High Court Madras High Court

D.Shajahan vs The Special Commissioner on 9 June, 2009

Madras High Court
D.Shajahan vs The Special Commissioner on 9 June, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED :   09.06.2009

CORAM

THE HONOURABLE MR.JUSTICE K.CHANDRU

W.P.NO.30911 of 2006


D.Shajahan					..  Petitioner 

	Vs.

1.The Special Commissioner
   and Commissioner of Commercial Taxes,
  Chennai-600 005.
2.The Deputy Commissioner
   (Commercial Taxes),
   Trichy Division,
   Trichy.						..  Respondents

	This writ petition has been preferred under Article 226 of the Constitution of India praying for the issue of a writ of certiorarified mandamus to call for all the connected records in the issuance of impugned orders in Pro.Rc.954/97-1-85 dt.27.8.97 of the Deputy Commissioner (Commercial Taxes), Trichy Division, Trichy reducing him to the post of Junior Assistant from Assistant Post and to quash the same and to consequently reinstate him as Assistant with all attendant benefits. 

	For Petitioner	: Mr.A.L.Namasivayam
	For Respondents	: Mr.P.Gurunathan, GA
- - - - 
ORDER

The petitioner has filed O.A.No.8833 of 1997, seeking to challenge the order of the second respondent, dated 27.8.1997. In view of the abolition of the Tribunal, the matter stood transferred to this court and was renumbered as W.P.No.30911 of 2006.

2.By the impugned order, the petitioner was imposed a punishment of reduction in rank for 3 years from the post of Assistant to that of Junior Assistant. His future increments was also postponed for 3 years, which also will have the effect of affecting his pension. Against the punishment, the petitioner preferred an appeal to the first respondent, by statutory appeal, dated 24.9.97. Even before the appeal could be disposed of, the petitioner moved the Tribunal with the original application. The petitioner did not have the benefit of any interim order before the Tribunal.

3.On notice from the Tribunal, the respondents have filed a detailed reply affidavit, dated 17.11.99.

4.The petitioner was given a charge memo under Rule 17(b) of the TNCS (D&A) Rules. There were 5 charges against the petitioner, including temporary misappropriation of the Government funds, falsification of records and also unauthorised absence from 14.10.96 to 09.01.97. The petitioner gave an explanation. Thereafter, an enquiry was conducted by the Assistant Commissioner (CT), Tiruchirappalli. The Enquiry Officer, by his report dated 23.5.97 found the petitioner guilty of all the charges. The petitioner was given an opportunity to submit his explanation on the enquiry report. The second respondent being the disciplinary authority rejected his explanation and imposed the punishment of reduction in rank.

5.The petitioner did not put any credible defence in the domestic enquiry, except the family problem and he is being unaware about the remitting the amount collecting from the Traders immediately. In the reply affidavit, in paragraph No.3, the respondents have averred as follows:

“3. …The enquiry made by the Commercial Tax Officer, Mailam-I along with the Deputy Commercial Tax Officer and Assistant Commercial Tax Officer of Mailam-I Assessment Circle has brought to light that the applicant had not remitted an amount of Rs.3,258/- referred to in the Table above, into the Government account till 10.1.1997, which he had collected from the dealers on 12.12.1996. All the dealers referred to above have given written statements before the Commercial Tax Officer, Mailamchandai-I that they had actually paid the amount to the applicant Thiru D.Shajahan, Sales Tax Collection Inspector only on 12.12.1996. As the applicant failed to remit the amount of Rs.3,258/- into the Government account, the Assistant Commissioner (CT), Trichy Town in proceedings No.1040/97-B4 dated 10.1.1997 placed the applicant under suspension from Service with immediate effect. The applicant remitted the amount of Rs.3,258/- into the Government account on 11.1.1997. The amount ought to have been remitted on 13.12.1996 was remitted only on 11.1.1997. Thus, the applicant has temporarily misappropriated the Government money of Rs.3,258/- for 29 days from 13.12.1996 to 10.1.1997. Further, all the five dealers have stated that though the applicant had issued the receipts on 12.12.1996 itself, he came to their place of business on 6.1.1997 and demanded the original receipt stating that the receipt was required for the purpose of audit. Believing that the request of the applicant was genuine, the dealers also handed over the original receipts to the applicant. The applicant after having got back the original receipts has pasted all the six original receipts with the duplicate receipts existing in the receipt book, as if no collection of money was made and no receipts were issued. Thus he had falsified the Government records.”

6.The defence put forth by the petitioner regarding the incident took place in the family being the root cause for the entire episode was duly considered by the Enquiry Officer and he has given sufficient reasons for rejecting the defence. The argument that there was double punishment given to the petitioner cannot be accepted. Even among the major penalty, the respondents have chosen only the reduction in rank as the penalty and not any other capital punishment.

7.Once it is held that if there is a proper enquiry in which legal evidence is let in, the scope for judicial review over the penalty imposed is very limited. This ratio has been laid down by the Supreme Court in a recent decision in V.S.P. v. Goparaju Sri Prabhakara Hari Babu reported in (2008) 5 SCC 569. It is necessary to refer the following passages found in paras 20 and 21, which are as follows:

“20. The jurisdiction of the High Court in this regard is rather limited. Its power to interfere with disciplinary matters is circumscribed by well-known factors. It cannot set aside a well-reasoned order only on sympathy or sentiments. (See Maruti Udyog Ltd. v. Ram Lal; State of Bihar v. Amrendra Kumar Mishra; SBI v. Mahatma Mishra; State of Karnataka v. Ameerbi; State of M.P. v. Sanjay Kumar Pathak and Uttar Haryana Bijli Vitran Nigam Ltd. v. Surji Dev7.)

21. Once it is found that all the procedural requirements have been complied with, the courts would not ordinarily interfere with the quantum of punishment imposed upon a delinquent employee. The superior courts only in some cases may invoke the doctrine of proportionality. If the decision of an employer is found to be within the legal parameters, the jurisdiction would ordinarily not be invoked when the misconduct stands proved. (See Sangfroid Remedies Ltd. v. Union of India.)

8.In the light of the above, there is no case made out for interfering with the penalty imposed on the petitioner. Hence, the writ petition stands dismissed. No costs.

vvk

To

1.The Special Commissioner
and Commissioner of Commercial Taxes,
Chennai-600 005.

2.The Deputy Commissioner
(Commercial Taxes),
Trichy Division,
Trichy