High Court Jharkhand High Court

Satyendra Kumar vs State Of Bihar & Ors. on 7 July, 2011

Jharkhand High Court
Satyendra Kumar vs State Of Bihar & Ors. on 7 July, 2011
                               C.W.J.C.   No. 3156 of 1999 (R) 
                                              ...

     [In the matter of an application under Article 226 of the Constitution of India]

              Satyendra Kumar                                ...      ...       Petitioner
                                 ­V e r s u s­
              1. The State of Bihar

2.The   Deputy   Commissioner­cum­Chairman,   District   Rural 
Development Agency, Hazaribagh

3. The Deputy Development Commissioner­cum­Vice Chairman­cum­ 
Managing Director, District Rural Development Agency, Hazaribagh

4. The Director (District Rural Development Agency), Hazaribagh

5. The Joint Director, Agriculture, North Chotanagpur, Hazaribagh

6. Deputy Secretary, Chief of Vigilance, Agriculture.                      

                                                       ...               ...     Respondents
                                         ...
              For the Petitioner          : ­ Mr. Bhaiya Vishwajeet Kumar, Advocate

   For State of Jharkhand  : ­ Mr. R.R. Mishra, Advocate

    PRESENT
    HON’BLE MR. JUSTICE PRASHANT KUMAR
  …

By court: In view of statement made in I.A. No.1896 of 2006, prayer of 
amendment   is   allowed   and   the   aforesaid   interlocutory   application 
will become part and parcel of this writ application. 

2. It   is   submitted   by   Sri   Bhaiya   Vishwajeet   Kumar,   learned 
counsel for the petitioner, that petitioner was suspended in the year 
1996   and   a   departmental   proceeding   initiated   against   him. 
However, when no order passed in the said departmental proceeding, 
though   enquiry   had   already   concluded,   petitioner   filed   a   writ 
application vide C.W.J.C. No.400 of 1998 and said writ application 
disposed of vide order dated 15.03.1999, directing the respondent to 
pass final order in the departmental proceeding after serving a copy 
of inquiry report on the petitioner.  It appears that in compliance of 
aforesaid order, vide  Annexure 15, inquiry report served upon the 
petitioner.  The said inquiry report is annexed as Annexure 16.

3. It is submitted that from perusal of inquiry report, it appears 
that   the   Enquiry   Officer   (Respondent   No.5)   exonerated   petitioner 
from   all   the   charges   leveled   against   him.     It   is   submitted   that   by 
Annexure   17,   the   respondent­State   differed   from   the   findings   of 
inquiry report and said that on reconsideration of materials charge 
nos. 4, 6, 11, 12, 13,  15 and 17 have  been found proved against 
petitioner.  It is submitted that no reason assigned by the respondent­
State for differing with the findings of Enquiry Officer.  Thus, finding 
of the respondent­State cannot be sustained.   

2.

4. Learned G.P.­II, appearing on behalf of State of Jharkhand, has 
stated that from perusal of inquiry report (Annexure 16), it appears 
that charge nos. 4, 6, 11, 12, 13, 15 and 17 have been decided in 
favour of petitioner, but the State Government, after re­considering 
the same, came to the conclusion that the said charges are proved.  It 
is submitted that the State Government has got power to differ from 
the   findings   of   the   Enquiry   Officer.     Accordingly,   he   submits   that 
there is no illegality in the order.

5. Having heard the submissions, I have gone through the record 
of   the   case.     It   is   well   settled   principles   of   law   that   disciplinary 
authority has powers to differ from the findings of Enquiry Officer, 
but he can do so after giving reason for the same.

6. From   perusal   of   Annexure   17,   I   find   that   the   State 
Government, who is disciplinary authority of petitioner, has not given 
any   reason   for   differing   from   the   findings   of   Enquiry   Officer   on 
charge nos. 4, 6, 11, 12, 13, 15 and 17.

7. Under   the   said   circumstance,   aforesaid   finding   given   by   the 
State  Government  cannot be  sustained.    Consequently,  decision  of 
the State Government for deducting 15% pension of the petitioner 
cannot be sustained.

8. In view of aforesaid discussion, Annexure 17 is hereby quashed 
and  respondents  are  directed  to  pay  full  pension  to  the  petitioner 
from the date of his retirement.  Petitioner is also entitled to get his 
salary during the period he was under suspension as per Jharkhand 
Service Code.

9.   So   far   another   prayer   of   petitioner   that   a   direction   may   be 
given  to pay Rs.800/­ per month as house rent is  concerned, it is 
stated that no foundational fact stated in the writ application for the 
same.  Hence, that prayer made by the petitioner is hereby rejected. 

 (Prashant Kumar, J.)

Jharkhand High Court, Ranchi
Dated: 07.07.2011
R.K./ NAFR