Delhi High Court High Court

Ex Constable Naresh Kumar vs Commissioner Of Police, Delhi & … on 28 September, 2011

Delhi High Court
Ex Constable Naresh Kumar vs Commissioner Of Police, Delhi & … on 28 September, 2011
Author: Sanjiv Khanna
*         IN THE HIGH COURT OF DELHI AT NEW DELHI

+                  WRIT PETITION (C) No.6593/2011

%                               Date of Decision: September 28, 2011


EX CONSTABLE NARESH KUMAR                ....Petitioner
                Through  Mr. Arun Bhardwaj, Advocates.

                   VERSUS


COMMISSIONER OF POLICE, DELHI & ORS .....Respondents
                 Through   Mr. Rajiv Nanda, Additional
                           Standing Counsel, GNCTD.

CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE SANJIV KHANNA

                                ORDER

%
SANJIV KHANNA, J.

By order dated 26th November, 2000, the Central Administrative

Tribunal, Principal Bench, New Delhi (for short, „the tribunal‟) has

dismissed the original application O.A.No.828/1999 filed by the petitioner

against the order osf dismissal from service. The tribunal recorded the

contention raised by the petitioner that there was violation of Rule 14 (4)

of Delhi Police (Punishment & Appeal) Rules, 1980 and held that the

contention had no merit. In paragraph 8 of the abovementioned order, it

WP (C) 6593/2011 Page 1 of 5
was specifically recorded that no legal or factual issue was raised by the

counsel, who had appeared for the petitioner.

2. The petitioner filed W.P.(C) No. 4633/2001, which was disposed of

on 21st September, 2006. In the writ petition a number of additional

grounds were raised. The writ Court did not examine the said additional

grounds after recording that learned counsel for the petitioner had raised

certain factual issues which had bearing on his justifying his absence, but

these were not raised and questioned before the tribunal. The writ Court

referred to the aforesaid observations of the tribunal that no other ground

other than contravention of Rule 14(4) had been raised. The writ court,

accordingly, held that the petitioner cannot be permitted to assail the

findings with regard to assertion that he had applied for medical leave and

there was non-consideration of medical certificates. Confronted with this

situation, learned counsel for the petitioner had submitted that he would

approach the tribunal and urge the factual issues. The writ Court,

accordingly, observed as under:-

“……………It would be entirely for the petitioner to
raise such a ground to apply for review and for the
Tribunal to deal with them in accordance with law.
The petition is accordingly dismissed as withdrawn
with liberty as prayed for.”

WP (C) 6593/2011 Page 2 of 5

3. Thereafter, the petitioner filed a review application

R.A.No.197/2006 and a Miscellaneous Application No.2276/2006, which

have been dismissed by the impugned order dated 3rd March, 2011.

4. The power of review is limited and is not an appellate power. The

tribunal has examined its earlier order dated 27 th November, 2000 and

thereafter rightly held that the grounds and contentions raised by the

petitioner were beyond the scope and ambit of power of review, which

has been conferred by the statute on the tribunal. It may be also noted that

the petitioner did not initially file an application for review before the

tribunal immediately after the order dated 27th November, 2000 was

passed, but had preferred a writ petition in the High Court in April, 2001.

5. Learned counsel for the petitioner tried to take us into the merits of

his pleas and has referred to the medical certificates filed by him. Prima

facie, the alleged medical certificates do not inspire confidence as they are

by the same doctor and the petitioner has not enclosed any diagnostic

report. We have perused the order of dismissal. The petitioner was

appointed as a Constable in Delhi Police in November, 1990. He

remained absent on six occasions during the period 9th December, 1993 to

5th September, 1994 as per the details given below:-



WP (C) 6593/2011                                          Page 3 of 5
 SI. No.    D.D. No.& date    D.D. No.& date     Period    Absence        Hours
           of absence        of arrival         of Day    Minutes
1.         DD No.27 dt.      DD No.59 dt.       08        07 15
           9.12.93           17.12.93
2.         DD No. 68 dt.     DD No.71 dt.       10        04        15
           5.3.94            15.3.94
3.         DD No.31 dt.      DD No.68 dt.       67        05        05
           3.4.94            8.6.94
4.         DD No.75 dt.      DD No.37 dt.       06        21        20
           16.6.94           23.6.94
5.         DD No.70 dt.      DD No. 40 dt.      10        02        05
           24.6.1994         4.7.94
6.         DD No.78 dt.      DD No. 52 dt.      63        03        40
           5.7.94            6.9.94


6. Previously also the petitioner had remained absent on four

occasions. The defense taken by the petitioner during the disciplinary

proceedings was that due to personal problems like ailing wife and

parents and death of his father, he had remained absent from duty. For

some period the petitioner had taken the plea that he was ill and under

treatment in the government dispensary at Najafgarh. The petitioner was

not able to substantiate the pleas in the departmental proceedings and

accordingly order or dismissal was passed and the said order was upheld

by the appellate authority as well as the revisionary authority. The

difference in pleas/excuses is palpable and apparent. The petitioner was

WP (C) 6593/2011 Page 4 of 5
appointed in a disciplined force and should not have remained repeatedly

absent from duty. However, the costs of Rs.20,000/- imposed by the

tribunal are made easy.

7. In view of the aforesaid, we do not find any merit in the present

writ petition and the same is accordingly dismissed except to the extent

that the costs imposed have been waived.

SANJIV KHANNA, J.

CHIEF JUSTICE
SEPTEMBER 28, 2011
NA

WP (C) 6593/2011 Page 5 of 5