High Court Punjab-Haryana High Court

Bhag Singh vs The State Of Punjab And Others on 30 November, 2009

Punjab-Haryana High Court
Bhag Singh vs The State Of Punjab And Others on 30 November, 2009
Regular Second Appeal No. 3639 of 2007                           [ 1]

                IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH


                                Regular Second Appeal No. 3639 of 2007 (O&M)
                                Date of decision: 30.11.2009

Bhag Singh
                                                                ..Appellant
       v.

The State of Punjab and others
                                                                .. Respondents


CORAM:          HON'BLE MR. JUSTICE RAJESH BINDAL

Present:        Mr. N. S. Shekhawat, Advocate for the appellant.
                                  ..

Rajesh Bindal J.

The plaintiff is before this Court against the concurrent findings of
fact recorded by both the courts below, whereby the suit filed by him for
declaration challenging the order dated 16.3.2000, passed by Chief Engineer
(National Highway), Punjab Public Works Department, Building and Roads
Branch, Patiala inflicting on the appellant punishment of stoppage of three annual
increments with cumulative effect and also a penalty of Rs. 53,142/-, was
dismissed.

Briefly, the facts are that the appellant-plaintiff, who was working as
Junior Engineer at the relevant time was served upon a charge sheet for various
lapses committed by him. After enquiry, the charges against the appellant were
proved. After supplying him copy of the enquiry report, a show cause notice was
issued before inflicting the punishment. After hearing the appellant-plaintiff,
stoppage of three annual increments with cumulative effect and penalty of Rs.
53,142/- was imposed vide order dated 16.3.2000. The appellant filed a civil suit
challenging the aforesaid order on 2.5.2000, which was dismissed, and the
judgment and decree of the trial court was also upheld by the learned lower
appellate court holding that due opportunity was granted to the appellant and no
defect was found in the process of enquiry and the principles of natural justice
were not violated.

Learned counsel for the appellant submitted that relevant documents
were not supplied to him during the course of enquiry on the basis of which the
appellant could prove his innocence. A request for the same was made to the
disciplinary authority vide letter dated 13.1.2000. However, the same was not
Regular Second Appeal No. 3639 of 2007 [ 2]

taken care of. He further submitted that proper receipt and use of Bitumen, which
was received by the appellant, was shown during the course of enquiry, but the
same was not considered.

After hearing learned counsel for the appellant, I do not find any
merit in the present appeal. As far as the fact of supply of documents is concerned,
request for the same was made on 13.1.2000 after the enquiry was already over
and the appellant was issued a notice along with copy of the enquiry report to show
cause before inflicting punishment on him. Nothing on the record has been pointed
out to show that during the course of enquiry, the appellant sought copy of any
document or inspection of the record to enable him to defend himself. It was also
pointed out during the course of hearing that the appellant had the statutory
remedy of appeal against the order challenged in the civil suit and after filing of
the civil suit, appeal was also filed on 18.5.2000, which remained pending
because of filing of civil suit. The scope of interference in judicial review against
the process of enquiry is to see as to whether the official concerned has been
granted fair opportunity or not. As in the present case, it could not be pointed out
that there was any violation of the principles of natural justice, I do not find any
reason to interfere with the finding of fact recorded by both the courts below. No
substantial question of law arises.

Accordingly, the present appeal is dismissed.

(Rajesh Bindal)
Judge
30.11.2009
mk