High Court Madras High Court

T.Paramasivam vs The Principal Chief Conservator on 6 June, 2011

Madras High Court
T.Paramasivam vs The Principal Chief Conservator on 6 June, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED:06.06.2011

CORAM:

THE HON'BLE MR.JUSTICE P.JYOTHIMANI

WRIT PETITION NO.20507 of 2007
and M.P.no.1 of 2009
..


T.Paramasivam						.. Petitioner

vs.

1.The Principal Chief Conservator
of Forest, Chennai 16.

2.The Secretary to Government
Environmental & Forest Department
Fort St.George, Chennai 9.				.. Respondents


	Writ Petition filed under Article 226 of the Constitution of India praying for issuance of a Writ of   Certiorari as stated therein.

	For petitioner 	: Mr.K.Venkataramani,Sr.Counsel
					  for Mr.M.Muthappan

	For respondents	: Mr.P.Satish
					  Govt.Advocate (Forest)
						..



	ORDER	

The writ petition is directed against the order of the Government dated 7.3.2007, by which the Government rejected the appeal filed by the petitioner against the order of the Principal Chief Conservator of Forests, who has imposed the punishment of stoppage of increment for two years with cumulative effect.

2. The petitioner was serving as a Forest Guard at Vepaddy Palakadu Beat, Attur Range in the year 1984. The allegation made against him and two other Forest Watchers was that, on 18.11.1984, they demanded illegal gratification of Rs.2,000/- from one Chandran @ Ramachandran and then reduced the amount to Rs.1000/- and accepted the same but remitted a sum of Rs.15/- by manipulating the official records. Certain other allegations were also made. The disciplinary proceedings were entrusted to the Tribunal for Disciplinary Proceedings, Coimbatore and the following charges were framed against the petitioner:

” That actuated by dishonest motive and in abuse of your (Accused Officers 1 and 2 ) Official position and authority and with intent to secure wrongful gain while you (Accused Officers 1 and 2) official position and authority and with intent to secure wrongful gain while you (Accused Officer 1) were working as Forest Guard, Veppadi Palakadu Beat, Attur Range, Salem District and you (Accused Officer-2) were working as Forest Watcher, Veppadi, Palakadu Beat, Attur Range, Salem District on 18.11.84 at about 4.00 pm demanded an illegal gratification of Rs.2,000/- Salem District, you (Accused Officer 2) were working as Forester, Gangavalli Beat, Attur Range, you (Accused Officer 3) were working as Forest Guard, Veppadi, Palakadu Beat, Attur Range and you (Accused Officer 4) were working as Forest Watcher, Veppadi, Palakadu Beat, Attur Range, on 18.10.84 you (Accused Officers 2 to 4) visited Veppadi, took Tvl.Pitchamuthu @ Chittu S/o.Perumal, Veppadi, Govindan S/o.Perumal, Veppadi and Chinnappan s/o.Rangasamy, Veppadi in Jeep TND 8997, brought them to Forest Range Officer, where you (Accused Officer 1) demanded an illegal gratification of Rs.1,000 each from them to release them. Later you (Accused Officer 1) reduced the demand to Rs.500/- each and accepted Rs.500 from each as bribe through you (Accused Officer 3) to whom a sum of Rs.1500/- was handed over by Thiru Allimuthu S/o.Veerappa Gounder, Veppadi on behalf of them and released them. Later you (Accused officers 2 to 4) with the connivance of your (Accused Officer 1) recorded falsely that Rs.50/- each was paid as compounding fees by Tr.Govindan S/o.Perumal, Veppadi and Tr.Chinnappan s/o.Rangasamy, Veppadi in cases D.R.Nos.503/84-85 and 403/84-85 foisted against them and thereby you (Accused Officers 1 to 4) have failed to maintain absolute integrity in Government service and conducted yourselves in a manner unbecoming of Government servant.”

3. In the enquiry which commenced before the Tribunal, eight witnesses were examined and seven documents were marked on the side of prosecution and no witness was examined on the defence side. The enquiry was completed by 30.6.1995 and it is, according to the petitioner, none of the witnesses cited on the side of prosecution was able to identify the petitioner. After receiving the enquiry report dated 22.9.1995, the first respondent, issued a notice calling upon the petitioner to submit further representation. The petitioner submitted his further representation on 2.5.1997, however, the first respondent after lapse of nearly three years, viz., on 16.4.2000, without accepting the explanation, imposed the punishment of postponement of increment for two years with cumulative effect. It was against the said order of the first respondent, the petitioner filed an appeal before the second respondent on 30.6.2000. It is stated that the Tamil Nadu Public Service Commission to which a reference was made by the second respondent, gave its opinion that the matter has to be remitted back to the disciplinary authority, since the disciplinary authority did not give a reasoned order and that the disciplinary authority did not consider the written arguments. It was due to that opinion, the second respondent Government, remitted the matter to the first respondent for fresh consideration on 13.2.2004. Once again, the first respondent reconsidered the matter and confirmed the earlier punishment in the order dated 18.12.2004. Against that, the petitioner preferred an appeal before the second respondent again on 26.3.2005. Since the second respondent had not passed an order, the petitioner filed W.P.No.27510 of 2005 and there was a direction given by this Court and it was, thereafter, the second respondent passed the order on 7.3.2007, rejecting the appeal. It is, against the orders of the respondents, the petitioner filed the present writ petition on various grounds including mainly that there has been delay on the part of the respondents at every stage and that the witnesses who were produced by the prosecution have not given any evidence against the petitioner. It is on the ground of inordinate delay at every stage, which remains unexplained, and also on merit, the writ petition has been filed.

