High Court Punjab-Haryana High Court

Dr. Khem Raj Tuli vs State Of Punjab & Others on 5 December, 2008

Punjab-Haryana High Court
Dr. Khem Raj Tuli vs State Of Punjab & Others on 5 December, 2008
                         CWP No.20505 of 1008                           -1-


IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                      CASE NO.: CWP No.20505 of 1008

                                  DATE OF DECISION: December 5, 2008


DR. KHEM RAJ TULI                                      ...PETITIONER

                                 VERSUS

STATE OF PUNJAB & OTHERS                               ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE RAJAN GUPTA.

PRESENT: MR. G.S. JASWAL, ADVOCATE FOR THE PETITIONER.

ASHUTOSH MOHUNTA, J.(ORAL)

The challenge in the writ petition is to the orders (Annexures

P-6 and P-9) dated 15/26.3.2007 and 14.3.2008, passed by the Secretary,

Health & Family Welfare Department, Punjab vide which the petitioner has

been removed from service.

Briefly, the facts of the case are that the petitioner joined as

Medical Officer on 8.2.1989 on ad hoc basis. His services were regularized

on 17.1.1996. The petitioner applied for leave without pay w.e.f 15.2.1999

to 14.2.2000, as he wanted to do fellowship in Cardiology at the Escort

Heart Institute and Research Centre, New Delhi. The leave applied for by

the petitioner was duly sanctioned by the competent authority vide letter

dated 25.2.1999. However, despite the fact that leave was granted to the

petitioner upto 14.2.2000, the petitioner did not report for duty even after

the expiry of the leave period. Accordingly, vide letter dated 7.9.2005

(Annexure P-1), the petitioner was informed that it has been decided to
CWP No.20505 of 1008 -2-

initiate disciplinary action against him under Rule 8 of the Punjab Civil

Services (Punishment & Appeal) Rules, 1970 on the following basis:-

“i. Remaining absent from duty unauthorizedly and

intentionally and from 15.0.2000 till date.

             ii.    Negligence from duty.

             iii.   Disobeying the orders of higher officers.

             iv.    Disobeying the Government Rules."

The petitioner replied to the charge-sheet vide Annexure P-2,

however, his reply was not found to be satisfactory and it was decided to

investigate the charges leveled against the petitioner in the charge-sheet

vide order dated 19.10.2005. Sh. G.S. Aggarwal, IAS (Retd.) was appointed

as enquiry officer. The enquiry officer after giving full opportunity to the

petitioner to present his case submitted his report dated 28.2.2006, wherein

the charges stood proved. The petitioner was sent a copy of the enquiry

report and considering his reply the petitioner was ordered to be removed

from service vide order dated 15.3.2007 (Annexure P-6). The petitioner

filed a review petition which was also dismissed vide order, Annexure P-9.

Counsel for the petitioner has contended that mere absence

from duty cannot be termed as misconduct on part of the employee and that

proper opportunity was not given to the petitioner before terminating his

services. It has also been argued that as the petitioner has shown his

willingness to join duty, therefore, the punishment meted out is extremely

harsh.

A perusal of the aforementioned facts shows that the petitioner

had applied leave without pay w.e.f. 15.2.1999 on 14.2.2000. He did not

join his duty till the day when the orders of his termination was passed. The
CWP No.20505 of 1008 -3-

petitioner has unauthorizedly remained absent from duty from 15.2.2000

onwards, i.e. for more than 7 years. The allegation of the petitioner that he

was not given proper opportunity of defending himself and further that

being absent from duty is not sufficient ground for removal from service

cannot be accepted as the petitioner has remained absent unauthorizedly for

a very long period. The Department had addressed innumerable letters

asking the petitioner to rejoin his duty, but despite that the petitioner chose

to remain absent unauthorizedly. The petitioner was given full opportunity

to present his case and after considering his reply he was found guilty by the

enquiry officer and the orders of his removal from service were passed by

the competent authority. We find no merit in the writ petition and the same

is dismissed.



                                         (ASHUTOSH MOHUNTA)
                                               JUDGE



December 5, 2008                             (RAJAN GUPTA)
Gulati                                          JUDGE