High Court Patna High Court - Orders

Niru Pagag & Anr vs The State Of Bihar & Ors on 18 October, 2011

Patna High Court – Orders
Niru Pagag & Anr vs The State Of Bihar & Ors on 18 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Letters Patent Appeal No.747 of 2011
                                                     In
                              Civil Writ Jurisdiction Case No. 1820 of 2005
                 ======================================================
                 1. Niru Parag, wife of late Dr. Brahamdeo Prasad Singh.
                 2. Premjit Kumar, Son of late Dr. Brahamdeo Prasad Singh, both resident
                    of village-Pani Kamala, Police Station-Manihari, District-Katihar.
                                                              .... Petitioners....   Appellants
                                                   Versus
                 1. The State of Bihar through the Secretary-cum-Commissioner, Health
                    Department, Government of Bihar, New Secretariat, Vikash Bhawan,
                    Patna.
                 2. The joint Secretariat, Department of Health, Government of Bihar, New
                    Secretariat, Vikash Bhawan, Patna.
                 3. The Deputy Secretary, Department of Health, Government of Bihar,
                    New Secretariat, Vikash Bhawan, Patna.
                 4. The Under Secretary, Department of Health, Government of Bihar, New
                    Secretariat, Vikash Bhawan, Patna.
                                                                   .... .... Respondents
                 ======================================================
                 Appearance :
                 For the Appellant/s  : Mr. Jagnnath Singh, Advocate.
                 For the Respondent/s  : Mr. Prashant Pratap, G.P.-6
                 ======================================================
                 CORAM: HONOURABLE THE CHIEF JUSTICE
                           and
                             HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
                 ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

4 18-10-2011 Feeling aggrieved by the judgment and order dated 14 th

March 2011 passed by the learned single Judge in above C.W.J.C.

No. 1820 of 2005, the heirs and legal representatives of the

original writ petitioner one Dr. Brahamdeo Prasad Singh have

preferred this Appeal under clause 10 of the Letters Patent.
Patna High Court LPA No.747 of 2011 (4) dt.18-10-2011

2

The above mentioned Dr. Brahamdeo Prasad Singh

(hereinafter referred to as the “delinquent”) was, at the relevant

time, Deputy Director in the Directorate of Health, State of Bihar.

A departmental proceeding was initiated against him on the charge

that while serving as Civil Surgeon-cum-Chief Medical Officer

and Superintendent of Purnea Sadar Hospital, District- Purnea, he

had committed financial irregularity in respect of placing order of

medicines to the extent of more than Rs. 76 lacs with the medical

supply Depot, Kolkota. Pursuant to the said enquiry, the enquiry

officer made a report on 16th March 2002. According to the

enquiry officer, the imputation of charge made against the

delinquent was partially proved. The enquiry officer opined that

the delinquent received supply of medicines more than the

available allotment and incurred expenditure. Thus, he acted in

violation of Financial Rules. However, the extent of purchase

order placed by the delinquent could not be ascertained. In view of

the aforesaid finding of guilt recorded against the delinquent, by

order dated 16th September 2004 made by the State Government,

the delinquent was dismissed from service.

Feeling aggrieved, the delinquent filed above C.W.J.C. No.

1820 of 2005 under Article 226 of the Constitution. Pending the

writ petition the delinquent passed away. The appellants were
Patna High Court LPA No.747 of 2011 (4) dt.18-10-2011

3

substituted as the heirs and legal representatives of the deceased

delinquent.

Learned single Judge has dismissed the writ petition.

Therefore, the present Appeal.

Learned Advocate Mr. Jagannath Singh has appeared for

the appellants. He has strenuously urged that the order of dismissal

from service is not commensurate to the guilt proved against the

delinquent. He has submitted that since the imputation of charge

was partially proved, the delinquent could not have been visited

with the extreme penalty for dismissal from service. Mr. Singh has

also submitted that in course of enquiry, no witness was examined.

The delinquent, therefore, had no opportunity to cross-examine the

witnesses.

We have perused the records. It may be noted that the

allegation against the delinquent was that of financial irregularity.

The said allegation has been proved in the departmental

proceeding. All that could not be proved was the extent of the

involvement of the delinquent or the exact amount involved. Be

that as it may, once the charge of financial irregularity was proved

against the delinquent, the only punishment that could have

justifiably been imposed upon the delinquent was dismissal from

service. As to the witnesses, unless the department had examined
Patna High Court LPA No.747 of 2011 (4) dt.18-10-2011

4

any witness, the question of offering such witness for cross-

examination by the delinquent would not arise. If at all the

delinquent so desired he could have examined the witness in his

defence. It is apparent that the delinquent also did not examine any

witness in his defence.

No other contention has been raised before us. In view of

the misconduct of financial irregularity proved against the

delinquent, the punishment of dismissal from service is wholly

justified.

For the aforesaid reasons, the Appeal is dismissed in limine.

(R.M. Doshit, CJ)

(Birendra Prasad Verma, J)
BTiwary/-