4. In the counter affidavit filed by the second respondent, it is stated that the facts are true and the charges framed against the petitioner are grave and the prosecution examined eight witnesses and marked seven exhibits and the petitioner did not choose to examine any witness. It is stated that the Tribunal for Disciplinary Proceedings heard the oral arguments of the counsel for the accused officers and held that the accused officers threatened one Chandran @ Ramachandran (PW7) and demanded illegal gratification of Rs.2000/- which was later reduced to Rs.1000/- by interference of P.W.3 Jeyaraman and the petitioner and other accused officers foisted false case against PW7 by creating Offence Report and compounding statement and remitted a sum of Rs.15/- as fine. The said charge was proved against the petitioner. It is stated that PW3 has stated that PW7 gave Rs.1000/- to the petitioner and therefore, the evidence was corroborated and it cannot be said that the Tribunal arrived at the conclusion on the basis of presumptions and assumptions. It was, after the opinion of Tamil Nadu Public Service Commission, by canceling the order of the first respondent, the first respondent was directed to reconsider the issue. After re-examination, the first respondent passed the order imposing the punishment of stoppage of two increments with cumulative effect and on appeal, the second respondent confirmed the same, after consulting with the Tamil Nadu Public Service Commission which, after going through the records, found that the charges are specific against the petitioner and the same is proved and therefore, there is no illegality in the impugned order. It is stated that the evidence in disciplinary proceedings need not be concrete and it is the principle of preponderance of probabilities that has to be applied.

5. Mr.K.Venkataramani, learned senior counsel appearing for the petitioner would submit that in respect of occurrence stated to have taken place in the year 1984, charges were framed in the year 1989 and the order was passed originally by the first respondent on 16.5.2000 and after remand on 8.12.2004, which is after 20 years from the date of occurrence and even after the first respondent passed the order on 8.12.2004, in spite of the fact that the petitioner filed appeal before the Government on 26.3.2005 itself, the Government took its own time of nearly two years for passing the impugned order on 7.3.2007 and the delay has not been explained with any reason. According to him, neither of the respondent has considered the question of delay.

6. Even on merit, it is his submission that even though the Commissioner in-charge of the Tribunal for Disciplinary Proceedings found that the allegations of lapses indicated in the charge memo have not been proved, it was his finding that the evidence adduced by the witnesses cannot be construed as natural, due to passage of time and rustic nature of witnesses in question. He would also rely upon various judgments to substantiate his contention that the unexplained delay would vitiate the disciplinary proceedings including (i) P.V.Mahadevan vs. M.D., Tamil Nadu Housing Board [(2005) 4 CTC 403], (ii) State of A.P., vs. N.Radhakrishnan [(1998) 4 SCC 154] and (iii) State of M.P. vs. Bani Singh [(1990) Suppl. SCC 738] apart from many other judgments of this Court.

7. On the other hand, it is the contention of the learned counsel for the respondents that the charges are grave in nature and the mere procedural delay cannot be taken advantage of by the petitioner, especially when the enquiry was pending before the Vigilance and Anti-Corruption Department.

8. I have heard the learned senior counsel for the petitioner and the respondents.

9. As elicited above, the charges framed against the petitioner are relating to the alleged receipt of bribe. In respect of the incident which is stated to have taken place in the year 1984, in respect of which charges were framed on 10.5.1989 by the Tribunal for Disciplinary Proceedings. After 10.5.1989, admittedly, the Tribunal commenced its enquiry only on 6.10.1994, nearly after five years. There are no proper reasons adduced, even in the counter affidavit filed by the respondents in respect of such delay for the Tribunal to commence the enquiry on 6.10.1994, when the charge memo was served on 8.6.1989. Again, the enquiry report was submitted by the Tribunal on 30.6.1995 to the Government and the Government took nearly two years for giving show-cause notice to the petitioner as the show-cause notice was issued on 18.3.1997 for further representation on the side of the petitioner. The petitioner gave his further representation on 2.5.1997 and again the first respondent took three years time for rejecting the said further representation by passing the order of punishment. When the petitioner filed an appeal against the said order to the Government viz., the 2nd respondent on 30.6.2000, the second respondent took nearly three years for remitting back the matter to the first respondent for passing fresh orders. After the first respondent passing fresh orders reiterating the earlier order on 8.12.2004, on the appeal filed by the petitioner on 26.3.2005, the Government has taken two years and on 9.3.2007, passed the final order impugned in the writ petition.

