High Court Madras High Court

Union Of India Rep. By vs G.Sivaramakrishnan on 11 January, 2007

Madras High Court
Union Of India Rep. By vs G.Sivaramakrishnan on 11 January, 2007
       

  

  

 
 
           IN THE HIGH COURT OF JUDICATURE AT MADRAS
                              
                      DATED:  11.1.2007
                              

                           CORAM:
                              

       THE HONOURABLE MR.JUSTICE F.M.IBRAHIM KALIFULLA
                             AND
           THE HONOURABLE MR.JUSTICE S.K.KRISHNAN

                              
                    W.P.No.19847 of 2001
                  	    and
		   W.M.P.No.29255 of 2001



1. Union of India rep. by
   Postmaster-General,
   Tamilnadu Circle,
   Chennai-600 002.

2. Sr. Supdt. of RMS,
   Railway Mail Service,
   'T' Division, Tiruchy-620 001.

3. The Head Record Officer,
   Railway Mail Service,
   'T'        Division,       
   Tiruchy-620       001.		.. Petitioners


                            vs.


1. G.Sivaramakrishnan
2. The Registrar,
   Central Administrative Tribunal,
   Chennai - 600 104.			.. Respondents


         Writ  Petition  filed  under  Article  226  of  the

Constitution  of India, praying for issuance of  a  writ  of

certiorari,   calling  for  the  records   of   the   second

respondent, dated 27.4.2000 in O.A.No.554 of 1998 and  quash

the order.


               For  petitioners       :   Mr.E.R.K.Moorrthy,
					  SCCG
               For respondent-1       : Mr.L.Chandrakumar




                            ORDER

(The Order of the Court was made by F.M.Ibrahim Kalifulla,J.)

The Union of India represented by the Postmaster

General, Tamil Nadu Circle, Chennai-600 002, The Senior

Superintendent of Railway Mail Service, ‘T’ Division,

Tiruchy-620 001 and the Head Record Officer, Railway Mail

Service, ‘T’ Division, Tiruchy-620 001, are the petitioners.

2. The challenge in the Writ Petition is to the

order of the Central Administrative Tribunal, dated

27.4.2000 passed in O.A.No.554 of 1998, in and by which the

Tribunal, while setting aside the order of removal from

service in respect of the first respondent, dated 22.1.1997

as well as the rejection of his appeal petition, by order

dated 24.2.1998, directed the petitioners herein to restore

the first respondent herein to duty within one month from

the date of receipt of a copy of the order and also held

that the first respondent was not entitled for any monetary

benefits for the period from the date of removal till the

date of reinstatement.

3. The brief facts which led to the passing of the

above order of the Tribunal, can be stated as under:

The first respondent who joined as a Mail Mazdoor in

the Railway Mail Service in the year 1982, was posted as an

Extra-Departmental Mail Man. On 8.7.1994, when the first

respondent was on duty at 7.30 hours, affixing the date

stamp impressions on the advance work papers for 10.7.1994,

it was noticed by his higher authority, one

Thiru.S.Hirudayaraj, C.M.A. that the first respondent was in

an intoxicated mood. The said Hirudhayaraj was stated to

have advised the first respondent to report to the H.R.O. on

the next day by cancelling his duty. It is stated that after

some altercation, he left the scene and returned back at

22.30 hours in an intemperate mood and argued with some

vehemence with the C.M.A. on duty. At that point of time,

one Thiru.P.Muthukumar, the officiating I.R.M., who was

present at the scene, advised the first respondent to

contact the H.R.O. on the next day turning down his request.

In the course of the said altercation, the first respondent

was stated to have suddenly attacked the said I.R.M. with an

‘aruval’ at 22.45 hours, causing him bleeding and cut

injuries. When the first respondent was about to attack the

I.R.M. for the second time, Thiru.Hirudayaraj, C.M.A.

appeared to have prevented the first respondent and in that

process, the first respondent was stated to have caused

bleeding injuries on both his palms.

4. On the above stated incident, a criminal

complaint was stated to have been made, wherein the first

respondent was proceeded against in the Criminal Court for

the offences falling under Sections 332, 333 and 307 IPC. In

the Criminal Court, the first respondent was acquitted by

order dated 4.7.1996.

5. There were also departmental proceedings

initiated against the first respondent, in which

Thiru.P.Muthukumar, the officiating I.R.M. and

Thiru.Hirudayaraj, C.M.A. were examined as witnesses. The

first respondent fully participated in the enquiry and the

enquiry officer submitted his report, dated 10.7.1996,

holding that the charges levelled against the first

respondent were conclusively proved. Based on the findings

of the enquiry officer, by order dated 22.1.1997, the first

respondent was removed from service. The first respondent

preferred an appeal petition dated 8.4.1997, which was

subsequently dismissed by order dated 24.2.1998.

