Allahabad High Court High Court

Babu Lal vs State Of U.P. And Ors. on 10 July, 2002

Allahabad High Court
Babu Lal vs State Of U.P. And Ors. on 10 July, 2002
Equivalent citations: 2002 (3) AWC 2620, 2002 (94) FLR 944, (2003) ILLJ 948 All, (2002) 3 UPLBEC 2713
Author: D Chaudhary
Bench: S Singh, D Chaudhary


JUDGMENT

D.R. Chaudhary, J.

1. The services of the petitioner, who was an employee in the Collectorate, Etah, have been terminated by means of the order dated 29.5.1998 (Annexure-4 to the writ petition). The statutory appeal preferred against the termination order was dismissed by the Commissioner, Agra Division, Agra, by his order dated 26.11.1998 (Annexure-5 to the writ petition) and the claim petition challenging the aforesaid two orders also came to be dismissed by the U. P. Public Services Tribunal, Lucknow vide its order and judgment dated 24.7.1998 (Annexure-7 to the writ petition). The petitioner has assailed the aforesaid orders by means of the present petition.

2. The petitioner, who entered in service on 6.11.1985, was transferred to join as Arms Clerk-II on 1.1.1995. One Shri Hari Singh Rana–a B.S.P. activist, without naming anybody, made a general complaint to the District Magistrate, Etah, alleging irregularities in issuing Arms Licences. In preliminary enquiries conducted by C.O. (City), Aligarh and the Sub-Divisional Magistrate, Sadar and Patiyali, Etah, none was named as guilty. The C.O. (City), Aligarh, found the licences to be genuine. However, on the basis of the twin reports, a F.I.R. was lodged on 21.10.1997 which was registered as Case Crime No. 517 of 1997 under Sections 419/420/467/468/471, I.P.C. wherein the petitioner was named as a co-accused along with others. In the investigation conducted by the Investigating Officer (for short ‘I.O.’) no evidence against the petitioner was found. Accordingly, the I.O. submitted final report in favour of the petitioner and charge-sheet against the other accused. The final report was accepted by Chief Judicial Magistrate, Etah, on 18.8.1998 ; the departmental enquiry was, in the meanwhile, initiated and the petitioner was placed under suspension on 21.10.1997 and served with charge-sheet dated 12.11.1997. The petitioner submitted reply to the charge-sheet. The Enquiry Officer (for short ‘E.O.’) fixed 23.3.1998 for hearing ; the E.O. was not present on that date and no other date could be fixed. The E.O. submitted the inquiry report on 4.4.1998 with the findings that all the charges found proved against the petitioner. The petitioner was served with the show cause notice to which he submitted his reply though the petitioner was denied inspection of the relevant documents.

3. Parties have exchanged affidavits.

4. The learned counsel for the petitioner has challenged the impugned orders on various grounds. One of the contentions of the learned counsel for the petitioner is that no opportunity of hearing was afforded to the petitioner inasmuch as neither any inquiry was held nor any evidence was adduced by either of the parties and the inquiry report was prepared behind the back of the petitioner ; the Tribunal fell into error of law in not taking into consideration the aforesaid undisputed fact. The other contentions of learned counsel for the petitioner are that the Tribunal did not take into account the relevant fact that the licences under enquiry were issued in 1995 much before the petitioner took charge of Arms Clerk-II on 1.1.1997 ; that the Tribunal also failed to take into consideration the consistent view of the Apex Court that departmental enquiry conducted without affording opportunity to the delinquent vitiates the findings recorded by E.O. ; the Tribunal did not take into consideration that the petitioner was Arms Clerk-II and his duty was to assist his senior Arms Clerk-I ; it has also not been taken into account that it is the Arms Clerk-I who is the custodian of the Arms Register containing the details of licences and Licensees as is inferred from paragraph No. 4 of the counter-affidavit ; the inventory prepared by the Tehsildar was not taken into consideration and indictment was made without application of mind.

