Chandra Bhushan Ravi vs The Food Corporation Of India on 3 September, 2009

0
38
Jharkhand High Court
Chandra Bhushan Ravi vs The Food Corporation Of India on 3 September, 2009
                            W.P.(S) No. 2134 of 2002
     [ In the matter of an Application Under Article 226 & 227 of the Constitution of India ]
                                             ....
            Chandra Bhushan Ravi             .....     .....     ....      ....       Petitioner
                                         --Versus--
            1. Food Corporation of India
            2. The Zonal Manager (East), Food Corporation of India,
               Calcutta -17
            3. The District Manager, Food Corporation of India,
               District Office, Hazaribagh   ....     ....     .....   Respondents
                                         ....
            For the Petitioner           :   Ms. Niki Sinha
            For the Respondents          :   Mr. N. Bakshi


                           PRESENT
            HON'BLE MR. JUSTICE AMARESHWAR SAHAY

By Court             The petitioner has sought to challenge the order as

            contained in Annexure -4 passed by his Disciplinary Authority on

            12.9.2000

by which he has been removed from service of the Food

Corporation of India in exercise of powers conferred by Regulation

56 and Appendix-II of the Food Corporation of India (Staff)

Regulation 1971 on the basis of an Enquiry Report submitted by

the Enquiry Officer after conclusion of departmental enquiry. The

petitioner also prays for quashing of the order contained in

Annexure -6 dated 09.10.2001 i.e. the order passed by the

Appellate Authority by which the appeal filed by the petitioner

against his dismissal from service has been rejected.

The background facts are that for recruitment of

SC/ST candidates, for Category-III posts, an advertisement was

published in October, 1996 by the Food Corporation of India, and

accordingly, a written test was held on 19.1.1997. Successful

candidates were called for personal interview on different dates in

the month of March, 1997 including the petitioner and thereafter a

Merit List / Panel was prepared in which the name of the petitioner

also appeared. The petitioner was offered appointment by order

contained in Letter dated 17.4.1997 directing him to report at the
2

District Office, Food Corporation of India, Hazaribagh. The

petitioner joined his duty on 15.5.1997 on the post of Assistant

grade-III(D) in the District Office, Food Corporation of India at

Hazaribagh.

After completion of recruitment work, a Committee

was constituted by the Regional Office, Patna on 27.6.1997 to

scrutinize the Admit Cards, Attestation Forms and their

Photographs, etc with the paper of joining report of the newly

recruited employees in Food Corporation of India. The committee

checked the relevant papers and detected certain objectionable

matters against various candidates including the petitioner. Against

the petitioner, it was found that his photograph pasted on the

Admit card did not tally with the photograph furnished by him with

the Attestation form at the time of his joining in Food Corporation

of India on 15.5.1997. It was also detected that the signature of

the petitioner available on the Attendance Sheet dated 27.3.1997

prepared at the time of interview was not tallying with his signature

on his joining report and Attestation form submitted by him on

15.5.1997. On detection of such forgery, the signature of the

petitioner was again taken and was verified with the signature on

Attendance Sheet dated 27.3.1997 as well as with the signature

put by him on the joining report. The photograph of the petitioner

on the Attestation form, and the photograph available on the Admit

card of the petitioner were also verified. On verification, it was

found that the photograph affixed on Admit card of Roll

No. 11050251 dated 19.1.1997 was not tallying with the

photograph affixed on the Attestation form. Even the signature on

the Admit card in the name of the petitioner did not tally with the

signature available on the Attendance sheet. Thereafter, the

matter was referred to the Director, Government Examiner of
3

Questioned Documents, Ministry of Home Affairs, Government of

India, Kolkata for verification and report. A report was submitted by

the Government experts that the signature on the Attendance

sheet at the time of appearing for personal interview on 27.3.1997

was not tallying with the signature put by the petitioner on his

joining report submitted on 15.5.1997. The photograph on the

Attestation form, also did not tally with the photograph on the

Admit Card. Thereafter, a departmental proceeding was initiated

against the petitioner for the charges that he after conspiracy acted

as an impostor and managed to secure service on the post of

Assistant grade-III(D) in the Food Corporation of India by adopting

corrupt practice/ unfair means at the time of personal interview on

27.3.1997.

The petitioner after notice submitted his written

statement and contested the charge in the Departmental Enquiry.

As it appears, on behalf of the Department, six

witnesses were examined and several documents were adduced in

evidence including the report of the Handwriting Expert as well as

on the Attendance sheet, Attestation Form, Joining Report, etc.

