High Court Jharkhand High Court

Sudhir Kumar Singh vs The State Of Jharkhand And Ors. on 20 June, 2008

Jharkhand High Court
Sudhir Kumar Singh vs The State Of Jharkhand And Ors. on 20 June, 2008
Bench: M Eqbal, A K Sinha


ORDER

1. Petitioner/appellant had preferred W.P.(S) No. 4162 of 2007 with the following prayers:

(i) For issuance of an appropriate writ/Rule/Direction or writ in the nature of certiorari for quashing the office order No. 187 dated 28.12.2006 issued under the signature of the Conservator of Forest, Hazaribagh Circle, Hazaribagh communicated by letter No. 138 dated 10.1.2007 (Annexure-3) where by and where under a departmental proceeding has been initiated against the petitioner.

(ii) For issuance of an appropriate writ/Rule/Direction or a writ in the nature of certiorari for quashing the office order No. 46 contained in Memo No. 920 dated 13.3.2007 issued under the signature of the Conservator of Forest, Hazaribagh Circle, Hazaribagh (Annexure-5) by which the petitioner has been put under suspension.

(iii) For a direction to the respondents for payment of arrears of salary 18.6.2005 to 13.10.2005, which has not been paid to the petitioner for the reason best known to the respondents.

2. The writ petitioner/appellant herein has challenged the office order No. 187 dated 28.12.2006 vide which a departmental proceeding was initiated for serious charges of tampering with the maps and other records of the Forest Department in order to give benefit to several persons and thereby causing great loss to the Government. He also prayed for quashing the office order No. 46, contained in Memo No. 920 dated 13.3.2007 vide which he was put under suspension. The main ground of challenge was that the authority, who passed the order, was neither the controlling nor the disciplinary authority of the petitioner.

3. The learned Single Judge vide its interim order dated 30.01.2008 while granting lime for seeking instruction and filing counter affidavit, stayed the order dated 28.12.2006 under which departmental proceedings were initiated. However, on 07.03.2008 the said order was modified/clarified to the effect that the order dated 13.03.2007, putting the petitioner under suspension, shall remain stayed and not the order dated 28.12.2006 vide which the departmental proceedings was initiated.

4. In view of the interim order dated 28.03.2008, passed by the learned Single Judge, the competent authority passed a fresh order of suspension on 17.4.2008. The matter came up for hearing on 6.5.2008 and the learned Single Judge held that since the charges related to the period when he was posted at Hazaribagh Circle and the appellant participated in the departmental proceeding and the Conservator of Forest, Hazaribagh, referred it to the Regional Conservator of Forest, Santhal Parganas Circle and thus the departmental proceeding initiated by Conservator of Forest, Hazaribagh, cannot be held to be bad. In any case the proceeding was continued by the Conservator of Forest, Hazaribagh Circle on the direction of higher authorities. It was also observed that passing of the order of suspension on 13.3.2007 can be said to be irregular but the same was cured and ratified by the competent authority after the order of suspension was referred to the competent authority. The learned Single Judge accordingly, dismissed the writ petition.

5. The present Letters Patent Appeal being L.P.A. No. 197 of 2008 has been filed challenging the impugned order dated 6.5.2008, passed by the learned Single Judge in W.P.(S) No. 4162 of 2007, wherein, the appellant has confined his prayer challenging the order of suspension dated 13.3.2007 which was passed by the incompetent authority. In ground of appeal No. III and X it has been specifically admitted that the prayer in the writ petition was confined to challenging the order of suspension dated 13.3.2007 passed by an incompetent authority.

6. The law with regard to suspension is well settled that as and when a departmental proceeding is initiated or even contemplated, the delinquent officer can be put under suspension and there is no restriction on the authority to pass an order of suspension even for the second time. Be that as it may, the admitted case of both the sides is that the fresh order of suspension has already been passed vide office order No. 33 dated 17.4.2008 by the competent authority and the departmental proceedings are continuing, this Court cannot not interfere with the departmental proceedings and the order of suspension, passed on 17.4.2008.

7. In the aforesaid background the only issue which survives for decision in the present L.P.A. is as to what relief the appellant is entitled to if the suspension order dated 13.3.2007 is held to be unsustainable. The order of suspension dated 13.3.2007 which continued till 17.4.2008 was not passed by the controlling and/or competent authority and, thus, it was a nullity right at the inception.

8. Accordingly, the period of suspension stands regularized and the appellant will be entitled to full salary for the period from 13.3.2007 to 17.4.2008 after deducting the amount already paid towards subsistence allowance during the aforesaid period of suspension.

9. We reiterate that the departmental proceedings will continue and the same may be concluded at the earliest.

This Letters Patent Appeal is allowed to the aforesaid extent only, but without any order as to costs.