High Court Punjab-Haryana High Court

Atma Singh Grewal vs Punjab State Electricity Board … on 16 February, 2009

Punjab-Haryana High Court
Atma Singh Grewal vs Punjab State Electricity Board … on 16 February, 2009
CWP NO.11836 of 2008                                      1


    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH.



                         DATE OF DECISION:          16.2.2009


Atma Singh Grewal                                      ...Petitioner


                        VERSUS
Punjab State Electricity Board and others              ...Respondents




              CORAM

      HON'BLE MR.JUSTICE PERMOD KOHLI




PRESENT: Mr.Sarwan Sehgal, Advocate for the petitioner

            Mr.Vikas Chatrath, Advocate for respondents




Permod Kohli, J. (Oral)

The petitioner has challenged the validity of the charge-sheet dated

7.1.2008 (Annexure P-2) issued by respondent no.2 and the order dated

17.6.2008 (Annexure P-6) whereby respondent no.3 has been appointed as

Enquiry Officer to hold the enquiry in respect of the charges against him.

The challenge is based upon short ground that the same is violative of Rule
CWP NO.11836 of 2008 2

2.2 (b) (ii) of the Punjab Civil Service Rules, Vol.II as applicable for the

employees of the respondent-Board. The aforesaid Rule, inter alia, provides

four years period for initiation of disciplinary proceedings after the

retirement of an employee of the Board in respect of the events for which

the employee is charge-sheeted. From the perusal of the charge-sheet

(Annexure P-2), it is evident that the alleged act of misconduct is said to be

between 15.5.2002 to 3.12.2002. The petitioner retired voluntarily vide

order dated 29.4.2004. The impugned charge-sheet has been issued on

7.1.2008.

It is contended by Mr. Vikas Chatrath, learned counsel appearing on

behalf of the respondents that the retirement itself contains a rider to initiate

disciplinary proceedings against the petitioner and thus, the period of four

years contemplated under the aforesaid Rule will not come into operation

because of the stipulation contained in the retirement order. This argument

is totally misconceived. From the reading of the rule, it is absolutely clear

that the period of limitation of four years has to commence preceding four

years from the date of initiation of departmental proceedings. Sub-rule (3)

(b) of Rule 2.2 defines the date of initiation of departmental proceedings as

the date on which the statement of charges is issued to the Officer or the

pensioner, or if the officer has been placed under suspension from an earlier

date, on such date. Sub rule (3) (b) of Rule 2.2 reads as under:-

“2.2……

(3)……

(b) a judicial proceedings shall be deemed to be
CWP NO.11836 of 2008 3

instituted:-

(i)in the case of criminal proceedings, on the date on

which the complaint or report of the police officer on

which the Magistrate takes cognizance, is made; and

(ii)in the case of civil proceeding, on the date of

presentation of the plaint in the court.

Note:- As soon as proceedings of the nature referred to in

the above rule are instituted, the authority which

institutes such proceedings should without delay

intimate the fact to the Accountant General. The amount

of the pension withheld under Clause (b) should not

ordinarily exceed one-third of pension originally

sanctioned including any amount of pension to be so

withheld, regard should be had to the consideration

whether the amount of the pension left to the pensioner

in any case would be adequate for his maintenance.”

In the present case, the statement of charge was issued on 7.1.2008

and thus the limitation for the purpose of computation of four years has to

commence from the date. There is no exception under the rule and thus, the

argument is not sustainable. The charge-sheet having been issued beyond

the period prescribed under the statutory rule is liable to be quashed. Mr.

Chatrath, however, vehemently argues that the respondents may be

permitted to initiate civil proceedings for the recovery of the loss

caused to the department. Needless to say, if law permits the respondents
CWP NO.11836 of 2008 4

to make recovery by initiating civil proceedings, the present order shall not
be impediment for this purpose.

In view of the above, this petition is allowed. The charge-sheet dated

7.1.2008 (Annexure P-2) issued by respondent no.2 and the order dated

17.6.2008 (Annexure P-6) are hereby quashed.

(PERMOD KOHLI)
JUDGE

16.2.2009
MFK