High Court Patna High Court - Orders

Devendra Prasad Yadav vs The State Of Bihar & Ors on 12 August, 2011

Patna High Court – Orders
Devendra Prasad Yadav vs The State Of Bihar & Ors on 12 August, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CWJC No.3644 of 2007
Devendra Prasad Yadav, son of Sri Shital Prasad Yadav, resident of
Village Kalyanpur, P.S. K. Nagar, Dist. Purnia.
                                                  -------- Petitioner
                                Versus
1. The State of Bihar.
2. Divisional Commissioner, Purnia Division, Purnia.
3. District Officer, Purnia.
4. District Superintendent of Education, Purnia.
5. Circle Officer, Purnia East Anchal, Purnia.
6. Area Education Officer, Purnia.
7. Block Education Extension Officer, East Block, Sadar, Purnia.
                                                  ------- Respondents
                             -----------

For the Petitioner :- Mr. Pankaj Kumar Sinha, Adv.

Mr. Kamal Kishore Jha, Adv.

For the State :- Mr. Rajeev Kr. Singh, G.P.15
Mrs. Sunita Kumari, AC to G.P.15

———-

2 12.08.2011 Heard learned counsel for the

petitioner and counsel for the State.

The prayer of the petitioner in this

writ application to quash the order of

punishment dated 17.11.2003 and the appellate

order dated 20.10.2006 is based on a simple

and plain premises that even when the

petitioner was exonerated by the Enquiry

Officer in his enquiry report dated

13.6.2003, the resultant order of punishment

was passed either without differing with the

findings of the enquiry report and also

giving him notice and/or an opportunity of

hearing. Learned counsel for the petitioner

has also assailed the appellate order by
2

taking a plea that this vital aspect was not

at all gone into by the appellate authority

who had some how read between the lines in

the show cause reply filed by the petitioner

for treating them as his admission that he

was unauthorisedly absent from duty in

afternoon on 7.4.2003.

Learned counsel for the State on the

other hand has supported the view taken by

the appellate authority, the Commissioner of

Purnia Division affirming the order of

punishment by pointing out that it was an

admitted position that the petitioner had

left the school on 7.4.2003 after luncheon

interval without taking any permission from

his controlling authority and, therefore,

once he was found to be absent in the

surprise inspection of the Collector of the

district, the order of punishment could not

be interfered only on account of the charge

being not found to have been proved by the

Enquiry Officer.

In the considered opinion of this

Court, neither the appellate authority nor

the counsel can be permitted to make out a
3

third case, inasmuch as, in any disciplinary

enquiry, the procedure laid down has to be

followed. Such procedure ofcourse does not

contemplate that the report of Enquiry

Officer would be binding on the disciplinary

authority but, at the same time, if the

Enquiry Officer had fully exonerated the

petitioner by recording the following

conclusive finding:-

“vr% izkIr Li”Vhdj.k rFkk ZLFkkuh; tkWp ,oa iwN&rkN ds
vk/kkj Jh ;kno] lgk;d f’k{kd ds mij yxk;k x;k vkjksi rF;ghu]
fujk/kkj rFkk lR;rk ls ijs gSA pwfW d os e/;kUrj esa osrukfn Hkqxrku
ysus gsrq lec) fo|ky; genk vk;s gSa ftldh iqf”V lEc) fo0 ds
iz/kkuk/;kid }kjk fyf[kr :i esa fd;k x;k gSA”

and the same was sought to be differed by the

Collector of the district, the disciplinary

authority, he had to issue a show-cause

notice disclosing the reasons for his

difference of opinion and only thereafter, he

could have proceeded to pass an order of

punishment after considering the show-cause

reply filed by the petitioner. The law in

this regard stands settled in the judgment of

the Apex Court in the case of Punjab National

Bank & Ors. Vs. Kunj Behari Misra reported in

1998(7)SCC 84.

             Admittedly                   the               disciplinary
                  4




authority      had     never       issued any show            cause

notice to the petitioner before passing the

impugned order of punishment as is apparent

from the materials on record. Thus the

impugned order of punishment is in violation

of principles of natural justice as also in

teeth of law laid down by the Apex Court in

the case of Kunj Bihari Mishra (supra). Since

this vital aspect going to the root of the

matter has also been considered by the

appellate authority, who has curiously gone

into the merit of the charge, the appellate

order can also not be sustained in law.

Accordingly, both the order of

punishment dated 17.11.2003 and the appellate

order dated 20.10.2006 are hereby quashed.

Since the petitioner has already retired from

service, there would be no occasion for this

Court to remit the matter back to the

disciplinary authority for proceeding from

the stage of service of show-cause notice

after submission enquiry report and

accordingly, this Court would also direct the

District Programme Officer, Purnia to make

payment of full salary for the period of
5

suspension of the petitioner as also refund

the amount of one increment which the

petitioner had been deprived by way of

undergoing the consequence of the impugned

order of punishment.

With the aforementioned

observations, this application is allowed.

(Mihir Kumar Jha, J.)
Rsh