Allahabad High Court High Court

Anil Kumar Srivastava S/O Sri … vs Additional Director Medical … on 25 April, 2005

Allahabad High Court
Anil Kumar Srivastava S/O Sri … vs Additional Director Medical … on 25 April, 2005
Equivalent citations: 2005 (3) ESC 1917
Author: S Misra
Bench: S Misra


JUDGMENT

Sanjay Misra, J.

1. Heard the learned counsel for the petitioner and the learned Standing counsel appearing on behalf of the respondents.

2. This writ petition was earlier dismissed by an order dated 26.7.99 passed by learned Single Judge which was confirmed in Special Appeal on 18.11.99. Hon’ble Supreme Court by order dated 30.3.2001 set aside the aforesaid order and remitted this writ petition for fresh consideration. While remitting the matter Hon’ble Supreme Court had passed the following orders:-

“Leave granted.

The appellant had been appointed as a Junior Clerk on temporary basis and his services were terminated without notice. Thereafter, when he was not allowed to work, he filed a writ petition before the High Court and the High Court by an order made on 26.7.1999 dismissed the writ petition. It is pointed out that the appellant had been informed that he was not allowed to work because his appointment letter was itself purported to be a forged document. Whether it is so or not had to be enquired into and the matter could have been thrashed out and it is pleaded on behalf of the appellant that the matter has already been inquired into by the concerned police and the document has been found to be genuine. This aspect need not be inquired into by us and it would be appropriate for us to set aside the order made by High Court which has been confirmed by the Division Bench and remit the W.P.No. 11396/1999 into its original number for fresh consideration in accordance with law and in the light of the order made by us. The appeal is allowed accordingly.

It would be appropriate for the High Court to dispose of the matter as expeditiously as possible preferably within a period of six months from today.”

3. It is the case of the petitioner that he was given an appointment as Junior clerk in the Health Department by the Additional Director, Medical Health and Family Welfare, Region Gorakhpur who was Chairman of Selection Committee for recruitment of class III employees. The appointment letter was issued on 23.12.89, a copy of which has been filed as Annexure-1 to the writ petition. The petitioner alleges that by an order dated 29.12.89 (Annexure-3 to the writ petition) it was directed that the petitioner would be posted under Chief Medical Officer, Deoria. The petitioner submits that in compliance of appointment letter dated 23.12.89 and transfer order dated 29.12.89 he submitted his joining report before the C.M.O. Deoria who posted the petitioner at the Primary Health Centre, Gauri Bazar, Deoria by an order dated 1.1.90. The petitioner started working from 1.1.90 and was paid regular salary in the revised pay scale. The petitioner continued to work till 6.11.90. However, in the month of October, 1990 his salary was stopped by CMO and the respondent No. 3 by his letter dated 1.11.90 asked the petitioner to contact C.M.O. Deoria since he is surplus. By another letter of the same date issued to the petitioner and four other persons the respondent No. 3 asked them to get their appointment letters verified as directed by the C.M.O. Deoria vide his letter dated 17.10.90. The petitioner produced his original appointment letter before the CMO, Deoria on 7.11.90 and 8.11.90 and it is averred that the CMO made a remark that appointment letter of the petitioner appears to be genuine. However, he was not permitted to attend his duty whereupon the petitioner made representation to Additional Director, Medical Health and Family Welfare, Region Gorakhpur informing him that his predecessor Dr. A.N. Singh had issued the appointment letter dated 23.12.89 and produced the same before him. No action was taken by either the said Additional Director nor CMO, Deoria. Therefore, the petitioner made various representations which went unanswered. It is the case of the petitioner that no order of termination was passed nor any disciplinary proceedings were initiated against him. He has also stated in paragraph 15 that other appointees similarly appointed are still working.

4. A counter affidavit has; been filed by the Health Officer, Office of CMO, Deoria wherein it has been stated that in the month of August 1990 it came to the light that there are many surplus staff working on the basis of forged documents and therefore, the matter was referred to the Head of the Department and State Government which ordered general inquiry to be conducted with respect to such appointment in class III and IV posts. It is alleged that the petitioner was called upon to show cause and submit his original appointment letter so that it could be verified. In paragraph 6 to 8 of the counter affidavit it is alleged that CMO Deoria directed an inquiry in all such cases vide his letters dated 14.11.90 and 20.11.90, and it came to light that said appointment/ transfer orders were forged and false whereupon CMO, Deoria directed that an FIR be lodged against all such persons including the petitioner who have been found to be working on the basis of forged documents.

