Supreme Court of India

Dev Singh vs Punjab Tourism Development … on 2 September, 2003

Supreme Court of India
Dev Singh vs Punjab Tourism Development … on 2 September, 2003
Author: S Hegde
Bench: N.Santosh Hegde)B.P.Singh
           CASE NO.:
Appeal (civil)  6918 of 2003

PETITIONER:
Dev Singh							


RESPONDENT:
Vs.

Punjab Tourism Development Corporation Ltd. & Anr. 


DATE OF JUDGMENT: 02/09/2003

BENCH:
N.Santosh Hegde)B.P.Singh


JUDGMENT:

J U D G M E N T

Arising out of S.L.P.©No.8462 of 2002)

SANTOSH HEGDE,J.

Leave granted.

Heard learned counsel for the parties.

The appellant while serving as a Senior Assistant in the

respondent-Corporation was subjected to a disciplinary inquiry on

the ground that he was responsible for the misplacement of a file

which was entrusted to him, which according to the Corporation

amounted to a misconduct under By-Law 18 of The Punjab

Tourism Development Corporation Ltd. Service By Laws. In the

inquiry that was held pursuant to the above said charge, the

appellant was found guilty of the said misconduct and the

disciplinary authority as per his order dated 6th November, 2001

while confirming the finding of the Inquiry Officer found the case

to be a fit one in which a punishment of dismissal was called for

and accordingly he ordered the dismissal of the appellant from the

service of the Corporation with immediate effect. The appellant

challenged to the said order by way of a writ petition before the

Punjab and Haryana High Court which came to be dismissed by

the impugned order, hence, the appellant is in appeal before us.

Though learned counsel for the appellant has challenged the

finding of the Inquiry Officer on various grounds, having heard the

arguments in this regard and having perused the record, we find no

reason to disagree with the findings as to the misconduct

committed by the appellant.

Learned counsel for the appellant, however, contended that

the appellant has been serving the Corporation since 1981 with

unblemished record and there was no earlier charge of misconduct

prior to the present charge. He also contended that the charge

against the appellant was that of misplacement of a file and no

motive was attached for such misplacement of file. In such a

situation to award the extreme punishment of dismissal according

to the learned counsel would not only amount to a disproportionate

punishment but also should disturb the conscience of this Court.

The learned counsel in support of his argument, that it is open to

the superior court to interfere with the quantum of punishment in a

given set of facts, has relied upon the judgments of this Court in

the case of Bhagat Ram vs. State of H.P (1983 2 SCC 442), Ranjit

Thakur vs. Union of India (1987 4 SCC 611) and U.P.State Road

Transport Corporation & Anr. vs. Mahesh Kumar Mishra & Ors.

(2000 3 SCC 450)

A perusal of the above judgments clearly shows that a court

sitting in appeal against a punishment imposed in the disciplinary

proceedings will not normally substitute its own conclusion on

penalty, however, if the punishment imposed by the disciplinary

authority or the appellate authority shocks the conscience of the

court, then the court would appropriately mould the relief either by

directing the disciplinary/appropriate authority to reconsider the

penalty imposed or to shorten the litigation its may make an

exception in rare cases and impose appropriate punishment with

cogent reasons in support thereof. It is also clear from the above

noted judgments of this Court, if the punishment imposed by the

disciplinary authority is totally disproportionate to the misconduct

proved against the delinquent officer, then the court would

interfere in such a case.

Applying the said principles laid down by this Court in the

cases noted herein above, we see that in this case the appellant has

been serving the respondent Corporation for nearly 20 years with

unblemished service, before the present charge of misconduct was

levelled against him. The charge itself shows that what was alleged

against the appellant was of a misplacement of a file and there is

no allegation whatsoever that this file was either misplaced by the

appellant deliberately or for any collateral consideration. A reading

of the charge sheet shows that the misplacement alleged was not

motivated by any ulterior consideration and at the most could be an

act of negligence, consequent to which the appellant was unable to

trace the file again. The disciplinary authority while considering

the quantum of punishment came to the conclusion that the

misconduct of the nature alleged against the appellant should be

viewed very seriously to prevent such actions in future whereby

important and sensitive records could be lost or removed or

destroyed by the employee under whose custody the records are

kept. Therefore, he was of the opinion a deterrent punishment was

called for. Forgetting for a moment that no such allegation of

misplacing of important or sensitive record was made in the instant

case against the appellant and what he was charged of was

misplacement of a file importance or sensitiveness of which was

not mentioned in the charge sheet. Therefore, in our opinion, the

disciplinary authority was guided by certain facts which were not

on record, even otherwise, we are of the opinion that when the

Service By-Laws applicable to the Corporation under Service By-

Laws 17 provide various minor punishments, we fail to appreciate

why only maximum punishment available under the said By-laws

should be awarded on the facts of the present case. We think the

punishment of dismissal for mere misplacement of a file without

any ulterior motive is too harsh a punishment which is totally

disproportionate to the misconduct alleged and the same certainly

shocks our judicial conscience. Hence, having considered the basis

on which the punishment of dismissal was imposed on the

appellant and the facts and circumstances of this case, we think to

avoid further prolonged litigation it would be appropriate if we

modify the punishment ourselves. On the said basis, while

upholding the finding of misconduct against the appellant, we

think it appropriate that the appellant be imposed a punishment of

withholding of one increment including stoppage at the efficiency

bar in substitution of the punishment of dismissal awarded by the

disciplinary authority. We further direct that the appellant will not

be entitled to any back wages for the period of suspension.

However, he will be entitled to the subsistence allowance payable

upto the date of the dismissal order.

With the above modifications, this appeal is allowed, the

impugned order of the disciplinary authority in so far as it directs

the dismissal of the appellant, stands substituted as ordered by us

herein above.

The appeal is allowed partly.