Supreme Court of India

Commr.Of Police,Delhi & Ors vs Jai Bhagwan on 10 May, 2011

Supreme Court of India
Commr.Of Police,Delhi & Ors vs Jai Bhagwan on 10 May, 2011
Author: . M Sharma
Bench: Mukundakam Sharma, Anil R. Dave
                                                                      REPORTABLE


                 IN THE SUPREME COURT OF INDIA


                   CIVIL APPELLATE JURISDICTION




                   CIVIL APPEAL NO. 4213 OF 2011

              [Arising out of SLP (C) No. 13331 of 2010]




Commissioner of Police, Delhi & Ors.                      .... Appellants




                                    Versus




Jai Bhagwan                                                 ....Respondent





                                 JUDGMENT

Dr. MUKUNDAKAM SHARMA, J.

1. Leave granted.

2. This appeal is directed against the judgment and order dated

20.01.2010 passed by the High Court of Delhi in Civil Writ

Petition No. 3591 of 2001, whereby the High Court allowed

the Writ Petition filed by the respondent herein and set aside

the order dated 15.01.2001 passed by the Central

Administrative Tribunal.

3. The facts leading to the filing of the present case are that the

respondent herein, at the relevant point of time, was working

as a Constable in Delhi Police and was posted at the IGI

airport, New Delhi at the X-Ray Machine Belt. An allegation

was made by one Mrs. Ranjana Kapoor that while being so

posted there the respondent extorted Rs. 100/- by way of

illegal gratification from her during the course of security

check of passengers. It is alleged that Mrs. Kapoor made a

complaint to one S.P. Narang, Operations Officer of Air

France who took the complainant to O.P. Yadav, Inspector,

Delhi Police on duty at the Delhi Airport. It is also alleged

that the complainant identified the respondent, who

thereupon returned the aforesaid sum of Rs. 100/- to the

complainant in the presence of O.P. Yadav, Inspector, and

Arjun Singh, Sub-Inspector, who were also present at that

time.

2

4. In view of the aforesaid allegations made against the

respondent, a departmental enquiry was initiated against

him and a chargesheet was drawn up with a charge to the

following effect: –

“Charge:

You, Ct. Jai Bhagwan No. 770/A are hereby charged that

on the night intervening 6/7.3.95 while performing duty on

Belt at X-Ray machine at gate No. 7, 8 and 9 in Shift A.

NITC had extorted Rs. 100/- as an illegal gratification from

Mrs. Ranjana Kapoor during the course of Security Check of

passengers of flight No. AF-177. She made a complaint of

this incident to Shri P.S. Narang Operations Officer of Air

France, who introduced her to Shri O.P. Yadav Inspr. She

handed over a complaint to the Inspector and identified

you, Ct. Jai Bhagwan No. 770/A as you had accepted Rs.

100/- from her which was later on returned to her by you in

the presence of Inspr. O.P. Yadav and SI Arjun Singh.

The above act on the part of you, Ct. Jai Bhagwan No.

770/A amounts to gross misconduct and unbecoming of a

police officer which renders you liable to be punished Under

Section 21 of D.P. Act, 1978.”

5. Pursuant to the initiation of the aforesaid enquiry, an

enquiry officer was appointed, who examined four witnesses

produced on behalf of the appellants. Two witnesses were

also produced on behalf of the respondent. After recording

evidence and after appreciating the said evidence as also the

3

written defence statement of the respondent a report was

submitted by the enquiry officer finding the respondent guilty

of the charge drawn up against him.

6. With the aforesaid records and the findings, matter was

placed before the disciplinary authority who directed that any

representation as against the findings recorded by the

enquiry officer could be submitted by the respondent.

Pursuant to the same, the respondent submitted a detailed

representation on 30.10.1995. The disciplinary authority

after going through the entire records passed an order dated

15.11.1995 dismissing the respondent from service. It was

stated in the said order passed by the disciplinary authority

that after considering the evidence on record, gravity of

misconduct and overall facts / circumstances of the case it is

proved that the respondent misused his official position and

involved himself in corrupt practices / malpractices of illegal

gratification and, therefore, he is not a fit person to be

retained in the police force, consequent upon which the

punishment of dismissal was awarded to the respondent.

4

7. Being aggrieved by the aforesaid order passed by the

disciplinary authority the respondent filed an appeal before

the appellate authority which was also dismissed vide its

order dated 19.01.1996. Consequently, the respondent filed a

revision which also came to be dismissed. Feeling still

aggrieved the respondent filed an original application before

the Central Administrative Tribunal [for short “the Tribunal”]

which was registered as OA No. 1755/1997. By order dated

15.01.2001 the Tribunal dismissed the aforesaid original

application as against which the respondent filed a Writ

Petition in the High Court of Delhi. By the impugned

judgment and order passed on 20.01.2010 the High Court

allowed the Writ Petition filed by the respondent. In the

aforesaid judgment and order the High Court made following

observations: –

“4. Undoubtedly, the charges of misuse of

position and extortion are very serious charges.

However, before a person is fastened with the

punitive liability of charges of corruption /

extortion, a proper inquiry, following the

principles of natural justice has to be conducted.

5. It is well settled that the High Court or the

Central Administrative Tribunal will not interfere

5

with the findings of fact recorded at the domestic

enquiry, however, if the case is a case of no

evidence or the finding is highly perverse or

improbable then it is the duty of the High Court

and the Central Administrative Tribunal to go

into the merits of the case……”

And while referring to the decision in the case of Kuldeep Singh

v. Commissioner of Police reported in AIR 1999 SC 677 the

High Court held that the case of the appellants herein is a case

of no evidence and that there is violation of Rule 16 (iii) of the

Delhi Police (F &A) Rules, 1980 (for short “the Rules”) and

ordered the reinstatement of respondent in service but without

any back wages.