6. As against the above said orders dated 22.1.1997

and 24.2.1998, the first respondent preferred O.A.No.554 of

1998 and the Tribunal, by the impugned order, held that when

once the first respondent has been acquitted by the Criminal

Court on merits, the petitioners should not have proceeded

against and pass the order of removal from service. It was

on that basis, the Tribunal while setting aside orders

impugned before it, directed the petitioners herein to

restore the first respondent herein to duty and the Tribunal

however held that the first respondent was not entitled for

any monetary benefits for the period from the date of

removal till the date of reinstatement.

7. Assailing the order of the Tribunal,

Mr.E.R.K.Moorrthy, learned Standing Counsel for the Central

Government appearing for the petitioners, contended that

since the Supreme Court has taken a consistent view that

criminal proceedings and departmental action travel on two

different planes and the acquittal by the Criminal Court

need not always deter the department from proceeding against

the delinquent and pass appropriate order of punishment, the

Tribunal was not justified in interfering with the order of

removal passed against the first respondent, especially when

the charge against the first respondent was serious, in

that, he caused bleedings and cut injuries to his co-

employee. The learned Standing Counsel also relied upon the

decisions of the Supreme Court reported in 2006 (2) SCC 584

(South Bengal State Transport Corporation vs. Sapan Kumar

Mitra) and 2004 (6) SCC 482 (Allahabad District Cooperative

Bank Ltd., Allahabad vs. Vidhya Varidh Mishra) and a

decision of a Division Bench of this Court reported in 2005

(1) CTC 625 (The Management of Thiruvalluvar Transport

Corporation vs. S.Anthonysamy ) in support of his

submissions.

8. As against the above submissions,

Mr.L.Chandrakumar, learned counsel appearing for the first

respondent, by relying upon a decision of the Supreme Court

reported in 2006 (5) SCC 446 (G.M.Tank vs. State of

Gujarat), contended that when once an employee has been

honourably acquitted in a Criminal trial, the order of

removal from service cannot be sustained. The learned

counsel for the first respondent also contended that the

Tribunal, having only directed reinstatement without any

monetary benefits for the period of non-employment, the same

does not call for any interference.

9. Having heard the learned counsel for the

respective parties, we are of the view that in the light of

the consistent view of the Supreme Court on the question as

to the authority or power of the Department to proceed

against an employee in respect of a misconduct which was

based on the same set of facts with reference to which the

criminal proceedings were also initiated, which ultimately

ended in acquittal, the Department is entitled to make an

assessment of the evidence differently in the departmental

proceedings for the purpose of passing final order of

punishment, it will have to be held that the impugned order

of the Tribunal cannot be sustained.

10. On the above issue, we wish to be guided by a

recent decision of the Supreme Court reported in 2006 (2)

SCC 584 (supra) and in paragraphs 9 and 10 of the said

judgment, the Supreme Court has succinctly stated the legal

position as under:

“9. We have heard the learned
counsel for the parties and also
examined the relevant records of this
case. Although the Division Bench had
not categorically said that the
departmental proceeding could not be
continued and punishment could not be
imposed on the delinquent employee when
the criminal case ended in acquittal,
even then the learned counsel for the
respondents sought to argue this ground
before us. In our view, this ground is
no longer res integra. In Nelson Motis
v. Union of India
(1992 (4) SCC 711 :
1993 SCC (L & S) 13 : 1993 (23) ATC 382)
a three-Judge Bench of this Court
observed at SCC p.714, para 5, as
follows:

“5. So far the first
point is concerned, namely
whether the disciplinary
proceedings could have been
continued in the face of the
acquittal of the appellant in
the criminal case, the plea
has no substance whatsoever
and does not merit a detailed
consideration. The nature and
scope of a criminal case are
very different from those of a
departmental disciplinary
proceeding and an order of
acquittal, therefore, cannot
conclude the departmental
proceeding. Besides, the
Tribunal has pointed out that
the acts which led to the
initiation of the departmental
disciplinary proceeding were
not exactly the same which
were the subject-matter of the
criminal case.”

(emphasis supplied)

10. Similarly, in Senior Supdt.

of Post Offices v. A.Gopalan (1997
(11) SCC 239 : 1998 SCC (L & S) 124) the
view expressed in Nelson Motis v. Union
of India
(1992 (4) SCC 711 : 1993 SCC (L
& S) 13 : 1993 (23) ATC 382) was fully
endorsed by this Court and similarly it
was held that the nature and scope of
proof in a criminal case is very
different from that of a departmental
disciplinary proceeding and the order of
acquittal in the former cannot conclude
the departmental proceedings. This Court
has further held that in a criminal case
charge has to be proved by proof beyond
reasonable doubt while in departmental
proceeding the standard of proof for
proving the charge is mere preponderance
of probabilities. Such being the
position of law now settled by various
decisions of this Court, two of which
have already been referred to earlier,
we need not deal in detail with the
question whether acquittal in a criminal
case will lead to holding that the
departmental proceedings should also be
discontinued. That being the position,
an order of removal from service
emanating from a departmental proceeding
can very well be passed even after
acquittal of the delinquent employee in
a criminal case. In any case, the
learned Single Judge as well as the
Division Bench did not base their
decisions relying on the proposition
that after acquittal in the criminal
case, departmental proceedings could not
be continued and the order of removal
could not be passed.”

