Delhi High Court High Court

Deputy Commissioner Of Police vs Ex. Constable Shakroo Khan & Anr. on 18 April, 2000

Delhi High Court
Deputy Commissioner Of Police vs Ex. Constable Shakroo Khan & Anr. on 18 April, 2000
Equivalent citations: 2000 VAD Delhi 794, 86 (2000) DLT 179, 2000 (54) DRJ 714
Author: R Sodhi
Bench: A D Singh, R Sodhi


JUDGMENT

R.S. Sodhi, J.

1. The petitioner is aggrieved of the judgment and order of the Central Administrative Tribunal, Principal Bench, New Delhi (for short ‘the Tribunal’) dated 24th May, 1999 in O.A. No.2016 of 1998, whereby the Tribunal, following its earlier order dated 8th April, 1999, in O.A. No.2117 of 1998, Karan Singh and others Vs. Union of India, has disposed of the O.A. in
terms thereof and set aside the dismissal of respondent No.1 while directing him to be reinstated with 50 per cent back wages.

2. Brief facts of the case are that respondent No.1, a constable in Delhi Police, was dealt with under the provisions of the Delhi Police (Punishment and Appeals) Rules 1980 vide Order No.2923-37/HAP-North dated 10th June, 1994 on the allegation that he absented himself from duty unauthorisedly for the following period:

         S.No    Period of Absence.
        1.      12.8.87 to 23.9.87
        2.      Absent for 24 days w.e.f. 18.12.97.
        3.      16.6.88 to 27.10.88 (149 days)
        4.      12.3.90 to 13.7.90
        5.      3.8.90 to 29.5.91
        6.      18.9.91 to 23.4.92
        7.      23.4.92 to 3.3.93
        8.      26.7.93 to 8.9.93

 

3. That since the above act of respondent No.1 amounted to gross misconduct, serious negligence and dereliction in discharge of duty and unbecoming a member of disciplinary force, rendered himself foe disciplinary action. A regular departmental inquiry was ordered against him and entrusted to Mr.Raj Singh, SHO, vide Office Order No.2923-37/HAP-North dated 10th June, 1994. The Enquiry Officer, upon completion of the inquiry, submitted his finding holding respondent No.1 guilty of the charge. The disciplinary authority, after complying with the requisite formalities, passed an order of dismissal of respondent No.1 from service dated 13th June, 1996. The respondent filed an appeal against the order of dismissal which was rejected by the appellate authority vide order dated 17th June, 1996 which order was taken up in revision and rejected vide order dated 28th July, 1998. Feeling aggrieved thereof, respondent No.1 moved the Tribunal by way of O.A.No.2016 of 1998 which was, in turn, disposed of by the Tribunal’s order dated 24th May, 1999 following its earlier order in O.A.No.2117 of 1998, Karan Singh Vs. Union of India, as already stated.

4. Since the only point in issue has already been decided by us today in our order in C.W.No.4883 of 1999 Deputy Commissioner of Police Vs. Ex.Constable Karan Singh and Anr. this petition is also disposed of in terms thereof.