PETITIONER: BACHHITTAR SINGH Vs. RESPONDENT: THE STATE OF PUNJAB DATE OF JUDGMENT: 07/03/1962 BENCH: MUDHOLKAR, J.R. BENCH: MUDHOLKAR, J.R. AIYYAR, T.L. VENKATARAMA SINHA, BHUVNESHWAR P.(CJ) SUBBARAO, K. AYYANGAR, N. RAJAGOPALA CITATION: 1963 AIR 395 1962 SCR Supl. (3) 713 CITATOR INFO : D 1964 SC 72 (50,57) R 1964 SC1823 (4,26,27) R 1965 SC 596 (11) RF 1967 SC 459 (17) D 1969 SC 323 (9) RF 1970 SC 214 (13,14) D 1977 SC 629 (15) R 1979 SC 220 (21) RF 1980 SC 383 (3) D 1984 SC1271 (27) F 1987 SC 331 (40) F 1987 SC1554 (17,29) RF 1988 SC 782 (45) ACT: Public Servant-Disciplinary Proceeding-Dismissal- --Appeal-Minister passing order on file-Order not communicated-Whether binding-If order can be varied-Chief Minister passing final order--Validity-Rules of Business of Punjab Government, rr. 4, 8, 25, 28-Constitution of India Arts.166, 311. HEADNOTE: The appellant was appointed a qanungo in Pepsu and latter as Assistant Consolidation Officer. Complaints having been received against him, an enquiry was held as a result of which he was dismissed by the Revenue Secretary. Against this order he preferred an appeal to the State Government. The Revenue Minister Pepsu wrote on the file 'chat dismissal would be too hard and instead he should be reverted as qanungo but no written order to that effect was served upon the appellant. After merger of Pepsu with Punjab, the Revenue Minister Punjab sent up the file to the Chief Minister with the remarks "C.M. may kindly advise". The Chief Minister passed the order confirming the dismissal. and the order was duly communicated to the appellant. The appellant challenged the order of the Chief Minister Punjab on the ground that the Chief Minister Punjab could not sit in review on the order of the Revenue Minister Pepsu and that the Chief Minister was not competent to deal with the matter as it pertained to the portfolio of the Revenue Minister. Held, that the order of the Revenue Minister Pepsu could not amount to an order by the State Government unless it was expressed in the name of Rajpramukh as required by Art. 166(1) of the Constitution and was then communicated to the appellant. Until the order was so communicated it was only of a provisional character and could be reconsidered over and ever again. Before communication the order was binding neither on the appellant nor on the State Government. State of Punjab v. Sodhi Sukdev Singh A.I.R. (1961) 2 S.C.R. 3 71 referred to. 714 Held, further, that the Chief Minister Punjab was competent to deal with the appeal and to pass the order which he did. Under r. 25 of the Rules of Business of the Punjab Government the matter undoubtedly related to the portfolio of the Revenue Minister. But since tinder r. 28(1)(ii) and (xix) which provide that cases involving questions of policy and cases of administrative importance and such other cases or classes of cases as the Chief Minister may consider necessary shall be referred to the Chief Minister, the case was properly referred to the Chief Minister. Under r. 4 the order passed by the Chief Minister, even though it pertained to the portfolio of the Revenue Minister, would be deemed to be an order of the Council of Ministers. It would be the Chief Ministers advice to the Governor, for which the Council of Ministers Would be collectively responsible and action taken thereon would be the action of the Government. Departmental proceedings cannot be divided into two parts : (i) enquiry and (ii) taking of action ; there is one conti- nuous proceeding though there are two stages. Any action decided to be taken against a public servant found guilty misconduct is a judicial order and as such it cannot be varied at-the will of the authority. JUDGMENT:
CIVIL APPELLATE JURISDICTION: Civil Appeal No. 155 of 1961.
Appeal by the special leave from the judgment and order
dated January 5, 1959, of the Punjab High Court in Civil
Writ Application No. 460 of 1957.
I. M. Lal, and M. L. Aggarwal, for the appellant.
S. M. Sikri, Advocate-General for the State of Punjab, N. S.
Bindra and P. D. Menon, for the respondents.
1962. March 7. The Judgment of the Court was delivered by
MUDHOLKAR, J.-This is an appeal by special leave against the
judgment of the Punjab High Court dismissing the appellants
petition under Art. 226 of the Constitution.
