Delhi High Court High Court

State (Tamil Nadu) vs M. Natarajan on 7 July, 1997

Delhi High Court
State (Tamil Nadu) vs M. Natarajan on 7 July, 1997
Equivalent citations: 1997 RLR 495
Bench: K Ramaswami, D Wadhwa


JUDGMENT

(1) These appeals arise from the judgment of the T.N. Administrative tribunal, chennai.

(2) The admitted facts are that on 10.2.1987. the respondents misbehaved with two ladies and outraged their modesty and took them into the lock up earlier hours, 2 am. When two persons intervened at they were beaten by them. As a consequence, an enquiry was held and a criminal case was also instituted against the respondents, when they were asked to appear before the enquiry officer, they failed to appear in spite of several opportunities. E.O was constrained to record the findings and recommended imposition of the punishment of stoppage of three increments. After that disciplinary authority had issued notice to respondents. They asked for opportunity to cross-examine the witness and sought fresh enquiry on the ground that by date the criminal case filed against them was withdrawn, competent authority declined and imposed punishment of removal from service, they filed O.As. in the tribunal who allowed the O.As. on the ground that the disciplinary authority aid not consider the evidence 10 justify the finding of proof of charges and violated the principles of natural justice. We find that the tribunal was not justified in reaching the conclusion, for the tribunal itself has categorically recorded finding at pages 8-10 ………