PETITIONER:
RAM KUMAR
	Vs.
RESPONDENT:
STATE OF HARYANA
DATE OF JUDGMENT20/08/1987
BENCH:
DUTT, M.M. (J)
BENCH:
DUTT, M.M. (J)
MISRA RANGNATH
CITATION:
 1987 AIR 2043		  1987 SCR  (3)1057
 1987 SCC  Supl.  582	  JT 1987 (3)	357
 1987 SCALE  (2)340
ACT:
    Civil    Services:	  Departmental	  enquiry--Punishing
authority  accepting finding of Enquiry Officer and  reasons
in support of finding--Order of termination by a  non-speak-
ing order--Whether valid.
HEADNOTE:
    The	 service  of  the appellant, a	bus  conductor,	 was
terminated consequent upon the enquiry conducted into  alle-
gations	 of non-issue of tickets to nine passengers,  though
fare  was collected from each of them. A suit filed  by	 the
appellant,  contending	that the order	of  termination	 was
illegal and void and was opposed to the principles of  natu-
ral  justice, as no reason was given in the order, was	dis-
missed	by the trial court. It was also held that the  Civil
Court had no jurisdiction to entertain and try the suit.
    The Additional District Judge, on appeal, held that	 the
Civil  Court had jurisdiction to entertain and try the	suit
and  set aside the impugned order of termination as  invalid
as it was a non-speaking order not containing any reason.
    In second appeal, the High Court affirmed the finding of
the Additional District Judge as to the jurisdiction of	 the
Civil  Court,  but set aside his finding that  the  impugned
order  was a non-speaking order and held that it  was  quite
legal and valid.
    In	the appeal to this Court it was contended on  behalf
of  the appellant that the punishing authority had  not	 ap-
plied his mind before passing the impugned order, which	 was
apparent  from the fact that he had not given any reason  in
justification  thereof	and this had vitiated  the  impugned
order of termination.
Dismissing the appeal, this Court,
    HELD:  When	 the  punishing authority  agrees  with	 the
findings  of  the Enquiry Officer who  accepts	the  reasons
given  by him in support of such findings, it is not  neces-
sary for the punishing authority to again
1058
discuss	 evidence and come to the same findings as  that  of
the Enquiry Officer and give the same reasons for  the-find-
ings. [1060E]
    In	the  instant case, it is difficult to say  that	 the
punishing authority had not applied his mind. The  punishing
authority has placed reliance upon the report of the Enquiry
Officer,  which means he has not only agreed with the  find-
ings  of the Enquiry Officer but also accepted	the  reasons
given by him for the same. When the punishing authority	 has
accepted the findings of the Enquiry Officer and the reasons
given by him, the question of non-compliance with the  prin-
ciples of natural justice does not arise. [1060E-F]
    It	cannot	be  said that the impugned order  is  not  a
speaking order and is vitiated. [1060F]
    [In view of the fact that it is the first offence of the
appellant, who is said to be the father of five minor  chil-
dren  and has no other means of livelihood,  the  respondent
may consider the re-employment of the appellant to the	post
of Conductor or to any other post, to which he may be  found
to be suitable.] [1060G-H]
JUDGMENT:
 CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1870 of
1982.
 From the Judgment and Order dated 2.9.1981 of the Punjab
and Haryana High Court in R.S.A. No. 1556 of 1980.
V.M. Tarkunde and Prem Malhotra for the Appellant.
 S.C. Mohanta, Mahavir Singh and C.V. Subba Rao for	the
Respondents.
The Judgment of the Court was delivered by
DUTT, J. In this appeal by special leave the appellant,
a Bus Conductor of the Haryana Roadways, has challenged	the
validity of the order of termination of his service on	the
ground	of failure of the punishing authority to give	any
reason for the impugned order in violation of the principles
of natural justice.
 A charge was levelled against the appellant that he did
not issue tickets to nine passengers, although he had taken
the fare from each of them. A disciplinary proceeding	was
started against the appellant. The
1059
Enquiry	Officer, after considering the allegations consti-
tuting the charge, the plea of the appellant in defence	and
the evidence adduced by the parties including the appellant,
held that the charge against the appellant was proved.	The
punishing authority agreed with the findings of the Enquiry
Officer and by the impugned order terminated the service of
the appellant.