5. It is the case of the respondent that when enquiry was instituted the petitioner absconded himself and never turned up to produce his original documents. The enquiry conducted by CMO was by asking the office of Additional Director, Medical Health and Family Welfare, Region Gorakhpur to make available the service record of the petitioner. In reply to the aforesaid quarry, the Additional Director, Medical Health and Family Welfare, Region Gorakhpur by his letter dated 16.1.91 informed that no such record regarding appointment or transfer of the petitioner is available in his office and that his office clerk has informed that no such appointment letter was issued from that office. It has been stated that such employees whose appointment letters have been found to be genuine are continuing on their posts and the persons whose appointment letters were forged and fictitious have not been permitted to continue.

6. In the rejoinder affidavit, the petitioner submits that a copy of the appointment letter has already been filed as annexure-1 to the writ petition. He has also stated that the petitioner was never called upon to produce his original appointment letter nor any enquiry was conducted. It is stated that by the letter dated 7.11.90 it was directed that the appointment letters/ transfers be verified and enquiry be conducted.. In the supplementary affidavit filed by the petitioner, it has been stated that the subject, matter of investigation in the FIR lodged against the petitioner was investigated by the CB CID and CB CID vide its final report dated 31.12.95 has found that no offence could be said to have been committed by the petitioner inasmuch as the transfer order dated 29.12.89 was issued by the then Additional Director, Medical Health and Family Welfare, Region, Gorakhpur Dr. A.N. Singh whereafter the petitioner was posted by CMO to Primary Health Centre, Gauri Bazar, Deoria. The petitioner has filed copy of report given by the Investigating officer and the evidence which was considered by him during the investigation. Annexure-2 to the supplementary affidavit is the report dated 31.8.95 wherein Dr. Balbir Singh erstwhile CMO, Deoria was examined who stated that the appointment letter of the petitioner was signed by Dr. A.N. Singh, the then Additional Director, Medical Health and Family Welfare, Region Gorakhpur and that he recognizes the signature of Dr. A.N. Singh. He has further stated that when the said appointment letter was produced before him he recognized the signature of Dr. A.N. Singh and therefore, he permitted the petitioner to join his duty. He further clarified that appointment letter as well as transfer order contains the signature of Dr. A.N. Singh. He stated that, said appointment letter and transfer order are not forged or fictitious. Annexure-2A to the supplementary affidavit is dated 25.11.95 wherein one Kaushal Kishore Srivastava a senior clerk has been examined. He has also stated that he recognizes the signature of Dr. A.N. Singh and that he had himself typed the posting order of the petitioner. It was signed by Dr. Balbir Singh. He has also stated that appointment letter and transfer order are correct. Annexure- 2B is report dated 28.12.95 wherein Dr. Rajendra Prasad Singh who was Incharge, Primary Health Centre Gauri Bazar Deoria has stated that he accepted the joining report of the petitioner on 1.1.90 on the order of Dr. Balbir Singh, the then CMO Deoria. He recognizes the signature of Dr. Balbir Singh and that posting order issued by CMO Dr. Balbir Singh is genuine and not forged.