5. Heard learned counsel for the petitioner and learned standing counsel appearing for the respondents and perused the record.

6. In paragraph Nos. 8 and 9 of the writ petition, it is averred that on having submitted the reply to the charge-sheet a hearing date 23.3.1998, was fixed by the E.O. for the petitioner to appear personally. It is further averred that the E.O. on the date fixed was not present as a result no enquiry could be conducted and no fresh date could be fixed. In reply to contents of paragraph Nos. 8 and 9 of the writ petition it is stated in paragraph No. 10 of the counter-affidavit that on the basis of the record available after 23.3.1998, no date was fixed for oral enquiry or adducing evidence. In the enquiry neither any statement was recorded nor any evidence was adduced. Therefore, the question of cross-examination of a witness has no meaning. The E.O. submitted the report on 4.4.1998 on the basis of the record. It is further averred in paragraph No. 10 of the counter-affidavit that there is no such provision where the E.O. should prepare the enquiry report in the presence of delinquent. The petitioner was served with the show cause notice dated 23.3.1998. The petitioner by two applications demanded the copy of the relevant record as well as enquiry report. The prayer of the petitioner was not accepted. It is, thus, established on the record that no opportunity of hearing was afforded to the petitioner and there was no enquiry in the eye of law.

7. In similar set of facts the Apex Court in Meanglas Tea Estate v. Workmen, AIR 1963 SC 1719, the Supreme Court observed as under ;

“It is an elementary principle that a person who is required to answer a charge must know not only the accusation but also the testimony by which the accusation is supported. He must be given a fair chance to hear the evidence in support of the charge and to put such relevant questions by way of cross-examination as he desires. Then he must be given a chance to rebut the evidence led against him. This is the barest requirement of an enquiry of this character and this requirement must be substantially fulfilled before the result of the enquiry can be accepted.”

8. In S.C. Girotra v. United Commercial Bank, 1995 Supp (3) SCC 212, the Supreme Court set aside a dismissal order which was passed without giving the employee an opportunity of cross-examination. The Apex Court in State of U.P. v. C.S. Sharma, AIR 1968 SC 158, held that :

“The omission to give opportunity to the officer to produce his witnesses and lead evidence in his defence vitiates the proceedings.”

9. The Court further held that in the enquiry, witnesses have to be examined in support of the allegations, and opportunity has to be given to the delinquent to cross-examine these witnesses and to lead evidence in his defence. The similar view was taken by the Supreme Court in Punjab National Bank v. A.I.P.N.B.E. Federation, AIR 1960 SC 160 and in other long line of its decisions. The Division Bench of this Court in Writ Petition No 33291 of 1996, Subhash Chandra Sharma v. Managing Director and Ors., decided on 7.9.1999 ; Writ Petition No. 36434 of 1999, Hari Nath Singh Yadav v. Administrator/Chairman, Provincial Co-operative Federation and Ors., decided on 8.3.2000 and in Subhash Chandra Sharma v. U. P. Co-operative Spinning Mills and Ors., 2001 (2) UPLBEC 1475, consistently held that in cases where a major punishment is proposed to be imposed an oral enquiry is a must, whether the employee requests for it or not. For this, it is necessary to issue a notice to the employee concerned intimating him date, time and placement of the enquiry.

10. Though the writ petition deserves to be allowed on the ground aforesaid alone, however, under the judicial obligation of the Court, we proceed to consider other submissions advanced by learned counsel for the parties. It is argued for the petitioner with reference to Annexure-8 to the writ petition that Sri Latoori Singh, Arms Clerk-I sent a letter dated 28.12, 1996 (Annexure-8 to the writ petition) to the Prabhari Adhikari (Arms) stating therein that in the Arms Register, he has noticed entries which appear to be suspicious and in case enquiry is made, he shall not be held responsible for the same, The position which emerges out of the letter dated 28.12.1996. Is that the entries in question were existing on the date the letter aforesaid was sent by Sri Latoori Singh, secondly the Arms Register was in custody of Arms Clerk Sri Latoori Singh, therefore, in the facts and circumstances aforementioned, it cannot be held that the petitioner has manoeuvred the entries in the Arms Register. The finding recorded by the Tribunal that it is the petitioner who was in custody of the Arms Register and has obtained entries in question in his self-interest is factually incorrect.

