High Court Punjab-Haryana High Court

Dr.J.K.Sharma vs Unknown on 18 November, 2008

Punjab-Haryana High Court
Dr.J.K.Sharma vs Unknown on 18 November, 2008
C.W.P No. 4668 of 1994                                           ::1::

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                     C.W.P No. 4668 of 1994

                                     Date of decision : November 18, 2008


Dr.J.K.Sharma,
                                            ...... Petitioner

                               through Mr.N.S.Gill , Advocate

                        v.
State of Haryana and others,

                                            ...... Respondents

                                through Mr.Deepak Jindal, AAG Haryana
                                        for respondents No.1 and 2.

                                         Mr. B.R.Gupta, Advocate
                                         for respondents No.3 and 5.


CORAM : HON'BLE MR.JUSTICE AJAY TEWARI

                                ***

1. Whether Reporters of Local Newspapers may be allowed to see the
judgment ?

2. To be referred to the Reporters or not ?

3. Whether the judgment should be reported in the Digest ?

***

AJAY TEWARI, J

This writ petition has been filed challenging the orders, dated

1.6.1992 (Annexure P-30), 16.6.1992 ( Annexure P-31) and 24.12.1993

(Annexure P-33). By the first order, respondent No.2 approved the proposal

of respondent No.3 for terminating the services of the petitioner, whereupon

the order dated 16.6.1992 removing the petitioner from service was passed.

By the last order, the revision of the petitioner against the above mentioned

order was rejected.

The petitioner passed his Matriculation Examination from the

Punjab University in the year 1951 with 63% marks, Inter Examination from

the Punjab University in the year 1953 with 66% marks, B.A II from the
C.W.P No. 4668 of 1994 ::2::

Punjab University in the year 1955 with 58% marks, and M.A from Toronto

University Canada in the year 1963 with 75% marks. He completed his

Ph.D from Toronto University in the year 1969. He had been a College

Lecturer from 1959 to 1961 and Teaching fellow from Victoria University

from 1963 to 1965 and Assistant Professor in Mc Gill & Guelph University,

Canada from 1965 to 1969 and was visiting Professor in Jawaharlal Nehru

University, Delhi from 1979 to 1980. He had a host of publications to his

name.

The petitioner joined as Reader and Head of the Post Graduate

Department of English in the respondent-College, Sonepat on 8.7.1980.

Thereafter, in the month of September 1988, the post of Principal fell vacant

but the charge thereof was not given to the petitioner, who was the senior

most and was given to respondent No.5. Without going into the correctness

of the propriety of the above mentioned decision, it has to be noted that

this occurrence caused a rift between the petitioner and respondents No.3, 4

and 5 to the extent that the petitioner lodged a criminal complaint against

respondent No.5. Ultimately, by letter dated 7.12.1990, the petitioner was

charge-sheeted on the following charges :-

“No.1. It is alleged that you have been absented yourself

willfully from college duty on the following dates :-

i) You remained absent from 11th to 13th December,

1989, which you had accepted vide your letter dated

15.12.1989.

ii) You remained absent from 4.1.1990 to 29.3.1990.

You were asked to explain your position vide Principal’s

letter No.2623 and 2757 dated 22.2.1990 and 21.3.1990
C.W.P No. 4668 of 1994 ::3::

respectively and also vide this office letter No.841-C

dated 14.4.1990. You have not cared even to

acknowledge any one of these letters, from the Principal.

It was also made clear that your salary would not be

claimed till the case of your unauthorised absence is

settled.

Iii) You are absenting from your duty since 9.11.1990.

You had been requested to start meeting your class vide

Principal’s letter no.1126-C dated 9.11.1990 and letter

no.1131-C dated 14.11.90. You neither started meeting

the class nor you have acknowledged the letter.

iv) You have not met even for a single day your M.A

3rd Semester Class from its very beginning in July 1990.

You have delivered no lecturer except only 2/3

introductory lectures to your MA Ist Semester class in the

current semester.

No.2

i) You have not submitted your class attendance

register inspite of my letter No.841-C dated 14.4.1990.

You have also not replied any one of my following

letters:-

               i)     letter No.2623 dated 22.2.1990.

               ii)    -do-     2757   "   21.3.1990

               iii)   -do-     841-C "    14.4.1990

You have rather filed a criminal case against the

Principal in the Hon’ble Court of C.J.M Sonepat. This is
C.W.P No. 4668 of 1994 ::4::

dereliction of duty and disobedience and amounts to

gross misconduct. This action of yours has brought the

institution, which you are serving, into disrepute.

ii) You have not been marking your attendance in the

college inspite of this office letter no.28-H dated 11.5.90,

No.29-H dt. 14.5.90, No.1024-C dt. 11.7.90, 1028-C

dated 12.7.90 and No.1046-C dt.19.7.90. According to

DHE’s directions you have to stay in the college for a

minimum period of 5-1/2 hours per day and hence

attendance is compulsory. You have accepted vide your

letter dated 17.7.90 that you are not making your

attendance.

This is dereliction of duty on your part and disobedience

of the order of the Principal and amounts to gross

misconduct.