7. A supplementary counter affidavit has been filed by State respondent wherein it has been averred that appointment letter of the petitioner was not issued by Additional Director, Medical Health and Family Welfare, Region Gorakhpur. It has been stated that Additional Director has written a letter dated 16.1.91 that concerned clerk has informed him that no such appointment letter was got issued by the said clerk in favour of the petitioner. It is also stated in the letter that due to aforesaid reason, there is no question of service record of the petitioner being available in the office of Additional Director, Medical Health and Family Welfare, Region Gorakhpur. Annexure-9 to the supplementary counter affidavit is enquiry report. This enquiry report is signed by Incharge, Primary Health Centre Gauri Bazar Deoria which reveals that the verification of the appointment letter of the petitioner was sought by CMO, Deoria vide his letter dated 7.12.90 from Additional Director, Medical Health and Family Welfare, Region Gorakhpur who informed vided his letter dated 16.1.91 that the concerned clerk has stated that said appointment letter was not issued through him and there is no entry of such letter in the dispatch register and therefore, there is no such letter or service record available in the office of Additional Director, Medical Health and Family Welfare, Region Gorakhpur. It further reveals that on the basis of aforesaid letter issued by Additional Director, Medical Health and Family Welfare, Region Gorakhpur he came to the conclusion that the appointment letter produced by the petitioner is forged and therefore, recommended that an FIR should be lodged. Annexure-5 to this affidavit is a letter dated 2.4.1991 wherein the Director, Medical Health and Family Welfare, U.P. has directed the CMO Deoria to lodge FIR against those found working on the basis, of forged appointment letters. In paragraph 3 of this letter a specific direction has been given to terminate the services of such persons. In this supplementary counter affidavit it has been stated that CB CID has not conducted any investigation from said Dr. A.N. Singh the erstwhile Additional Director, Medical Health and Family Welfare, Region Gorakhpur nor it has examined the Establishment Clerk of the said office with respect to contents of the letter issued by Additional Director, Medical Health and Family Welfare, Region Gorakhpur It has been stated that in absence of such investigation and in absence of obtaining report of hand writing expert the report of CB CID does not appear to be correct and the matter requires tobe investigated through another agency.

8. The learned Standing Counsel has argued that since it was established before the respondent that appointment letter was fictitious, therefore, in view of the fact that fraud has been committed, there was no occasion to conduct any enquiry with respect to the petitioner except to lodge an FIR.

9. The learned counsel for the petitioner submits that in view of investigation report submitted by CB CID on the basis of statements of witnesses it has been found that the appointment letter and transfer order were not forged, but that they were genuine. Therefore, the petitioner is entitled to the relief claimed by him.

10. It is necessary to mention that when this writ petition was filed a n interim order in the following term was granted in favour of the petitioner on 3.4.1991:-

“Until further orders or until the services of the petitioner are validly terminated, he will continue in service and shall be paid salary as admissible to him under the rules.”

11. The learned counsel for the petitioner submits that inspite of interim order having been passed the respondent did not permit the petitioner to work nor paid any salary to him. However inspite of said violation by the respondent the petitioner did not seek for the enforcement of the interim order till his writ petition was dismissed on 26.7.99. He submitted that since CA was filed on 7.10.91, therefore, he did not proceed to take any remedy for non-compliance of interim order against the respondents.

12. Having considered the submissions of the parties and perused the pleading this court finds that the CBCID in its investigation has found that the appointment letter and transfer order produced by the petitioner were not forged and were genuine. However, there is nothing on record to indicate that the said report has been accepted by the court. Whether it has been submitted in court or before the State authorities is also not clear. Against this report the respondent has not stated that he has filed any protest petition or if the respondents disagreed what further action has been taken. The respondent authorities have stated that the CMO has found on the basis of letter dated 16.1.91 of Additional Director, Medical Health and Family Welfare, Region Gorakhpur that there is no record with respect to appointment of the petitioner in their office. From the aforesaid averment it is not clear as to whether the appointment letter was forged or not. The respondent authorities have not made any effort to conduct any proper enquiry with respect to genuineness of the appointment letter. The concerned Additional Director, Medical Health and Family Welfare, Region Gorakhpur Dr. A.N. Singh was in the service of the State and it was his signature on the said appointment letter and transfer order which required to be verified. It is not known nor brought to the notice of the court by the respondent as to whether said officer had been examined or had been asked to give his report with respect to genuineness of his own signature. In the counter affidavit the respondent authority has not brought to the notice of this court any such enquiry particularly when the State Government and the Head of the Department had directed for investigation to be conducted with respect to the persons who are working in the department on the basis of forged and fictitious documents. No material has been placed before this court with respect to any departmental enquiry relating to the genuinness of signature of appointing authority on the petitioner’s appointment letter who according to the respondents had joined and was working on the basis of forged and fictitious documents. The respondents have not placed any material before this court whereby this court could come to the conclusion that Dr. A.N. Singh, Additional Director, Medical Health and Family Welfare, Region Gorakhpur had not affixed his signature on the said appointment letter and the transfer order.

