High Court Patna High Court - Orders

Pritam Kumar Singh vs The State Of Bihar & Anr on 26 August, 2011

Patna High Court – Orders
Pritam Kumar Singh vs The State Of Bihar & Anr on 26 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.292 of 2010
              1. Gupteshwar Prasad S/O Late Gopalji Prasad R/O Vill &
              P.S.Dumraon, Distt-Buxar
                                         Versus
              1. The State Of Bihar Through The Principal Secretary To The
              Government , Department Of Finance , Bihar, Patna
              2. The Principal Secretary-Cum -Commissioner Commercial
              Taxes , Bihar, Patna
                                                   with
                                     CWJC No.326 of 2010
              1. Pritam Kumar Singh S/O Sri Rama Kant Singh R/O Vill &
              P.O. Morsanda, P.S. Falka, Distt. Katihar
                                         Versus
              1. The State Of Bihar Through The Principal Secretary To The
              Govt. Deptt. Of Finance, Bihar, Patna
              2. The Principal Secretary-Cum-Commissioner Commercial
              Taxes, Bihar, Patna
                                               -----------

For the Petitioners:- Mr. Rajeeva Roy, Adv.
For the State:- Mr. Shivam Singh, Adv.

————-

3. 26.08.2011 Heard learned counsel for the petitioners

and the State.

The petitioners are aggrieved by the order

of punishments dated 5.10.2009 and 13.10.2008

respectively visiting them with censure to be entered

in their character roll for the years 2007-08.

Learned counsel for the petitioners

submits that in response to the show cause notice

after the reply was filed even for a minor punishment

there has to be a reasoned order.

Counsel for the State submitted that being

a minor punishment the procedure by giving of a

show cause notice and consideration of the reply has

been followed. The impugned order in no uncertain
2

term states that reply had been considered. The

punishment in any event was minor in nature when

the petitioners failed to meet collection targets.

The show cause notice was issued on

11.5.2009/4.4.2008. Rule 19 of the Bihar C.C.A.

Rules, 2005 imposes a statutory duty on the

respondents to pass an order recording findings on

imputation of misconduct. The Rule therefore makes

it explicit that the final order must contain reasons.

Reasons have been held to be the very heart and

soul of an order giving an insight into the mind of

the maker that the defence of the delinquent had

been considered. If the defence was not acceptable,

the delinquent before he is to be visited with

punishment has a right, inherent in the concept of

natural justice, to know why his defence it was not

accepted. He has a right to know why he has lost. It

is not the ipsi dixit of the disciplinary authority but

the regulation controlling his powers which requires

him to give reasons. An order without reasons is

arbitrary. It also hinders judicial review. A non

speaking order cannot be explained in a counter

affidavit. Even if this Court were to permit the same

in the present case, the counter affidavit is of no help

as it does not discuss why the defence given by the
3

petitioner was not acceptable.

The order of punishments dated 5.10.2009

and 13.10.2008 are accordingly set aside without

prejudice to the rights of the respondents.

The writ applications stand allowed.

P. Kumar                                     ( Navin Sinha, J.)