom it is competent to impose any of

the penalties specified therein. Resolution dated 28th June 1984

read with order dated 27th February 2002 shows that Municipal

::: Downloaded on – 09/06/2013 15:16:34 :::
17
Commissioner has been authorized to impose minor penalty

upon the petitioner and that power has been delegated to

Additional Municipal Commissioner i.e. Respondent No.3. In the

scheme of Section 46 read with Section 59 above, it is apparent

that Municipal Commissioner is competent to delegate this

power to Additional Municipal Commissioner. It is to be noted

that this power to impose minor punishment is not delegated to

Municipal Commissioner by General Body and hence contention

that it cannot be sub-delegated further is misconceived. The

departmental enquiry in present matter has been initiated on 4th

December 2002 by Respondent No.3 – Additional Municipal

Commissioner. It expressly refers to Rule 8 of Maharashtra Civil

Service (Discipline and Appeal) Rules, 1979, and above

mentioned Resolution dated 28th June 1984. Only requirement

of Rule 7(2) of Maharashtra Civil Service (Discipline and Appeal)

Rules, is the authority must be competent to impose any of the

penalties in Rule 5. Because of delegation in his favour,

Respondent No.3 is competent to impose minor penalties

specified in Rule 5 read with Section 53(2) upon the petitioner.

::: Downloaded on – 09/06/2013 15:16:34 :::
18

Hence, initiation or institution of departmental enquiry by said

officer cannot be said to be unauthorized or illegal.

14. Shri Chandurkar, learned counsel has relied upon the

judgment of the Division Bench of this Court in the case of

Prabhakar vs. K.D. Municipal Corporation, (supra), there the

challenge was charge had been framed and proceedings had

been instituted by Municipal Commissioner who had no power to

do so. The delinquent there was Assistant Municipal

Commissioner, whose salary exceeded Rs.1,000/- and hence

power of his appointment was with General Body of Corporation

and not with any other officer. The said delinquent was served

with a final notice for imposing a punishment under Section 56

of Bombay Provincial Municipal Corporations Act, 1949. The

said punishment was of dismissal from service. Section 56

permitted a competent authority to impose any of the penalties

specified in sub-section (2) thereof. In this background in para

10 of the judgment, the Division Bench of this Court observed

that Section 56(2) necessarily did not mean that departmental

::: Downloaded on – 09/06/2013 15:16:34 :::
19
proceedings must be initiated only by authority competent to

impose punishment and if notice is issued or charge sheet is

served by a subordinate authority, the same is illegal or contrary

to law or without jurisdiction. However, then the provisions of

Maharashtra Civil Service (Discipline and Appeal) Rules,

particularly sub-rule (2) of Rule 7 are looked into and thereafter

it is noticed that Rule 8 which prescribe procedure for imposing

major penalties, vide its sub-rule (2) contemplated that

whenever disciplinary authority is of the opinion that there are

grounds for enquiring into truth of any imputation of

misconduct, it has itself to enquire into or appoint an Enquiry

Officer to enquire into truth thereof. In para 12, it has been

observed that conjoint reading of Rule 7(2) and 8(2) left no

room for doubt that it was for the disciplinary authority to take

action in accordance with Maharashtra Civil Service (Discipline

and Appeal) Rules. Either disciplinary authority itself may

enquire into the matter or may authorize other officer to do it.

But in absence of such authorisation, no enquiry can be held by

any officer or authority, if he is not the disciplinary authority. In

::: Downloaded on – 09/06/2013 15:16:34 :::
20
para 13, it is observed that because of Section 56, Corporation

was the competent authority to impose any one of the penalties

specified in Section 56. Since departmental proceedings were

initiated applying Maharashtra Civil Service (Discipline and

Appeal) Rules, the procedure laid down in those rules needed to

be followed. In accordance with those rules, either Corporation

should have initiated or instituted the proceedings or it should

have authorized other officer or authority to enquire into those

allegations. The Division Bench, therefore, concluded that the

Commissioner was not competent to take any action against

delinquent and, therefore, charge sheet itself was quashed and

set aside. The facts show that the Division Bench of this Court

was approached when final show cause notice for punishment

was issued and punishment was still to be imposed. The facts

also show that Municipal Commissioner there was not

disciplinary authority at all. Because of these features, we find

that this ruling is not helpful to present petitioner.

15. Shri Kaptan, learned counsel has relied upon the

::: Downloaded on – 09/06/2013 15:16:34 :::
21
judgment of the Hon’ble Apex Court in the case of A. Sudhakar

vs. Post Master General, (supra). The ratio of said ruling is

authority higher than appointing authority may also act as

disciplinary authority for the purposes of Article 311 of

Constitution of India, if delinquent officer is not deprived of his

statutory right of appeal. We have already noticed above that

Municipal Commissioner could have imposed minor punishment

upon the petitioner and, therefore, Respondent No.2 – Municipal

Commissioner is disciplinary authority for present petitioner. We

have also held that because of delegation in his favour,

Respondent No.3 has rightly initiated or instituted departmental

proceedings.

