Chattisgarh High Court High Court

Bharat Ram Sahu vs State Of Chhattisgarh And Others on 29 April, 2010

Chattisgarh High Court
Bharat Ram Sahu vs State Of Chhattisgarh And Others on 29 April, 2010
       

  

  

 
 
      HIGH COURT OF CHATTISGARH AT BILASPUR         




                Writ Appeal No.112 of 2010




              Bharat Ram Sahu
                        ...Petitioners


                         Vs



       State of Chhattisgarh and others
                                ...Respondents

! Mr. T. K. Tiwari, counsel for the appellant

^ Mr. Sumesh Bajaj, counsel for respondent no.1

Honble Shri I.M. Quddusi,Honble Shri Prashant Kumar Mishra,JJ

Dated:29/04/2010

: Judgment

Writ Appeal under Section 2 (1) of the Chhattisgarh
High Court (Appeal to Division Bench) Act, 2006

ORAL ORDER
(29.04.2010)

Per I.M. QUDDUSI, J

1. Heard.

2. This appeal has been filed against the impugned

order dated 12.04.2010 passed by the learned

Single Judge in W.P.(S) No.1562/2010 dismissing

the said writ petition.

3. Brief facts of the case are that the writ

appellant was allegedly caught red handed by the

vigilance team while taking bribe. Consequently

an order for suspension was passed on 14.07.2008

suspending him from the post of Patwari by order

of Collector (Land Records), Durg. In that order

it was mentioned that on 25.06.2008 the writ

appellant caught red handed while taking bribe of

Rs.1500/- and this act is contrary to Rule 3 of

the Chhattisgarh Civil Services (Conduct) Rules,

1965 and as such he was placed under suspension

with immediate effect. Thereafter on 03.02.2009,

the suspension order was revoked.

4. On conclusion of the investigation, a charge sheet

was filed against the writ appellant. Consequent

to which, he was placed under suspension again by

order dated 23rd March, 2010. A special case was

registered as 02/2010 against the petitioner.

5. Rule 9(1) of the Chhattisgarh Civil Services

(Classification, Control and Appeal) Rules, 1966

deals with suspension. It provides that the

appointing authority or any authority to which it

is subordinate or the disciplinary authority or

any other authority empowered in that behalf by

the Governor, by general or special order, may

place a Government servant under suspension in the

following circumstances :

(a) Where a disciplinary proceeding against him
is contemplated or is pending; or

(b) Where a case against him in respect of any
criminal offence is under investigation,
inquiry or trial :

Further, there are two provisos. According to the

first proviso, a Government Servant shall

invariably be placed under suspension when a

challan for a criminal offence involving

corruption or other moral turpitude is filed

against him.

6. Learned counsel for the writ appellant raises the

contention that once the suspension order was

passed and revoked, the order of re-suspension

could not have been passed and the same is not

sustainable in the eye of law as the order of

revocation cannot be reviewed.

7. On the other hand, learned State Counsel opposes

the appeal and submits that there is no illegality

in the impugned second order of suspension. He

placed reliance on the decision of M.P. High Court

(Gwalior Bench) in Letters Patent Appeal

No.202/1999 (Chandra Pal Singh Pundhir -vs. M.P.

Board of Secondary Education, Bhopal and others)

reported in 2002 (4) M.P.H.T. 213 (DB) which was

filed against the order of learned Single Judge in

the writ petition, in which the second order of

suspension was under challenge. The learned

single judge of M.P. High Court has observed that

considering the ratio laid down by the Supreme

Court in U.P. Rajya Krishi Utpadan Mandi Pa;rishad

Vs. Rajiv Rajan reported in 1993 Supp. (3) SCC

483, the order passed by the Board, suspending the

petitioner again appears to be proper and there is

no reason to interfere with the order of the

suspension passed by the Board. Similar contention

was raised in LPA that the second suspension order

amounts to review. Referring to first proviso to

Clause (1) of Rule 9 of the Madhya Pradesh Civil

Services (Classification, Control and Appeal)

Rules in the said case i.e., Chandrapal Singh

Pundhir (supra), the Division Bench of M.P. High

Court observed that the second suspension order

was passed by the Chairman of the Board on

pendency of Criminal Case No.2690/1998 against the

petitioner and in the second order of suspension,

it was specifically mentioned that looking to the

nature of criminal case, the second suspension

order is passed. Therefore, the Division Bench

opined that it is not a review of the first

suspension order and further in case of U.P. Rajya

Utpadan Mandi Parishad Vs. Rajiv Rajan (supra), it

has been clearly laid down by the Apex Court that

there is no restriction on the authority to pass a

suspension order for the second time.

8. We have perused the first suspension order which

was not passed on the basis of any investigation

or trial but was passed on the allegation that

his act was contrary to Rule 3 of the Chhattisgarh

Civil Services (Conduct) Rules, 1965 and the said

suspension on that ground was revoked. But the

impugned order of suspension has been passed on

submission of the charge-sheet against the writ

appellant in the criminal court which is

permissible in view of first proviso to Clause (1)

of Rule 9 of CCA Rules that on submission of

Challan for a criminal offence in the Court

involving corruption or other moral turpitude the

Government servant shall invariably be placed

under suspension and therefore, it cannot be

termed as Review or a second order. In fact under

that provision the impugned order was the first

order of suspension.

9. In view of the above, we do not find it a fit case

for interference in the impugned order passed by

the learned single Judge. The writ appeal is,

therefore, misconceived and is dismissed at the

admission stage.

10. However, this will not debar the petitioner from

filing an appeal if the impugned order of

suspension is appealable. No cost.

             JUDGE                           JUDGE