10. Therefore, it is clear that at every stage, there has been delay on the part of the respondents and the delay has not been explained anywhere except stating in one place that the delay is administrative in nature and due to vigilance and anti-corruption enquiry. Law is well-settled that in such cases, when the charge relates to earlier period, that is, 1984 in the present case and the charge sheet was issued in the year 1989 and the first respondent passed orders in the year 2000, there has been a delay of nearly 14 years. In such cases, really it is not possible even for the delinquent to remember the incidents so as to defend his case effectively. Therefore, it is the duty on the part of the respondents to explain the delay and in the absence of such explanation, certainly, the same is detrimental to the case of delinquent, since his valuable right of defence has been taken away by the undue delay.

11. It was held by the Honble Apex Court in P.V.Mahadevan vs. M.D., Tamil Nadu Housing Board [2005(4) CTC 403 (SC)] that due to the unexplained delay on the part of the authorities in conducting the disciplinary proceedings, the mental agony and sufferings of the delinquent is presumed and such delay is against the public interest. The Supreme Court has held as follows:

” 14. Keeping a higher government official under charges of corruption and disputed integrity would cause unbearable mental agony and distress to the officer concerned. The protracted disciplinary enquiry against a government employee should, therefore, be avoided not only in the interests of the government employee but in public interest and also in the interests of inspiring confidence in the minds of the government employees. At this stage, it is necessary to draw the curtain and to put an end to the enquiry. The appellant had already suffered enough and more on account of the disciplinary proceedings. As a matter of fact, the mental agony and sufferings of the appellant due to the protracted disciplinary proceedings would be much more than the punishment. For the mistakes committed by the department in the procedure for initiating the disciplinary proceedings, the appellant should not be made to suffer.

15. We, therefore, have no hesitation to quash the charge memo issued against the appellant. The appeal is allowed. ”

12. The Supreme Court has held in State of Andhra Pradesh vs. N.Radhakrishnan [(1998) 4 SCC 154] that even though there is no straight jacket formula to explain the principles regarding the disciplinary proceedings and the delay caused, in the complicity of situation, if the delay causes prejudice to the charged officer, unless it is shown that he is to be blamed for the delay or when there is proper explanation for the delay in conducting the disciplinary proceedings detriment caused to the delinquent. Ultimately, the court is to balance these two diverse considerations. In M.V.Bijlani vs. Union of India [(2006) SCC L&S 919], the unexplained delay of seven years was held to be prejudicial to the interest of delinquent.

13. Before that, the Supreme Court held in State of M.P. vs. Bani Singh [(1990) Suppl. SCC 738] that considering the delay of 12 years by the Tribunal, when there was no satisfactory explanation, the charge has become unfair not permitted to be continued.

14. It is true that in the disciplinary proceedings, this Court, while exercising its jurisdiction under Article 226 of the Constitution of India, held that it is not for this Court to reappreciate the evidence adduced. But, on the facts of the present case, the Tribunal in its report, after holding that there is no abnormal delay, in spite of the fact that such delay, as stated above, has not been properly explained, and that the charges are not vague, has given its clear opinion as follows:

” ….. The fact that the complaint stated by P.W.3 to have been given in connection with this case has not been marked does not lead to the drawal any adverse inference against the prosecution. It is a fact that the dates/times of the alleged commission of the lapses indicated in the charge memo have not been proved, but this cannot be considered an unnatural taking into account the passage of time involved and the rustic nature of the wintesses in question.”

15. The Tribunal has found that even though the charges have not been proved, the non-proving of the charge is attributable to the delay in the proceedings. However, it is not known as to how the same delay cannot be held in favour of the delinquent. When once the Tribunal has come to the conclusion that the charges have not been proved and that even the charges are cryptic in nature, it is not known as to how the Tribunal has come to the conclusion that by delay, it would be possible for the witnesses not to remember the incidents properly. In such circumstances, I am of the considered view that it is a case where the delay on the part of respondents at every stage has not been clearly explained and the benefit of delay should be given to the petitioner, as it is the petitioner who is not only the affected person, but prejudice has also been caused to him. Even though the punishment cannot be held to be grave in nature, it has the tendency of affecting the service conditions of the petitioner. Therefore, petitioner is entitled to succeed.

Accordingly, the writ petition stands allowed and the impugned punishment ordered by the respondents is set aside. No costs. Connected miscellaneous petition is closed.

Kh

To

1.The Principal Chief Conservator
of Forest, Chennai 16.

2.The Secretary to Government
Environmental & Forest Department
Fort St.George,
Chennai 9