715
The appellant was appointed a qanungo in the former State of
PEPSU in the year 1950. On December 1, 1953 he was
appointed Assistant Consolidation Officer. Certain
complaints having been received regarding tampering with
official records he was suspended and an enquiry was held
against him by the Revenue Secretary of PEPSU Government.
As a result of that enquiry the Revenue Secretary dismissed
him by order dated August 30, 1956, on the ground that the
appellant was not above board and was not fit to be retained
in service. “”his order was duly communicated to the
appellant. Thereupon the appellant preferred an appeal
before the State Government.
It would appear that he had submitted an advance copy of his
appeal to the Revenue Minister of PEPSU who called for the
records of the case immediately. After perusing them he
wrote on the file that the charges against the appellant
were serious and that they were proved. He also observed
that it was necessary to stop the evil with a strong band.
He, however-, expressed the opinion that as the appellant
was a refugee and bad a family to support, his dismissal
would be too hard and that instead of dismissing him
outright he should be reverted to his original post of
qanungo and warned that if be does not behave properly in
future he will be dealt with severely. On the next day the
State of PEPSU merged in the State of Punjab.
According to the appellant the aforesaid remarks amount to
an order of the State Government and that they were orally
communicated to him by the Revenue Minister. This is denied
on behalf of the State. It is, however, common ground that
the aforesaid remarks or order, whatever they be, were never
communicated officially to the appellant.
After the merger of PEPSU with the State of
716
Punjab the file was put up before the Revenue Minister of
Punjab, Mr.Darbara Singh. On December 1/4, 1956, Mr.
Darbara Singh remarked on the file “Serious charges have
been proved by the Revenue Secretary and Shri Bachhittar
Singh was dismissed. I would like the Secretary i/c to
discuss the case personally on 5th December, 1956.” Then on
April 2/8, 1957 the Minister noted on the file “C.M. may
kindly advise.” With this remark the file went up before the
Chief Minister, Punjab, who on April 16/18, 1957, passed an
order, the concluding portion of which reads thus :
“Having regard to the gravity of the charges
proved against this official, I am definitely
of the opinion that his dismissal from service
is a correct punishment and no leniency should
be shown to him merely on the ground of his
being a displaced person or having a’ large
family to support. In the circumstances, the
order of dismissal should stand.”
This order was communicated to the appellant on May 1, 1957.
Thereafter he preferred petition under Art. 226 of the
Constitution which, as already stated, was dismissed by the
Punjab High Court.
The validity of the order of the Revenue Secretary
dismissing the appellant was not challenged before us. The
point urged before us is that the order of the Revenue
Minister of the PEPSU having reduced the punishment from
dismissal to reversion, the Chief Minister of Punjab could
not sit in review over that order and set it aside. Two
grounds are urged in support of this point. The first is
that the order of the Revenue Minister of PEPSU was the
order of the State Government and was not open to review.
The second ground is that in any case it was not within the
competence of the Chief Minister of Punjab to deal with the
matter
717
inasmuch as it pertained to the portfolio of the Revenue
Minister.
Before we’ deal with the grounds we may state that the High
Court was of the opinion that proceedings taken against the
appellant were made up of two parts : (a) the enquiry (which
involved a decision of the question whether the allegations
made against the appellant were true or not) and (b) taking
action (i.e., in case the allegations were found to be true,
whether the appellant should be punished or not and if so in
what manner.) According to the High Court the first point
involved a decision on the evidence and may in its nature be
described as judicial while the latter was purely an
administrative decision and that in so far as this was
concerned there was no reason why the State Government was
incompetent to change its decision “if it thought
administratively advisable to do so”. We cannot accept the
view taken by the High Court regarding the nature of what it
calls the second part of the proceedings. Departmental
proceedings taken against a Government servant are not
divisible in the sense in which the High Court understands
them to be. There is just one continuous proceeding though
there are two stages in it. The first is coming to a
conclusion on the evidence as to whether the charges alleged
against the Government servant are established or not and
the second is reached only if it is found that they are so
established. That stage deals with the action to be taken
against the Government servant concerned. The High Court
accepts that the first stage is a judicial proceeding and
indeed it must be so because charges have to be framed,
notice has to be given and the person concerned has to be
given an opportunity of being heard. Even so far as the
second stage is concerned Art. 311(2) of the Constitution
requires a notice to be given to the person concerned’ as
also an opportunity of being heard.