11. In the earlier decision of the Supreme Court

reported in 2004 (6) SCC 482 (supra), the Supreme Court has

stated the above legal position in an emphatic manner in

paragraph 12, which is to the following effect:

“12. Mr.Rao submitted that the
respondent had been exonerated by the
criminal court. He submitted that the
termination was only on the basis of
his conviction. He submitted that as
his conviction is set aside, the courts
below were right in reinstating the
respondent. We are unable to accede to
this submission. The termination was
pursuant to a disciplinary inquiry. It
is settled law that in a disciplinary
inquiry a conclusion different from
that arrived at by a criminal court,
may be arrived at. The strict burden of
proof required to establish guilt in a
criminal court is not required in
disciplinary proceeding. The respondent
had not claimed that the disciplinary
proceedings were not concluded fairly.
As the termination was based on
findings of the Disciplinary Committee,
the fact that the appellate court
exonerated the respondent was of no
consequence.”

This decision of the Supreme Court has also been applied by

the First Bench of this Court in the decision reported in

2005 (1) CTC 625 (supra).

12. On a fair reading of the above referred to

decisions of the Supreme Court as well as the Division Bench

of this Court, the position is crystal clear that while in

the Criminal Court, the charge has to be proved by proof

beyond reasonable doubt, the same is not the case in the

Departmental proceedings, where the standard of proof for

proving the charge is mere preponderance of probabilities.

13. The Supreme Court having stated that the said

position of law is well settled by a catena of decisions of

the Supreme Court, as held in the decision reported in 2006

(2) SCC 584 (supra), it will be travesty of justice if in

respect of the case where the first respondent was stated to

have caused bleeding and cut injuries on his co-employee in

the course of his employment in the Railway Mail Service,

which conduct of the first respondent was duly explained by

the concerned person who suffered such bleeding injuries,

before the Departmental enquiry officer, it will be wholly

improper and inexpedient to ignore the said findings of the

enquiry officer and the ultimate order of removal from

service passed by the petitioners and direct reinstatement

by simply stating that the first respondent was acquitted by

the Criminal Court on the very same set of facts. Therefore,

being guided by the decisions of the Supreme Court, we are

unable to sustain the order of the Tribunal in directing

reinstatement of the first respondent.

14. As far as the other decision of the Supreme

Court reported in 2006 (5) SCC 446 (supra) is concerned, it

is true that the Supreme Court has held that if an employee

is honourably acquitted by the Criminal Court even during

the pendency of the proceedings challenging the dismissal,

the dismissal order cannot be sustained. But on a careful

consideration of this decision of the Supreme Court, we find

that the Supreme Court has made a thorough examination of

the pleadings, evidence and the charge involved in that case

and on a detailed reference to the evidence available on

record, the Supreme Court has found that the Criminal

Court’s conclusion was based on thorough examination of the

facts involved and in view of the said overwhelming evidence

that was placed before the Criminal Court with regard to the

offence charged under Section 5(1)(e) read with Section 5(2)

of the Prevention of Corruption Act, which was found to be

not proved, the Supreme Court took the view that in spite of

the acquittal which was out and out on merits, in the

absence of any evidence to prove the charge, the order of

dismissal from service cannot be sustained after acquittal.

We find no comparison of the facts involved therein to the

case on hand where the first respondent was charged with the

serious offence of misconduct of causing bleeding injuries

on a co-employee in the course of his employment with the

petitioners. Therefore, the said decision being clearly

distinguishable, cannot be applied to the facts of this

case.

15. Therefore, we find no scope to sustain the order

of the Tribunal impugned in this Writ Petition. The impugned

order of the Tribunal is set aside. The order of removal

from service, dated 22.1.1997 and the rejection order by the

appellate authority dated 24.2.1998, are restored. The Writ

Petition stands allowed. No costs. W.M.P. is closed.

cs

To

1. Union of India rep. by
Postmaster-General,
Tamilnadu Circle,
Chennai-600 002.

2. Sr. Supdt. of RMS,
Railway Mail Service,
‘T’ Division, Tiruchy-620 001.

3. The Head Record Officer,
Railway Mail Service,
‘T’ Division, Tiruchy-620 001.

4. The Registrar,
Central Administrative Tribunal,
Chennai Bench-600 104.