16. However, the other relevant provisions of

Maharashtra Civil Service (Discipline and Appeal) Rules, in the

matter assume importance as major punishment has been

inflicted upon the petitioner. Under Rule 7(2) of Discipline and

Appeal Rules, Respondent No.3 is competent to initiate

departmental enquiry and procedure for imposing minor penalty

::: Downloaded on – 09/06/2013 15:16:34 :::
22
is prescribed in Rule 10 thereof. Rule 10(1)(b) also contemplate

holding of an enquiry in the manner laid down in Rule 8 if

disciplinary authority finds it necessary. In present matter, it is

not in dispute that such an enquiry under Rule 8 has been

conducted against the petitioner. Rule 8(23)(a) stipulates that

where a disciplinary authority, competent to impose any of the

minor penalties, has instituted departmental enquiry and

because of material which has come on record in enquiry, is of

opinion that any of the major penalty should be imposed on

Corporation servant, that authority has to forward records of

enquiry to such disciplinary authority as is competent to impose

such major penalty. Thus, though under Rule 7(2), disciplinary

authority competent to impose minor punishment upon the

petitioner has initiated departmental enquiry, that enquiry can

be used for imposing major penalty if such disciplinary authority

is of that opinion. Rules, therefore, take care of situation in

which disciplinary proceedings can be instituted even by a

disciplinary authority of lower grade but then when major

penalty is found necessary, such disciplinary authority of lower

::: Downloaded on – 09/06/2013 15:16:34 :::
23
grade has to forward records to superior disciplinary authority

i.e. one which is competent to impose major penalty. This

obviously could not have been done. The procedure prescribed

in Discipline and Appeal Rules is to be followed as far as possible

and hence Respondent No.3 ought to have forwarded the records

along with his opinion to Respondent No.2 – Nagpur Corporation

for further appropriate action. It is to be noted that this course

of action was not required to be considered by Division Bench of

this Court in its judgment Prabhakar vs. K.D. Municipal

Corporation, (supra), as the Municipal Commissioner there was

not shown to be competent disciplinary authority under Rule

7(2). Hence, merely because departmental proceedings are

initiated by authority competent to impose minor penalty,

enquiry cannot be said to be vitiated.

17. Rule 8(23) (b) states that after the records are

received by superior disciplinary authority like Corporation

(General Body) here, it can take further evidence if it finds it

necessary and may impose on Corporation servant such penalty

::: Downloaded on – 09/06/2013 15:16:35 :::
24
as it may deem fit in accordance with these rules. It is, therefore,

obvious that the application of mind to the report of Enquiry

Officer and further action upon it in the manner stipulated in

Rule 9 is to be undertaken by Corporation in present matter and

not by Respondent No.3. The disciplinary authority i.e.

Respondent No.3 has not conducted departmental enquiry and

after receipt of enquiry report, it issued a final notice to the

petitioner on 26th March 2005. In this final notice, Respondent

No.3 has stated that he is not agreeing with findings of Enquiry

Officer on Charge No.2. He has given his reasons therefor. In

view of the scheme of Rule 8(23)(a) and (b), it is clear that

when major penalty is found just in the matter of the petitioner,

such course of action could not have been followed by

Respondent No.3. He should have taken recourse to Rule 8(23)

(a) and forwarded the records of departmental enquiry to

competent disciplinary authority i.e. Corporation. The

Corporation thereafter could have proceeded further under Rule

8(23)(b) or in such other way as it found just in terms of Rule 8

and Rule 9. When enquiry is not conducted by disciplinary

::: Downloaded on – 09/06/2013 15:16:35 :::
25
authority and report of enquiry officer is to be used by such

disciplinary authority, giving of an opportunity of hearing to the

delinquent employee about the correctness or otherwise of

findings recorded by Enquiry Officer is held to be essential

ingredient of principles of natural justice by the Hon’ble Apex

Court in the case of Union of India vs. Mohd. Ramzan Khan,

reported at AIR 1991 SC 471. It is, therefore, obvious that in the

face of this law of land and express provision in Rule 8(23)(a)

and (b) of Discipline & Appeal Rules, Respondent No.3 ought to

have forwarded the entire records to Corporation for

consideration of enquiry report and also for finding out further

steps required to be taken in accordance with law in the matter.

Once Respondent No.3 found that a major penalty needed to be

inflicted upon the petitioner, he ceased to have any jurisdiction

in the matter and he could not have proceeded to impose any

punishment upon the petitioner. Respondent No.1 – State

Government has noticed that Corporation is the competent

authority in the matter but has only made the punishment

imposed by Respondent No.3, subject to approval of

::: Downloaded on – 09/06/2013 15:16:35 :::
26
Nagpur Corporation.

18. In view of these findings, it is apparent that the order

of punishment dated 28th October 2005 passed by Respondent

No.3 and order dated 30th May 2007 passed by Respondent No.1

in appeal are unsustainable. The same are accordingly quashed

and set aside. However, the proceedings need to be restored at

the stage of issuance of final show cause notice dated 23rd June

2005 by Respondent No.3. The said notice dated 23rd June 2005

is also quashed and set aside. Respondent No.3 is directed to

forward the records of departmental enquiry as per rule 8(23)(a)

to the competent disciplinary authority i.e. Corporation for

further action in accordance with Rule 8(23)(b). In view of

these conclusion, it is apparent that correctness or otherwise of

findings reached by the Enquiry Officer can be agitated before

Corporation by present petitioner. Similarly, the question of

victimization can also be raised by him before that authority. It

is, therefore, not necessary for us to record any finding in that

respect in present matter at this stage.

::: Downloaded on – 09/06/2013 15:16:35 :::
27

19. With the result, the final Show cause notice dated 23rd

Jun 2005, the order of punishment dated 28th October 2005 and

appellate order dated 30th May 2007 impugned in this writ

petition are quashed and set aside. Writ Petition is partly

allowed and departmental proceedings against the petitioner are

restored to the file of Respondent No.3 for further action in

accordance with the provisions of Section 8(23)(a) and (b) of

Maharashtra Civil Service (Discipline and Appeal) Rules, 1979.

Considering the nature of controversy, said inquiry be completed

as early as possible and in any case by 31st May 2010. Rule

accordingly. However, in the facts and circumstances of the

case, there shall be no order as to costs.

                  JUDGE                                         JUDGE   





                                                                                         

                                            *******

     *GS.




                                                       ::: Downloaded on - 09/06/2013 15:16:35 :::