No.3. You are in the habit of leaving station without

prior permission and even without intimating and

leaving your address with the college office. Some of the

instances are given below :-

“Letter No.2623 dt.22.2.90 had to be sent at your

permanent address by post as you were neither

available at your local address nor station leave

was got sanctioned. On 2.3.90 you were not

available at your local address therefore, the notice

no.434 for the meeting of the staff members of the

PG department of english scheduled for 3.3.1990
C.W.P No. 4668 of 1994 ::5::

could not be served upon you.

Letter No.1005-C dt. 22.6.90 was sent through

peon book at your local address but you were not

available that day and also the next day i.e 23rd

June, 1990. Letter No.144-H dt.30.11.90 and letter

No.146 of the same date could not be delivered to

you as you were not available in the college or at

your residence.”

This is disobedience and amounts to gross misconduct.

No.4. You have used derogatory language against the

Principal in your letter dated 13.5.1990 which is

reproduced below :-

i) This letter is a clear confession on your part

that all your recent actions against me have been

with mala fide, malicious, criminal intent of

causing harm harassment and injury to me.”

ii) Your illegal and mala fide persistence in

withholding my pay after your aforesaid letter

dated 19.4.90 is a clear case of criminal misuse of

office, power and authority vested in you as the

Principal of Hindu College, Sonepat and calls for

yet one more criminal case against you.”

iii) You are requesting me to perform extra

duties and at the same time illegally withholding

my legitimate pay is symptomatic of either an

unstable mind uplift to hold the responsible public
C.W.P No. 4668 of 1994 ::6::

office of the Principal of an educational institution

or a self evident proof of a criminal psychic

condition.”

Regular inquiry was ordered which culminated into an inquiry

report dated 20.11.1991 holding charges 1 to 3 proven against the

petitioner.

Respondent No.2 in his order dated 28.5.1992 according

approval to the action of the respondent-College, noticed as follows :-

“….. Shri Sharma is highly educated as per his own

statement and fairly advanced in age and as such he is

expected to show due regard to the discipline and

decency in the educational institution. He has also failed

to give any satisfactory indication to the Governing Body

that he would even now perform his duties as per

schedule drawn by the Principal according to the Rules.”

After this approval, the petitioner was awarded the punishment

of removal from service. Ultimately, in revision, the revisional authority

held as follows :-

“….. During arguments it transpired that Dr. Sharma is a

knowledgeable teacher who has good rapport with the

students but has much ego and refused to accept the

norms of discipline of the college like sticking to the

schedule of time table, marking his attendance in the

register etc. The Principal of the college expressed his

willingness before me to drop every charge against Dr.

Sharma if he even now is willing to submit to ordinary
C.W.P No. 4668 of 1994 ::7::

norms of discipline, like coming to college in time and

regularly, taking periods properly as per time schedule

and marking his attendance in the register. These are

normal methods of enforcing discipline and order in the

educational institutions and it becomes difficult for the

Principal to exempt one person and enforce it on the

others. Dr. Sharma was not willing to accept these

terms.”

Eventually, the revisional authority dismissed the revision

petition in the following terms :-

” It is unfortunate that the management has to lose

the services of a capable teacher who is not willing to

adjust the level of his ego to the required norms of

ordinary discipline. The revision petition is declined.”

Apart from these bare facts, the record of the case is peppered

with documents evidencing the personal rivalry between the petitioner and

respondent No.5 which does not show either of them in a very favourable

light.

It is against the backdrop of these facts that this petition has

been filed challenging the order of removal from service. However, one

glaring fact which has come in the orders of both respondent No.2 as well as

the revisional authority is that even before those authorities it was the case

of respondent No.1 that they were not averse to retain the petitioner

provided he subjected himself to their control. It is also to be noticed that

charges against the petitioner are directly related to the personal problem

between the petitioner and respondent No.5. It can not also be lost sight of
C.W.P No. 4668 of 1994 ::8::

the fact that the petitioner would have retired in normal course in the year

1996. Learned counsel for the parties are agreed that all the petitioner’s

dues have been released by the respondent-College.

Even though the power of judicial review is circumscribed, yet

I draw sustenance from the observation of the Hon’ble Supreme Court in the

case of Union of India and another vs S.S.Ahluwalia, 2007(7) SCC 257,

wherein it has been held as follows :-

“…. The scope of judicial review in the matter of

imposition of penalty, as a result of disciplinary

proceedings, is very limited. The Court can interfere

with the punishment only if it finds the same to be

shockingly disproportionate to the charges found to be

proved. In such a case, the Court is to remit the matter to

the disciplinary authority for reconsideration of the

punishment. In an appropriate case, in order to avoid

delay the court can itself impose lesser penalty……”

In the totality of circumstances, this Court is of the considered

opinion that the interest of justice would be served if the impugned orders

of removing the petitioner from service are set aside with a caveat that the

petitioner would not be entitled to any benefit of service from the date of his

removal till the date of his superannuation.

Consequently, this writ petition is disposed of in the above

terms.

                                          ( AJAY TEWARI            )
November 18, 2008.                             JUDGE
`kk'
 C.W.P No. 4668 of 1994   ::9::