After conclusion of the Departmental Enquiry, a report was

submitted by the Enquiry Officer to the Disciplinary authority

holding that the charges against the petitioner was found to be

proved. After perusing the relevant papers and the Enquiry report,

the Disciplinary authority by order as contained in Annexure -4

dated 12.9.2000 passed an order for removal of the petitioner from

service.

Thereafter, the petitioner preferred a departmental

appeal, which was disposed of by order dated 9.10.2001 as

contained in Annexure-6 by the Zonal Manager (East), who by a

reasoned order, dismissed the appeal filed by the petitioner. It is,
4

these two orders, contained in Annexure-4 and Annexure-6, which

are being challenged by the petitioner in this writ petition. Ms. Niki

Sinha, learned counsel appearing for the petitioner submitted that

the charge against the petitioner was that he arranged another

person to appear in the interview on 27.3.1997 in his place and he

signed on the Attendance sheet at the time of Oral interview, but

this fact was not established by providing any evidence in the

departmental proceeding. She further submitted that the person

who prepared the Attendance sheet, and the person who obtained

the signature of the petitioner were not examined by the

Department, and therefore, it cannot be said that the charges were

established against the petitioner. Lastly, it is submitted that the

punishment of removal from service is disproportionate to the

charges against the petitioner.

On the other hand, Mr. N. Bakshi, learned counsel

appearing for the respondent-Corporation, submitted that the

standard of proof in a Domestic or Departmental Enquiry is quite

different from the standards of proof in any criminal trial. The

Domestic / Departmental enquiry, held on the basis of

preponderance of probability, whereas in the criminal trial, the

charge is to be established beyond all reasonable doubt. He also

submitted that the provision of Evidence Act is not applicable so far

as the Departmental proceeding is concerned, and therefore, the

strict proof of the charge as required in a criminal trial is not

required in a Departmental proceeding. He further submitted that

by sufficient oral and documentary evidence, the charge against

the petitioner was found to be established, and therefore, after

considering the gravity of the misconduct committed by the

petitioner, he was removed from the service. For such grave
5

misconduct, the appropriate punishment is removal from service,

therefore it cannot be said to be excessive.

From perusal of the Enquiry Report which has been

annexed as Annexure-2 to the writ petition, it appears that the Oral

as well as Documentary evidence have been discussed therein in

detail. It further appears from the said report that the Deputy

Government Examiner of Questioned Documents, Central Forensic

Institute, Government of India, Kolkata, submitted his report, which

was exhibited during the enquiry, whereas he reported that the

signature put on the Attestation Sheet prepared at the time of

interview was not tallying with the signature put on the papers

submitted at the time of joining of the service by the petitioner.

On consideration of the evidence, it was found by the Enquiry

Officer, that the petitioner arranged another person to appear in

the interview on 27.3.1997 in place of himself who had signed in

the Attendance sheet at the time of Oral interview. Government

Examiner also deposed during the enquiry.

It is on the basis of overwhelming evidence on the

record the enquiry officer held that the charges stood established.

I find from the impugned order of the Appellate court

that after application of mind, and on consideration of the relevant

materials on record, he has concurred that the findings arrieved at

by the Disciplinary Authority relying on the Enquiry report. It is

settled law that if in any departmental proceeding / domestic

enquiry, on the basis of the evidence on record, findings on fact is

arrieved at, then this Court should not substitute its own findings,

in exercise of Supervisory Jurisdiction under Article 226 and 227 of

the Constitution of India, and the findings on facts cannot be

disturbed by reappraisal of the entire evidence afresh, unless it is

shown that the findings on facts arrieved at are perverse in nature
6

or are against the materials on record. Reference in this regard is

made in the case of Syed Yakoob Versus K. S. Radhakrishnan

& Others, reported in (A.I.R. 1964 SC 477) and which has been

relied and reiterated in a subsequent recent decision of the Hon’ble

Supreme Court in the case of Cholan Roadways Ltd. Versus

G. Thirugnanasambandam, reported in [(2005) 3 SCC 241].

In view of the discussions and findings as above, I do

not find force in the submission advanced by the petitioner. I do

not find any reason to interfere with the impugned orders. The

punishment of removal from service also cannot be said to be

disproportionate to the charge in view of its gravity. Such employee

who indulges in such an activity as has been found to be done in

the present case, does not require sympathetic consideration.

Accordingly, I do not find any merit in this writ petition, and the

same is dismissed. However, there will be no order as to costs.

(AMARESHWAR SAHAY, J.)

Jharkhand High Court, Ranchi
The 03rd of September, 2009
N.A.F.R./S.I.

LEAVE A REPLY

Please enter your comment!
Please enter your name here