High Court Patna High Court - Orders

Bhudeo Prasad Yadav @ Bhudeo Y vs The State Of Bihar &Amp; Ors on 13 September, 2010

Patna High Court – Orders
Bhudeo Prasad Yadav @ Bhudeo Y vs The State Of Bihar &Amp; Ors on 13 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.3335 of 2010
1. BHUDEO PRASAD YADAV @ BHUDEO YADAV S/O LATE SITAL PRASAD YADAV
R/O SIDHI GHAT (NEAR BISHARI ASHTHAN), P.S.- SULTANGANJ, DISTT.-
BHAGALPUR, RETIRED FROM THE POST OF PANCHAYAT SECRETARY, BLOCK
OFFICE- KHAGARIA, DISTT.- KHAGARIA
                                      Versus
1. THE STATE OF BIHAR
2. THE COMMISSIONER MUNGER DIVISION, MUNGER
3. THE DISTRICT MAGISTRATE KHAGARIA
4. THE DISTRICT PANCHAYAT RAJ OFFICER KHAGARIA
5. THE BLOCK DEVELOPMENT OFFICER PARBATTA, DISTT.- KHAGARIA
6. THE BLOCK DEVELOPMENT OFFICER KHAGARIA, P.S. AND DISTT.-
KHAGARIA
7. ABHAY KUMAR SINGH S/O NAME NOT KNOWN TO THE PETITIONER
DISTRICT MAGISTRATE, KHAGARIA
                                   -----------

2/ 13/09/2010 Heard learned counsel for the petitioner and

learned counsel for the State.

The petitioner was suspended on 19.8.2000

and seven charges framed.

The enquiry report exonerated him of the

charges. An order of punishment dated 8.4.2001 of

‘censure’ and that only ‘subsistence allowance’ was

payable for the period of suspension followed. His review

came to be dismissed on 28.6.2001. On 15.4.2009 the

appellate authority set aside the order of punishment

noticing non-compliance with procedures by giving of a

second show cause notice for a difference of opinion

along with the report of exoneration. The matter was

remanded to proceed afresh in accordance with law. On

2.9.2009 the disciplinary authority cancelled the order of
-2-

punishment by letter No.369. Simultaneously, by letter

No.370 dated 2.9.2009 a second show cause notice was

issued. The petitioner filed his reply. Final order of

punishment dated 29.1.2010 then came to be passed for

‘censure’ and that nothing beyond ‘subsistence

allowance’ was payable. The petitioner superannuated on

31.1.2010.

Learned counsel for the petitioner submits that

the appellate authority set aside the order of punishment

dated 8.4.2001 and remanded the matter to proceed

afresh in accordance with law from stage of submission

of enquiry report. The disciplinary authority in his

wisdom chose not to proceed further and by order dated

2.9.2009 cancelled the punishment. There was thus no

justification for the disciplinary authority to reopen

matters by a second show cause notice two days prior to

the superannuation of the petitioner. The order of

punishment dated 29.1.2010 is therefore not sustainable

as the proceedings had been closed by the disciplinary

authority himself.

Learned counsel for the State points out that

the District Magistrate acted only in furtherance of the

order of remand by the appellate authority. The petitioner

has not placed on record the second show cause notice

issued on 2.9.2009 vide letter dated 370.
-3-

The order of the appellate authority set aside

the order of punishment with an order of limited remand

to proceed afresh in accordance with law from the stage

of submission of the enquiry report. The order of

punishment therefore did not become non-existent unlike

the setting aside of an order on merits. The order of

punishment was sent into suspended animation for

confirmation or setting aside on merits, as the case may

be, after a second show cause notice was issued to the

petitioner for a difference of opinion from the enquiry

report of exoneration. The order of the District Magistrate

dated 2.9.2009 vide letter No.369 setting aside the

punishment dated 8.4.2001 was superfluous in nature.

Euphemistically speaking, the District Magistrate was

seeking to kill an order already set aside by the appellate

authority.

The petitioner has chosen not to bring on

record the second show cause notice issued to him

simultaneously, based on the order of remand by the

appellate authority. He is stated to have replied to the

same also. There shall be a presumption under Section-

114(e) of the Indian Evidence Act that Governmental

authorities, especially when exercising statutory powers,

have acted in accordance with law. The presumption is

rebuttable. It was for the petitioner to place materials to
-4-

rebut the presumption. The petitioner has chosen to

withhold materials rather than place the relevant

materials before the Court. This Court proceeds on the

assumption that it was a proper second show cause

notice containing grounds for a difference of opinion with

the report of exoneration in accordance with the orders of

the appellate authority.

This Court therefore finds no infirmity in the

procedure adopted warranting any interference with the

order of punishment dated 29.1.2010.

The writ application is dismissed.

KC                                 ( Navin Sinha, J.)