 Aggrieved,	the appellant filed a suit challenging	the
legality of the order of termination. It was contended by
the appellant that as no reason was given in the impugned
order,	it was	illegal and invalid being opposed to	the
principles of natural justice. The Trial Court overruled the
said contention and also held that the Civil Court had no
jurisdiction to entertain and try the suit. Accordingly, the
Trial Court dismissed the suit.
 On appeal, the learned Additional District Judge held in
disagreement with the	Trial Court and, in our opinion,
rightly	that the Civil Court had jurisdiction to entertain
and try the suit. The learned Additional District Judge,
however, held	that the impugned order was a	non-speaking
order not containing any reason and, as such, it was	in-
valid.	In that view of the matter, the	learned Additional
Judge allowed	the appeal, set aside the judgment of	the
Trial Court and the impugned order of termination of service
of the appellant and decreed the suit.
 The	State of Haryana took the matter to the High Court
in a second appeal. The High Court affirmed the finding of
the learned Additional District Judge as to the jurisdiction
of the	Civil	Court, but set aside his finding that	the
impugned order was a non-speaking order. The High Court took
the view that the impugned order was quite legal and valid.
Upon the said findings. the High Court allowed	the appeal
and set aside the judgment and decree of the learned Addi-
tional District Judge. Hence this appeal by special leave.
It	has been urged by Mr.	Tarkunde, learned Counsel
appearing on behalf of the appellant, that the punishing
authority has not applied his mind before passing the	im-
pugned	order, which is apparent from the fact that he	had
not given any reason in justification of the impugned order.
Counsel submits that non-application of the mind and failure
to give any reason by the punishing authority vitiated	the
impugned order of termination and, accordingly, it should be
set aside.
It has been pointed out by the High Court that the punishing
1060
authority has	passed a lengthy order	running	into seven
pages mentioning therein the contents of the charge-sheet,
the detailed deposition of the witnesses, as accorded by the
Enquiry	Officer, and the findings of the Enquiry Officer.
The explanation submitted by the appellant has also	been
reproduced in the impugned order. Thereafter, the punishing
authority stated as follows:-
“I have considered the charge-sheet, the reply
filed to the charge-sheet, the statements made
during enquiry, the report of the Enquiry
Officer, the show cause notice, the reply
filed by the delinquent and other papers and
that no reason is available to me on the basis
of which reliance may not be placed on the
report of the Enquiry Officer. Therefore,
keeping these circumstances in view, I termi-
nate his service with effect from the date of
issue of this order.”
 In	view of the contents of the impugned order, it is
difficult to say that the punishing authority had not	ap-
plied his mind to the case before terminating the services
of the appellant. The punishing authority has placed reli-
ance upon the report of the Enquiry Officer which means that
he has	not only agreed with the findings of	the Enquiry
Officer, but also has accepted the reasons given by him	for
the findings. In our opinion, when the punishing authority
agrees with the findings of the Enquiry Officer and accepts
the reasons given by him in support of such findings, it is
not necessary for the punishing authority to again discuss
evidence and come to the same findings as that of the	En-
quiry Officer and give the same reasons for the findings. We
are unable to accept the contention made on behalf of	the
appellant that the impugned order of termination is vitiated
as it	is a non-speaking order and does not	contain	any
reason.	When by the impugned order the punishing authority
has accepted the findings of the Enquiry Officer and	the
reason given by him, the question of non-compliance with the
principles of	natural justice does not arise. It is	also
incorrect to say that the impugned order is not a speaking
order.
 There is,	therefore, no substance in the	appeal.	The
appeal is dismissed. There will, however, be no order as to
costs.
 In view of the fact that it is the first offence of	the
appellant, who is said to be the father of five minor chil-
dren and has no other means of livelihood, the respondent
may consider the re-employment of the appellant to the	post
of Conductor or to any other post, to which he may be found
to be suitable.
N.P.V.						      Appeal
dismiss.ed.
1061