11. We have examined the arguments of the learned counsel for the petitioner in the light of the letter dated 28.12.1996 and the averments contained in para 24 of the counter-affidavit wherein it is admitted by the respondents that the Arms Register was in custody of Sri Latoori Singh, Arms Clerk-I and the entries were existing in the Arms Register on 28.12.1996. It may also be noticed that, the petitioner took charge of Arms Clerk-11 on 1.1.1997 and Sri Latoori Singh, Arms Clerk-I took charge on 24.12.1996, as is evidenced from the letter aforestated. We are. therefore, of the view that the submission of the learned counsel for the petitioner has substance.

12. It is next submitted for the petitioner that it is no where the case of the respondents that the petitioner was given copy of the enquiry report along with the show cause notice. It appears that learned Tribunal has misread the statements contained in paras 33 and 34 of the claim petition wherein no statement finds place that the petitioner was supplied copy of the enquiry report and in view of the fact, the enquiry proceedings stand vitiated as held by the Apex Court in Managing Director, ECIL, Hyderabad and Ors. v. B. Karunakar and Ors., (1993) 4 SCC 727. wherein it was held that non-supply of the copy of the enquiry report amounts to denial of reasonable opportunity and violation of Articles 14 and 21 of the Constitution. Learned counsel for the respondents has not rebutted the submissions canvassed by the learned counsel for the petitioner. In the circumstances, the finding recorded by the Tribunal that the petitioner was supplied copy of the enquiry report is incorrect on facts available on record, hence the entire enquiry proceedings stand vitiated due. to non-supply of the enquiry report as held by the Apex Court in the case referred to above. It is further argued for the petitioner that the petitioner was admittedly denied the inspection oi the Arms Register which amounts to denial of opportunity to lead the defence effectively through the reply to the show cause notice. In the circumstances the impugned orders passed in utter disregard of Articles 14 and 21 of the Constitution deserves to be quashed.

13. Learned counsel for the petitioner has also questioned the finding of the Tribunal that the petitioner has committed misconduct by keeping typewriter and other official record at a privately rented room, on the ground that the statement of the petitioner explaining that he was orally permitted by the Prabhari Adhikari to discharge the official function at rented room for the reason that there was unduly rush of the politicians and other Influential persons seeking arm licence. This statement of the petitioner having not been controverted by the prescribed authority and as such the finding of the Tribunal is wholly perverse and unsustainable in law. In fact, the Tribunal erred in placing the burden upon the petitioner to prove that the entry in the arms register was not forged by him or that it was not done so to his knowledge. Burden to prove the charge was on the respondent but the Tribunal erroneously assumed that the burden was on the petitioner. The Impugned order is, therefore, vitiated by error of law.

14. From the perusal of the record, it is also evident that the petitioner was prevented to place his defence before the enquiry officer as no opportunity, admittedly, was afforded to the petitioner, therefore, it cannot be said that the submissions advanced by the petitioner are without force. Having perused the record and after hearing arguments advanced across the Bar, we are of the view that the judgment and order passed by the learned Tribunal, in totality, suffers, from misreading of fact, non-application of mind, legal infirmities and being based on conjectures and surmises deserves to be quashed.

15. In the result, the writ petition succeeds and is allowed. The impugned order dated 29.5.1998 (Annexure-4 to the writ petition), order dated 26.11.1998 (Annexure-5 to the writ petition) and the order of the learned Tribunal dated 24.7.1998 (Annexure-7 to the writ petition) are quashed. However, it is open to the respondents to pass fresh orders in accordance with law.

16. No cost.