13. Allegation of fraud and forgery has been leveled against the petitioner in as much as the respondents case is specific that the appointment letter by virtue of which he joined the service was forged. The word forgery has been defined in New Gresham Dictionary as under:-

‘Forgery- Act of forging; the act of fabricating or producing falsely; the crime of counterfeiting a person’s signature on a document; that which is forged, fabricated, or counterfeited.’

In Webster’s Seventh New Collegiate Dictionary the word forgery has been defined as under:-

‘Forgery- archaic: Invention; an act of forging; the crime of falsely and fraudulently making or altering a writing or instrument; some thing forged.’

In Law Lexicon, the word forgery has been defined as under:-

‘Forgery- The fraudulent making or alternation of any record, deed, writing, instrument, register, stamp, etc. to the prejudice of another man’s right, a false making of any written instrument for the purpose of fraud or deceit; including every alteration of or addition to a true instrument.’

14. If the written document is made for purpose of deceit or fraud it will be a forgery. Therefore, forgery is done for the purpose of deceit or fraud. Forgery has been defined in the Indian Penal Code. Section 463 runs as follows:-

‘463. Forgery- Whoever makes any falsed documents or false electronic record or part of a document or electronic record, with intent to cause damage or injury to the public or to any person, or to support any claim or title, or to cause any person to part with property, or to enter into any express or implied contract, or with intent to commit fraud or that fraud may be committed, commits forgery.’

15. Section 470 IPC defines.’ forged document. Section 470 is quoted hereunder:-

‘470. Forged document or electronic record- A false document or electronic record made wholly or in part by forgery is designated “a forged document or electronic record..”

16. Section 465 IPC provides for punishment for forgery and Section 471 IPC deals with offence of using a forged document as genuine. The FIR registered against the petitioner was under Sections 419, 420, 467 and 471 IPC. The written information dated 4.3.1991 given by respondent No. 3 to station officer police station Gauri Bazar, Deoria (as contained in Annexure CA-5) was on the basis of the letter dated 16.1.1991 of the respondent No. 1. The CBCID investigated the case and came to a different conclusion vide its final report dated 31.12.1995. Since the said investigation was done under the provision’s of the Code of Criminal Procedure the report would attain finality only upon its acceptance by the court.

17. It is true that fraud and deceit defend or excuse no man (Fraus et dolus vemini patrocinari debent) but such allegation is required to be proved, if it is disproved and such person is found not to have committed such offence then he is entitled to fair treatment.

18. From the aforesaid version and documents placed by the respondent this court is compelled to come to the conclusion that signature of Dr A.N. Singh as affixed on the said appointment letter was never verified by the respondents because there is no evidence on record to the contrary. It is surprising that no enquiry has been conducted by the department or if conducted it has not been placed before this court with respect to genuineness of signature of Dr. A.N. Singh who was appointing authority. The plea taken by the respondents that the appointment letter of the petitioner does not find place in the despatch register and therefore it was forged cannot be accepted. The controversy related to the appointment letter which ought to have been examined itself and not mere register which indicates despatch of letters. Such conclusion arrived at by not examining the appointment letter and only on the basis of entry in the despatch register was erroneous. No such inference could be drawn only by referring to the dispatch register.

19. Secondly the respondents contention that the petitioner was surplus has no relation to the allegation made against him regarding production of a forged appointment letter. It is not disputed that the Additional Director, Medical Health and Family Welfare, Region Gorakhpur is the appointing authority. Whether the appointment letter bears the signature of the appointing authority (Dr. A.N. Singh) has not been disproved. The appointment letter bears the signature of the appointing authority inasmuch as the same has not been disproved under any inquiry or proceeding. The CBCID has found the same to be genuine. The factum of forgery or fraud has not yet been established according to the record available before this court. The petitioner has also not brought on record any order of the concerned Magistrate to demonstrate that such final report of the CB CID has been accepted by the court. Although the petitioner has filed copies of such investigation but it is not known as to what action has been taken thereon either by the Department/respondents or by the court as the case may be.

20. Thirdly the allegation that the petitioner had produced a forged and fake appointment letter and joined the services of the respondents on that basis was a very serious allegation. The allegation should have been followed by an equally serious inquiry particularly when such enquiry was ordered. The record before this court indicates that in the case of the genuinness of the petitioner’s appointment letter the inquiry was non serious and half hearted. In fact the entire process adopted by the respondent in the case of the petitioner is confined to two letters. The first being the letter dated 7.12.90 of the CMO Deoria to the Additional Director, Medical Health and Family Welfare, Region Gorakhpur and its reply dated 16.1.91. Based upon these two letters only the Medical Officer Incharge PHC Gauri Bajar, Deoria has given his Enquiry Report dated 21.3.91 (Annexure-9 to the supplementary counter affidavit).