718
Therefore, this stage of the proceeding is no less judicial
than the earlier one. Consequently any action decided to
be taken against a Government servant found guilty of
misconduct, is a judicial order and as such it cannot be
varied at the will of the authority who is empowered to
impose the punishment. Indeed, the very object with which
notice is required to be given on the question of punishment
is to ensure that it will be such as would be justified upon
the charges established and upon the other attendant
circumstances of the case. It is thus wholly erroneous to
characterise the taking of action against a person found
guilty of any chargo at a departmental enquiry as an
administrative order.
What we have now to consider is the effect of the note
recorded by the Revenue Minister of PEPSU upon the file. We
will assume for the purpose of this case that it is an
order. Even so the question is whether it can be regarded
as the order of the State Government which alone, as
admitted by the appellant, was competent to hear and decide
an appeal from the order of the Revenue Secretary. Art.
166(1) of the Constitution requires that all executive
action of the Government of a State shall be expressed in
the name of the Governor. Clause (2) of Art. 166 provides
for the authentication of orders and other instruments made
and executed in the name of the Governor. Clause (3) of
that Article enables the Governor to make rules for the more
convenient transaction of the business of the Government and
for the allocation among the Ministers of the said business.
What the appellant calls an order of the State Government is
admittedly not expressed to be in the name of the Governor.
But with that point we shall deal later. What we must first
ascertain is whether the order of the Revenue Minister is an
order of the State Government i.e., of the Governor. In
this
719
connection we may refer to r. 25 of the Rules of Business of
the Government of PEPSU which reads thus :
“Except as otherwise provided by any other
Rule, cases shall ordinarily be disposed of by
or under the authority of the Minister
incharge who may by means of standing orders
give such directions as he thinks fit for the
disposal of cases in the Department. Copies
of such standing orders shall be sent to the
Rajpramukh and the Chief Minister.”
According to learned counsel for the appellant his appeal
pertains to the department which was in charge of the
Revenue Minister and, therefore, he could deal with it. His
decision and order would according to him, be the decision
and order of the State Government. On behalf of the State
reliance was, however, placed on r. 34 which required cer-
tain classes of cases to be submitted to the Rajpramukh and
the Chief Minister before the issue of orders. But it was
conceded during the course of the argument that a case of
the kind before us does not fall within that rule. No other
provision bearing on the point having been brought to our
notice we would, therefore, hold that the Revenue Minister
could make an order on behalf’ of the State Government.
The question, therefore, is whether he did in fact make such
an order. Merely writing something on the file does not
amount to an order. Before something amounts to an order of
the State Government two things are necessary. The order
has to be expressed in the name of the Governor as required
by cl. (1) of Art. 166 and then it has to be communicated.
As already indicated, no formal order modifying the decision
of the Revenue Secretary was ever made. Until such an order
is drawn up the State Government cannot, in our opinion, be
720
regarded as bound by what was stated in the file. As along
as the matter rested with him the Revenue Minister could
well score out his remarks or minutes on the file and write
fresh ones.
The business of State is a complicated one and has
necessarily to be conducted through the agency of a large
number of officials and authorities. The constitution,
therefore, requires and so did the Rules of Business framed
by the Rajpramukh of PEPSU provide, that the action must be
taken by the authority concerned in the name of the Raj-
pramukh. It is not till this formality is observed that the
action can be regarded as that of the State or here, by the
Rajpramukh. We may further observe that, constitutionally
speaking, the Minister is no more than an adviser and that
the head of the State, the Governor or Rajpramukh,* is to
act with the aid and advice of his Council of Ministers.
Therefore, until such advice is accepted by the Governor
whatever the Minister or the Council of Ministers may say in
regard to a particular matter does not become the action of
the State until the advice of the Council of Ministers is
accepted or deemed to be accepted by the Head of the State.
Indeed, it is possible that after expressing one opinion
about a particular matter at a particular stage a Minister
or the Council of Ministers may express quite a different
opinion, one which may be completely opposed to the earlier
opinion. Which of them can be regarded as the “order’ of
the State Government? Therefore to make the opinion amount
to a decision of the Government it must be communicated to
the person concerned. In this connection we may quote the
following from the judgment of this Court in the State of
Punjab v. Sodhi Sukhdev Singh (1).
“Mr. Gopal Singh attempted to argue that
before the final order was passed the Council
*Till the abolition of that office by the Amendment of the
Constitution in 1956.
(1) [1961] 2 S.C.R. 371. 409.
