High Court Patna High Court - Orders

Dr.Raghavendra Kumar vs The State Of Bihar &Amp; Ors on 29 April, 2011

Patna High Court – Orders
Dr.Raghavendra Kumar vs The State Of Bihar &Amp; Ors on 29 April, 2011
                              IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.8788 of 2005
                      DR.RAGHAVENDRA KUMAR s/o late Parmeshwar Narain
                      Singh, resident of village- Morsand, P.S. Runnisaidpur, District-
                      Sitamarhi.
                                        Versus
                       1. THE STATE OF BIHAR through the Secretary, Health,
                      Medical Education and Family Welfare Department,
                      Government of Bihar, Patna.
                      2.The Secretary, Health, Medical Education and Family Welfare
                      Department, Government of Bihar, Patna.
                      3. The Under Secretary, Health, Medical Education and Family
                      Welfare Department, Government of Bihar, Patna.
                      4. The Deputy Secretary, Health, Medical Education and Family
                      Welfare Department, Government of Bihar, Patna.
                      5. The Civil Surgeon, Rohtas.
                                               -----------

5 29.4.2011 The petitioner, who is the member of Health Services,

challenges the order dated 3.4.2004 ,by which pursuant to a

departmental proceeding conducted, he was found guilty and upon

second show cause having been issued, punishment has been imposed.

He filed an unsuccessful appeal, which was disposed of by

communication dated 3.11.2004.

On behalf of the petitioner, it is submitted that he was put

under suspension in the year 2001.His headquarters were fixed in the

Health Department, Patna . In 2002, his headquarters were shifted to

the office of the Regional Deputy Director, Patna. He submits that he

had no information about the departmental proceeding. No charge sheet

was served upon him nor any notices of departmental proceeding were

served upon him. He came to know of the departmental proceeding

when on 30.11.2003 a notice was published in the newspaper requiring

the petitioner to file a second show cause, which the petitioner field. In
-2-

the second show cause, petitioner clearly points out that he was not

aware of the departmental proceeding. He was absent because of illness.

In support of the assertion, the petitioner first refers to the enquiry

report itself. The enquiry report is dated 29.8.2003.The enquiry report

itself states that the enquiry was commenced on 11.7.2003 and notices

in this regard were sent to the petitioner on various dates in his

headquarters in the Health Department.

Learned counsel points out that authorities failed to note

that he was not in the Health Department at Patna in 2003 having

already been shifted to the office of the Regional Deputy Director,

Patna, which fact, the authorities failed to take note of. He, therefore,

submits that admittedly no notices were served much less validly on the

petitioner. He submits that the newspaper advertisement was issued on

30.11.2003, which is after the enquiry proceeding has concluded. Thus,

he submits that the enquiry proceeding itself having been conducted

behind back of the petitioner, all subsequent orders, including the

appellate order cannot be sustained .

State has filed a counter affidavit. They have not denied that

the petitioner’s headquarters was shifted from the Health Department to

the office of the Regional Deputy Director in the year 2002 itself.

In my view as on the facts as they stand it appears that the

enquiry was conducted behind the back of the petitioner without due

notice to the petitioner. The disciplinary proceedings stands vitiated.

On behalf of the State it is urged that the petitioner had

ample opportunity to defend his case when he filed his appeal. I am
-3-

afraid that cannot be accepted. The law enshrined fair enquiry and a

final order fairly passed after notice to the party followed by an appeal.

The law does not contemplate and unfair enquiry followed by fair

appeal , which takes away one form available to the petitioner. This has

been discussed in the case of Institute of Chartered Accountants of

India -v- L.K.Ratna since reported in AIR 1987 S.C. 71.The defect

at the original stage cannot be cured by a fair appeal hearing. The

foundation itself was defect .The building must fall. In that view of the

matter the writ petition has to be allowed. The orders of the disciplinary

authority, as contained in Annexure 10 and that of the appellate

authority, as contained in Annexure 12, are set aside giving liberty to

the State to re-initiate proceeding in accordance with law, if they are so

advised.

With the aforesaid observations and directions, the writ

petition is allowed.

singh                     (Navaniti Prasad Singh,J)