21. It was the case c f the respondents that the petitioner absconded himself and never turned up to produce his original documents. The petitioners case is that upon receipt of two letters dated 1.11.90 of the respondent No. 3 he produced the documents before the CMO Deoria on 7.11.90 and 8.11.90. Apart from the aforesaid letter dated 1.11.90 of the respondent No. 3 there is no other letter or notice issued to the petitioner regarding any enquiry, the letter dated 1.11.90 (Annexure- 6 and 7 to the writ petition) states that the petitioner is surplus and by virtue of order dated 17.10.90 of the CMO Deoria the salary for the month of October 1990 cannot be paid from the PHC Gauri Bajar Deoria and that the petitioner should contact the CMO Deoria to get his appointment verified and hence he is being relieved.

22. The verification of genuineness was to be done by the respondents. They lodged an FIR. The CB CID found the letter to be genuine. Under these circumstances was some right of the petitioner infringed ? The answer would depend on the fact as to whether his appointment letter was forged or genuine. If it were forged the petitioner cannot claim any right. If it were genuine then preventing the petitioner to perform his duties the petitioner has a justiciable right, and could not be so prevented unless an order of termination was passed.

23. It is settled law that a temporary appointee has no right to the post. In the case of T.S. Saxena v. State of U.P. AIR 1992 SC 496 the Supreme Court upheld the termination order even though he had completed 18 years of service but had not been confirmed. In the case of (Mrs.) Chanchal Goyal v. State of Rajasthan 2003 (97) FLR 7 the Apex Court has held that a temporary employee has no right to the post and an order of termination passed after 28 years of service was upheld. The terms of the appointment letter indicate that the appointment was purely temporary liable to be terminated without notice therefore he would be bound by such terms and conditions incorporated therein. His appointment is therefore not governed by any rules. In the case of P.L. Dhingra v. UOI AIR 1958 SC 36 it was clearly held that ‘a person can be said to acquire a lien on a post only when he has been confirmed and mace permanent on that post and not earlier’…’a Government servant holding a post temporarily does not have any right to hold the said post.’ The Apex court in the case of RS Naik v. UOI AIR 1994 SC 1558 has held that in such cases even the principles of natural justice do not require to be observed. No notice was required to be given to the petitioner in the present case if an order of termination had been passed and further the petitioner could not have a grievance against such an order.

24. From the aforesaid facts as emerging from the record it is concluded that the action of the respondents in not truly verifying the genuinness or otherwise of the appointment letter they have not acted properly. The appointment of the petitioner as alleged was made on temporary basis on a substantive post. It was liable to be terminated without notice, therefore, if it were genuine the petitioner could be removed by such an order. In the absence of any such or other order the petitioner could not be removed/ terminated.

25. The respondents have stated that the investigation done by CB CID was not correct and that the matter requires to be investigated through another agency. This court also finds that the inquiry conducted by the respondents was not on the actual issue involved and the petitioner has not brought on record any fact to show that the final report of CB CID had attained finality.

26. For the reasons stated above, no effective relief can be given to the petitioner at this stage. The genuineness or otherwise of his appointment letter still remains unresolved. Therefore, in such peculiar circumstances the said issue requires to be resolved. Forgery or a forged document can only be proved or disproved by evidence. Such evidence is lacking in the present case as indicated by the record and therefore, no definite conclusion can be arrived at with respect to the genuinness of the appointment letter. Since there are two contradictory findings arrived at by two different authorities therefore, the respondent No. 1 is directed to get such issue resolved/investigated through another agency or himself and to such effect he shall pass suitable orders within two months from the date a certified copy of this order is produced before him. The said enquiry shall be concluded as expeditiously as possible preferably within six months of its inception whereafter the logical consequences shall follow without any undue delay. The petitioner shall be given full opportunity.

27. With the aforesaid directions and observations this writ petition stands disposed off finally. There will be no orders as to costs.