721
of Ministers had decided to accept the respon-
dent’s representation and to reinstate him,
and that, according to him, the respondent
seeks to prove by calling the two original
orders. We are unable to understand this
argument. Even if the Council of Ministers
had provisionally decided to reinstate the
respondent that would not prevent the Council
from reconsidering the matter and coming to a
contrary conclusion later on, until a final
decision is reached by them and is communica-
ted to the Rajpramukh in the form of advice
and acted upon by him by issuing an order in
that behalf to the respondent.”
Thus it is of the essence that the order has to be
communicated to the person who would be affected by that
order before the State and that person can be bound by that
order. For, until the order is communicated to the person
affected by it, it would be open to the Council of Ministers
to consider the matter over and over again and, therefore,
till its communication the order cannot be regarded as
anything more than provisional in character.
We are, therefore, of the opinion that the remarks or the
order of the Revenue Minister, PEPSU are of no avail to the
appellant.
Now as regards the next contention, Learned counsel for the
appellant contends that since his appeal was not decided by
the Revenue Minister of Punjab, Mr. Darbara Singh but by the
Chief Minister Mr. Pratap Singh Kairon, who bad no
jurisdiction to deal with it, the appeal must be deemed to
be still pending. In this connection he relied upon r. 18
of the Rules of Business framed by the Governor of Punjab
which corresponds to r. 25 of the PEPSU rules, which reads
thus:
“‘Except as otherwise provided by any other
Rule., cases shall ordinarily be disposed
722
of by or under the authority of the Minister-
in-charge who may, by means of standing orders
give such directions as he thinks fit for the
disposal of cases in the Department. Copies
of such standing orders shall be sent to the
Chief Minister and the Governor.”
Now, unquestionably the matter here did pertain to the
portfolio of the Revenue Minister. But it was he himself
who, after seeing the file submitted it to the Chief
Minister for advice. Learned counsel, however, contends
that the Chief Minister could, therefore, only give him
advice and not asurp the jurisdiction of the Revenue
Minister and decide the case himself. But this argument
ignores r.28 (1) of the Punjab Rules of Business, the
relevant portions of which run thus:
“28 (1) The following classes of cases shall
be submitted to the Chief Minister before the
issue of orders :-
x x x
(ii) Cases raising questions of policy and
Cases of administrative importance not already
covered by the Schedule.
x x x
(vii) Proposals, for the prosecutions, dis-
missal, removal or compulsory retirement of
any gazetted officer.
x x x
(xix) Such other cases or classes of cases as
the chief Minister may consider necessary.
The learned Advocate-General contends that the case would be
covered by every one of these clauses. In our opinion,
cl.(vii) cannot assist him because it is not the contention
of the State that the appellant is a gazetted officer. We,
however, think that
723
cl. (ii) would certainly entitle the Chief Minister to paw
an order of the kind which he has made here. The question
to be considered was whether though grave charges had been
proved against an official he should be removed from service
forthwith or merely reduced in rank. That unquestionably
raises a question of policy which would affect many cases
all and the departments of the State-The Chief Minister
would, therefore, have been within his rights to call up the
file of his own accord and pass orders thereon. Of course,
the rule does not say that the Chief Minister would be
entitled to pass orders but when it says that he is entitled
to call for the file before the issue of orders it clearly
implies that he has a right to interfere and make such
order as he thinks appropriate. Finally there is cl.
(xix) which confers a wide discretion upon the Chief
Minister to call for any file and deal with it himself.
Apart from that we may refer to r. 4 of the Rules of
Business of the Punjab Government, which reads thus :
“The Council shall be collectively responsible
for all executive orders issued in the name of
the Governor in accordance with these Rules
whether such orders are authorised by an
individual Minister on a matter pertaining to
his portfolio or as the result of discussion
it a meeting of the Council, or howsoever
otherwise.”
Thus the order passed by the Chief Minister even though it
is on a matter pertaining to the portfolio of the Revenue
Minister, will be deemed to be an order of the Council of
Ministers. So deemed its contents would be the Chief
Minister’s advice to the Governor, for which the Council of
Ministers would be collectively responsible. The action
taken thereon in pursuance of r. 8 of the Rules of Business
made by the Governor under Art. 166(3) of the Constitution
724
would then be the action of the Government. Here one (if
the Under Secretaries to the Government of Punjab informed
the appellant by his letter dated May, 1, 1957 that his
representation “had been considered and rejected”, evidently
by the State Government. This would show that appropriate
action had been taken under the relevant rule.
The appeal is thus without substance and is dismissed. In
view of the fact that the appellant is a displaced person
with heavy responsibilities and with limited or possibly
hardly any means we direct that the costs shall be borne by
the parties concerned.
Appeal dismissed.
____________________