High Court Patna High Court - Orders

Harendra Kumar vs The State Of Bihar & Ors on 1 July, 2011

Patna High Court – Orders
Harendra Kumar vs The State Of Bihar & Ors on 1 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.3375 of 2011
                  Harendra Kumar SON OF SHRI RAM PRAVESH RAM
                  RESIDENT OF VILLAGE PONGADHI, P.O. MEDANIPUR,
                  P.S. DINARA, DISTRICT ROHTAS
                                            Versus
                                The State Of Bihar & Ors .
                                          -----------

3 01/07/2011 Admitted position with regard to the present

dispute is that the petitioner was a probationer

undergoing training in what is known as Nath Nagar

Police Training Centre in the district of Bhagalpur. The

post on which the petitioner was appointed was the post

of Sub Inspector of Police.

During the course of training, one of the trainee

Sub Inspector of Police died during the course of

treatment at I.G.I.M.S., Patna. Because of rumour

floating on the campus as to the circumstance of death of

the trainee, it led to violence and act of indiscipline

which was indulged by many a persons who were

undergoing training at the relevant time. Petitioner was

also one of the probationers. When the matter was

enquired into, it transpired that the petitioner had a role

in instigating and leading other probationers to indulge in

serious acts of indiscipline due to the death in question.
-2-

The above pre-background compelled the

authorities to zero down on the persons who were

responsible for such unruly acts and it was decided in

the wisdom of the authorities that they should invoke

powers under Rule 668-A of the Bihar Police Manual,

1978. The powers are there to terminate the services of

probationers. The termination order issued was order of

termination, simplicitor.

This Court does not have to go into catena of

decisions with regard to the right of a probationer to

continue on the post as well as the right of an employer

to terminate them during the period of probation,

whatever be the evolution in service jurisprudence. This

basic principles have not undergone any drastic change.

Probationers can be terminated if the employer is not

satisfied for whatever reason with regard to their

conduct, behaviour or the quality of training they have

acquired during the period of probation.

Termination order led to filing of earlier writ

application. Petitioner was also one of the persons who

moved in C.W.J.C. No. 17523 of 2009. The learned

Single Judge decided to remand the matter back to the
-3-

authorities for re-consideration on the ground urged at

the Bar that there is violation of Article 14 of the

Constitution of India in matter of award of punishment.

According to the petitioner discrimination had been

practiced while terminating the services of some which

includes the petitioner as well as retaining some even

though according to him they were as much culpable, if

not in the same boat.

The learned Single Judge relying on a decision

rendered by the Hon’ble Supreme Court in the case of

Man Singh Vs. state of Haryana and others reported

in (2008) 12 S.C.C., 331 with special emphasis on

paragraphs 20, 21 and 22 remanded the writ application

for re-consideration. The order passed after re-

consideration is contained in annexure-1 which is under

challenge in the present writ application. Petitioner

raises similar plea including the additional plea that the

observation of the High Court in the earlier order has not

been taken into consideration while insisting with the

order of termination simplicitor.

Submission of learned Senior Counsel

representing the petitioner is that the allegation against
-4-

him is that he only instigated or took part in agitation just

like many others. It was a case of mob action and it is

unfair to put the entire blame on a handful of trainees.

However, there are materials to show that it is

not that the respondents have picked up persons for

action at random. They have zerowed down on the

mischief makers or the leaders after some exercise.

Since the petitioner was not a permanent

employee and was only a probationer, this Court has

certain reservation in applying the principle of Article 14

of the Constitution of India as envisaged by the Supreme

Court in the case of Man Singh (Supra) which was not

passed in a similar matter. That case related to a

permanent employee and not a probationer who is liable

for termination during the period of probation as per

extent rule.

There is a very detailed consideration which has

been given by the Deputy Inspector General of Police

(Personnel) to the issue and in the opinion of this Court

indulgence of the kind which the petitioner is looking for

will be detrimental to the interest of the disciplined force

to which the petitioner had only been recruited and was
-5-

at the threshold of training.

The status of the petitioner as probationer,

therefore, does give power to the respondents to

terminate his services which is a termination order

simplicitor.

There is no merit in this writ application. It is

dismissed.

AMIN/                    (Ajay Kumar Tripathi, J.)