High Court Punjab-Haryana High Court

Ashok Kumar vs Food Corporation Of India And … on 12 August, 2008

Punjab-Haryana High Court
Ashok Kumar vs Food Corporation Of India And … on 12 August, 2008
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                                    CHANDIGARH.

                            Civil Writ Petition No.17402 of 2006

                             Date of decision: August 12,      2008

       Ashok Kumar

                                                      -----Petitioner

                                 Vs.



     Food Corporation of India and others


                                                   -----Respondents
CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL

             HON'BLE MR JUSTICE RAKESH KUMAR GARG


Present:     Mr. JS Wasu, Advocate for the petitioner.
             Mr. AR Takkar, Advocate for the respondents.

Adarsh Kumar Goel,J.

1. This petition seeks quashing of penalty of compulsory

retirement imposed on the petitioner and also further orders of

appellate and reviewing authorities. Prayer has also been made to

quash the enquiry report and the charge sheet.

2. Case of the petitioner is that he was employed with the

Food Corporation of India. A charge sheet dated 2.4.2003,

Annexure P.1 was given to him in respect of misconduct alleged

i.e. causing of financial loss to the extent of Rs.28,38,451.20. The

petitioner denied the charge and an Enquiry Officer was appointed

who gave his report dated 5.5.2004, Annexure P.2, holding the
CWP No.17402 of 2006 2

charges to be proved. On the basis of the said report, show cause

notice was given to the petitioner and after considering his

representation, impugned order of penalty of compulsory

retirement was passed. The appeal and review of the petitioner

against the said order were dismissed.

3. Learned counsel for the petitioner raised the following

points:-

(i) Authors of Exhibits P.5 and P.6 and reports of the
inspection team were not examined as witnesses and,
thus, the said documents could not be held to have
been proved. Reliance was placed on judgment of
the Hon’ble Supreme Court in M/s. Bareilly
electricity Supply Co. Ltd. V. The Workmen and
others
, AIR 1972 SC 330.

(ii) Onus was wrongly placed on the petitioner to
prove his innocence while infact the onus was on the
department to prove the charge. Reliance was placed
on judgment of the Hon’ble Supreme Court in Delhi
Cloth and General Mills Co., v. Ludh Budh
Singh, AIR
1972 SC 1031.

(iii) Adverse inference was wrongly drawn for the
petitioner having not visited the destination inspite
of opportunity available, which was against the law
laid down in Managing Director, ECIL,
Hyderabad etc. v. B.Karunakar etc,AIR 1994 SC
1074.

(iv) In absence of any charge for the loss caused, the
disciplinary authority erroneously observed that the
petitioner was responsible for the consequential loss.

CWP No.17402 of 2006 3

(v)The appellate authority and the reviewing
authority failed to consider the points raised by the
petitioner, which was against the law laid down by
the Hon’ble Supreme Court in Ram Chander v.
Union of India, AIR
1986 SC 1173.

5. On the other hand, learned counsel for the respondents

submitted that charge sheet was duly given to the petitioner after

considering his reply. Enquiry officer was appointed who gave

his report. During the course of enquiry, reasonable opportunity

was given to the petitioner. Evidence was taken in his presence

and he was given opportunity to lead evidence. The Enquiry

Officer gave a detailed report dealing with all the points raised.

Documents Exs. P5 and P.6 were duly proved. PW3 RP Singh

confirmed the contents of Exs. P.5 and P.6 as duly noticed by the

Enquiry Officer. No prejudice whatsoever was caused to the

petitioner. The department duly discharged the burden of proving

the charges. The appellate order also deals with all the submission

made. Judgments relied upon on behalf of the petitioner are

distinguishable. He also referred to judgment of the Hon’ble

Supreme Court in S.N. Mukherjee v. Union of India,AIR 1990

SC 1984 to submit that reasons are not required to be recorded for

an order passed by affirming authority, confirming findings of the

lower authority.

6. We do not find any merit in the writ petition.

CWP No.17402 of 2006 4

7. It is well settled that in exercise of power of judicial

review, interference with the order of disciplinary authority is

permissible only if the finding of Enquiry Officer is based on no

evidence or if there is denial of reasonable opportunity. If enquiry

has been properly conducted, the departmental authority is the

sole judge of the facts. Reference may be made to judgments of

the Hon’ble Supreme Court in State of AP and others v. S. Sree

Rama Rao, AIR 1963 SC 1723, B.C. Chaturvedi v. Union of

India, AIR 1996 SC 484 and High Court of Judicature at

Bombay v. Shashikant S. Patil, AIR 2000 SC 22. In the present

case, the petitioner was given opportunity to deny the charge.

Evidence was led in his presence and he was given opportunity to

cross examine the witnesses and lead the defence evidence. Copy

of enquiry report was duly served on him before taking the

decision and a speaking order was passed dealing with the

objections. We are unable to hold that it was a case of no

evidence. Infact, the petitioner also did not go to that extent and

only submitted that Exs.P.5 and P.6 were not formally proved

and that burden was wrongly placed. We do not find any merit in

the said objection. The disciplinary authority as well as appellate

authority have examined the case of the petitioner and given

sufficient opportunity. Operative part of the order of punishment

does not deal with the causing of loss. The department duly
CWP No.17402 of 2006 5

discharged the burden of proving the charges. The judgments

relied upon are distinguishable on facts.

8. For the above reasons, we do not find any ground to

interfere with the impugned order.

9. The petition is dismissed.

                                          (Adarsh Kumar Goel)
                                                 Judge


August 12, 2008                           (Rakesh Kumar Garg)
'gs'                                              Judge