8. As against that order of the High Court appellants have filed

the present appeal, in which, notice was issued and upon

service of the said notice, the respondent entered appearance

and, therefore, we heard the learned counsel appearing for

the parties and also perused the materials on record.

9. The learned counsel appearing for the appellants submitted

that there was enough evidence on record to find the

respondent guilty of the charge against him. In support of the

6

said contention reference was made to the decision of the

disciplinary authority as also to the findings of the enquiry

officer. It was also submitted that Inspector, O.P. Yadav and

S.I. Arjun Singh stated in clear terms that they had seen the

respondent returning the aforesaid amount of Rs. 100/- to

the complainant. It was also submitted that there was no

violation of Rule 16(iii) in the present case and, therefore,

High Court was not justified in setting aside the order of

dismissal passed against the respondent.

10.The learned counsel appearing for the respondent, however,

while refuting the aforesaid contentions submitted that the

Mrs. Ranjana Kapoor, complainant of the case, was not

examined as witness in the departmental enquiry and,

therefore, there was no opportunity to cross-examine her

and, therefore, there is a violation of Rule 16(iii) of the Rules.

It was also submitted that so far as the receiving of illegal

gratification by the respondent is concerned, the case of the

appellants is a case of no evidence at all. In this regard

support was also taken by the counsel appearing on behalf of

7

the respondent from the statements of the Nirmala Devi [DW-

1].

11.In the light of the aforesaid submissions we have perused

the records. The complainant Mrs. Ranjana Kapoor

complained about the said incident to P.S. Narang,

Operations Officer of Air France, who took the complainant to

O.P. Yadav, Inspector, Delhi Police on duty at the Delhi

Airport and there she lodged the complaint to Inspector-O.P.

Yadav that the respondent has extorted illegal gratification

from her amounting Rs. 100/- during the course of security

check of passengers. The records disclose that thereupon

Inspector-O.P. Yadav along with complainant and P.S.

Narang went to the place of the security check where, it is

stated that, the respondent gave Rs. 100/- to the

complainant in the presence of Arjun Singh, S.I..

12.O.P. Yadav, Inspector, and Arjun Singh, S.I., during the

departmental enquiry proceedings have only deposed that

Rs. 100/- was returned by the respondent to the

complainant. During the course of enquiry proceedings no

8

witness was examined on behalf of the appellants to prove

and establish by tendering any direct, cogent and reliable

evidence that the aforesaid amount of Rs. 100/- was received

by the respondent by way of illegal gratification from anyone.

13.In the present case the strange thing is that the two persons,

namely, O.P. Yadav and Arjun singh, on the basis of whose

statement present case was initiated, have stated that they

have not witnessed/seen respondent taking any money from

the complainant and that they have only witnessed the fact

of respondent returning money to the complainant. Even

otherwise, besides these two persons, there must have been

many other persons including police officers on duty near

about the X-Ray machine belt but none of them was cited

and examined as witness during the departmental

proceedings to prove and establish that such money as

alleged was received by the respondent as illegal gratification.

The place where security check was carried out was an open

place and there must have been many other persons, besides

police officers, present at that time but none of them has

9

been examined during the departmental proceedings against

the respondent to prove the alleged fact of demanding and

receiving illegal gratification by him.

14.In the present case, although there is some evidence that an

amount of Rs. 100/- was returned by the respondent to the

complainant but there is no such direct and reliable evidence

produced by the appellants in the departmental proceedings

which clearly prove and establish that the respondent

demanded and received an illegal gratification of the said

denomination. It seems that the proof of taking such illegal

gratification has been drawn from the evidence of returning

of Rs. 100/- to the complainant by way of a link up.

15.It also seems quite impracticable to presume that in the

presence of so many passengers, the respondent could have

extorted money. The allegation of receiving Rs. 100/- as

illegal gratification is framed on suspicions and possibilities

while trying to link it up with the instance of returning back

of Rs. 100/- by the respondent to the complainant.

There are many other shortcomings in the entire

10

investigation and the enquiry like the statement of Mrs.

Ranjana Kapoor was not recorded by the Inspector and the

Inspector also did not take down in writing and also attest

the complaint made by her. The statement of S.P. Narang

was also not recorded by the Inspector nor did the Inspector

seize Rs. 100/- note nor noted down its number. Mr. Narang

was also not examined during the course of departmental

proceedings. Non-examination of the complainant and P.S.

Narang during the departmental proceeding has denied the

respondent of his right of cross-examination and thus caused

violation of Rule 16 (iii) of the Delhi Police (F & A) Rules,

1980.

16.In the absence of such a definite/clear proof supporting the

case of the appellants it is difficult to draw a finding of taking

illegal gratification by the respondent from the complainant.

Therefore, as rightly held by the High Court the present case

is a case of no evidence.

17.Therefore, in view of the facts and circumstances of the

present case at hand we have no hesitation to hold that the

11

view taken by the High Court does not suffer from any

infirmity and that the present is a case of no evidence and

that there is a violation of Rule 16 (iii) of the Delhi Police (F

&A) Rules, 1980.

18.Albeit there could be a needle of suspicion pointed towards

the respondent. However, suspicion cannot take the place of

proof and, therefore, we find no merit in this appeal which is

hereby dismissed.

19.However, in the facts and circumstances of this case we not

only reiterate the order passed by the High Court that the

respondent on reinstatement would not be paid any back-

wages or arrears of wages for the period during which he was

out of service but we also observe that he would not be given

any sensitive posting and he shall be kept under watch.

……………………………….

……J

[Dr. Mukundakam

Sharma ]

12

……………………………………..J

[ Anil R. Dave ]

New Delhi,

May 10, 2011.

13