High Court Patna High Court - Orders

Dinanath Prasad vs The State Of Bihar &Amp; Ors on 5 July, 2010

Patna High Court – Orders
Dinanath Prasad vs The State Of Bihar &Amp; Ors on 5 July, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CWJC No.221 of 2004
                 DINANATH PRASAD S/O KUNJAN SINGH R/O VILL-
                 BHAGHOI TOLA PS- HASPURA,DISTT- AURANGABAD
                 -------------------------PETITIONER
                                 Versus
                 1. THE STATE OF BIHAR
                 2. THE D.G.P, BIHAR, PATNA
                 3. THE D.I.G. (B.M.P),PHULWARISHARIF, PATNA
                 4. THE COMMANDAND (B.M.P)-5, PATNA
                 5. THE INSPECTOR (S) BMP, PATNA----RESPONDENTS.
                              -----------

For the Petitioner: Mr.S.K.Verma & Mr. S.K.’Ghosarvery’
Advoctes
For the State: Mr. M.K.Singh, AC to SC-I

———–

4 5.7.2010 Heard learned counsel for the parties.

Though it is not pleaded in the writ application as

to when the petitioner was appointed as a constable in Bihar

Military Police (BPM) but it is stated at the bar that he was

appointed some time in the year 1992.

He filed the writ application because he came to be

dismissed from service on an ex parte enquiry held against him by

Commandant of Bihar Military Police-5 on finding of guilt having

been recorded against him.

Some facts which are undisputed is that the

petitioner was granted leave for fifteen days from 7.11.98

to22.11.98. After availing the leave he never reported back for

duty for over a year. Petitioner was treated as deserter from the

force and a departmental enquiry was ordered against him. Since

the petitioner never appeared before the enquiry officer, enquiry

was held, evidence both oral and documentary were produced and

finding against the petitioner of not reporting to the force after the

period of leave was over, came to be established. The disciplinary
-2-

authority passed order of dismissal by way of annexure-2 to the

writ application. Appellate forum affirmed the order of dismissal

and even memorial filed before the D.G-cum-I.G was turned

down. Petitioner now challenges these orders in the present writ

application.

The first submission on behalf of the petitioner is

that the petitioner was not given any opportunity to properly

defend himself. The petitioner was not in a position to defend

himself since he was mentally ill. The evidence which he

produced before the appellate authority after he came to know of

the order of dismissal was not appreciated or accepted in the right

prospective and the net result is that serious prejudice is now

caused to him or his family members since they have lost the

source of livelihood.

Counter affidavit filed on behalf of the State

reveals another aspect of the matter. The dismissal of the

petitioner from service was not because of the first aberration of

the kind. There is reflection from record that the petitioner had

over stayed leave seven times in the past. Two cases of desertion

were also recorded but the authorities were indulgent enough by

not passing any stern order. It was in the chain of things that even

in the year 1998 he went on leave for fifteen days, decided to not

report for almost a year.

There is categorical statement in the counter

affidavit that the authority did their level best to serve notice on
-3-

the petitioner to ensure his participation in the enquiry. Seven

instances have been cited but it was because of the total lack of

cooperation or response from the petitioner that they had to

proceed ex parte.

The appellate order and the memorial order also

indicate that the explanation offered by the petitioner about his

mental condition of insanity is based on some prescription of a

doctor which is more by way of a defence than reflecting the

actual state of affairs. The medical certificate only indicates that

the petitioner had got medical help from the doctor but it does not

corroborate the pleading made in paragraph-6 of the writ

application that the petitioner was admitted in Ranchi Mental

Hospital and he was discharged on 28.12.99. In absence of clear

evidence having been produced by the petitioner showing his

admission and discharge, the appellate authority did no wrong in

coming to a conclusion that the doctor’s prescription was more an

effort to procure a document to cover the misconduct of the

petitioner. Petitioner had compelled the respondents to proceed in

the departmental enquiry ex parte. Complete stonewalling by the

petitioner and his deliberate non-participation in the enquiry was

the reason for proceeding ex parte. He cannot be given the benefit

or protection for his own conduct deliberate in intent and purpose.

The Court could have taken a holistic view of the

entire matter including the quantum of punishment against the

petitioner provided the order of dismissal was passed for his first
-4-

aberration but it is not so. There has been misconduct on the part

of the petitioner for every year he has remained in service.

Obviously he is not cut out for job because he is not used to live in

a disciplined environment. The respondents have to take a view

which is more stringent in the matters of indiscipline for persons

belonging to uniformed force and they cannot be treated at par like

any civilian in this regard. Allowing such person to continue in

service can only be at the cost of spoiling the discipline of the

force. Petitioner has been shown enough indulgence and the

decision taken against him is totally his creation. From the

material and the statement available on record he has obviously

pushed the authority too far and had acquired the habit of living on

the edge.

This writ application has no merit and it is

dismissed.

RPS                  (Ajay Kumar Tripathi,J.)