High Court Rajasthan High Court - Jodhpur

Gemra Ram vs State & Ors on 2 April, 2009

Rajasthan High Court – Jodhpur
Gemra Ram vs State & Ors on 2 April, 2009


1

Gemra Ram Vs. State of Rajasthan & Ors.

(S.B. CIVIL WRIT PETITION NO.350/2006)

Date of Order : 02.04.2009

HON’BLE MR. JUSTICE SANGEET LODHA

Mr. Sandeep Shah, for the petitioner.

Mr. Sunil Bhandari for Mr. M.R. Singhvi, for the respondents.

1. Heard learned counsel for the parties.

2. This writ petition is directed against order dated 16.10.96

passed by the Disciplinary Authority imposing the punishment of

withholding of two grades increments with cumulative effect upon

the petitioner for charge of misconduct proved against him, order

dated 2.9.99 passed by the Appellate Authority reducing the

punishment of stoppage of two grade increments with cumulative

effect to that of censure and order dated 2.11.2004 passed by the

Reviewing Authority rejecting the review petition preferred by the

petitioner for review of the aforesaid orders. Besides, the

petitioner has also sought direction against the respondent to

extend all consequential benefit to him including the consideration

of his case for grant of second selection grade on completion of 18

years of service.

3. The petitioner working as Excise Inspector Gr.I with the

Department of Excise, Government of Rajasthan, was served with a
2

notice under Rule 17 of the Rajasthan Civil Services (Classification,

Control & Appeal) Rules, 1958 (for short ‘the Rules of 1958’),

proposing disciplinary action against him with the allegation that

during the year 1993-94, he has failed to register the minimum

number of cases in conformity with the norms prescribed which

reflects his carelessness and dereliction towards the duties. The

petitioner submitted his representation stating therein that prior

to 1991 Pokaran Excise Division was under the Jaisalmer Range and

during the period 1988-89, 1989-90 and 1990-91 total number of

cases registered under the Pokaran Range were only 4,3 & 2

respectively. It was submitted that there was not much violation of

the excise laws during the relevant period in the Pokaran Range,

therefore, even after the best efforts only 14 cases could be

registered. It was submitted that there was no negligence on his

part in achieving the target. However, after consideration of the

representation made by the petitioner the Disciplinary Authority

found the petitioner guilty of the charge levelled against him and

accordingly, imposed the punishment of withholding two grade

increments without cumulative effect vide order dated 16.10.96.

On appeal, the punishment of withholding two grade increments

imposed by the Disciplinary Authority was reduced to censure by
3

the Appellate Authority vide order dated 2.9.99. A review petition

preferred by the petitioner under Rule 34 of the Rules of 1958 was

rejected by the Reviewing Authority vide order dated 2.11.2004.

Hence, this petition.

4. It is contended by the learned counsel for the petitioner that

mere non fulfillment of projected target of registering the cases

under the Excise Law without anything more does not warrant

imposition of punishment. It is submitted that registration of the

case always depend on actual commission of offences, therefore,

not achieving the target by itself cannot give rise to disciplinary

action against an employee. The learned counsel submitted that it

has not been proved that the petitioner was negligent in

discharging of his duties, therefore, the penalty imposed is

absolutely unjustified. In this regard, the learned counsel has

relied upon a bench decision of this Court in ‘State of Rajasthan &

Ors. Vs. Lala Ram’ 2002 (1) WLC (Raj.) 189. Regarding delay, it is

submitted by the learned counsel for the petitioner that delay in

filing the writ petition has been explained satisfactorily in para 12

of the writ petition. It is submitted by the learned counsel that the

petitioner remained under the belief that the punishment of

censure would not adversely affect his service career.
4

5. Per contra, it is submitted by the learned counsel appearing

on behalf of the respondents that since the petitioner has failed to

achieve the projected target, therefore, he has rightly been guilty

of the charge of misconduct levelled against him. It is submitted

by the learned counsel that the penalty of withholding of two

grade increments without cumulative effect by the Disciplinary

Authority has already been reduced to that of censure by the

Appellate Authority, therefore, the sufficient relief already stands

granted to the petitioner and the orders impugned does not

warrant any interference by this Court. It is submitted by the

learned counsel that the writ petition preferred by the petitioner

suffers from inordinate and unexplained delay inasmuch as after

rejection of the review petition, the present writ petition has been

filed after lapse of about more than one year.

6. I have considered the rival submissions and perused the

material on record.

7. It is to be noticed that the only allegation against the

petitioner is that failure on his part in achieving the projected

target of registering the cases for violation of Excise Laws, reflects

his carelessness and dereliction towards the duties. It is not the

case of the respondents that though the offences of breaches or
5

violation of the Excise Law were committed within the area falling

within the jurisdiction of the appellant more than the cases

registered by him yet on account of his negligence the cases were

not registered. It goes without saying that the registration of the

cases depends on actual occurrence of the offences, therefore, the

allegation of not achieving the projected target of registering cases

by itself shall not constitute ‘misconduct’ so as to warrant

disciplinary action against the employee.

8. As a matter of fact, the controversy involved in the present

case stands covered by the Bench decision of this Court in Lala

Ram’s case (supra) wherein after due consideration the Court

observed :

“The principle enunciated in Sunil Grover’s case is
relevant to the facts and circumstances of this case.
One must make a distinction between cases of targets
fixed for positive results from implementing any
statute or policy of Govt. in any field of achievements
on the one hand and targets fixed for registering
number of cases for breaches or violation of law, which
is dependent on actual commission of
breaches/obligations by the subjects of such law.
Number of breaches or violations of law cannot be
presumed to take place so as to make it incumbent
upon an officer to register and detect minimum
number of cases of such breaches. Acting with
vigilance and registration of cases are not necessarily
one and same thing. The latter activity can only be
justified on detection of breaches or violation of law.
Without finding any such existing breaches so as to
establish nexus between officer’s conduct with the
6

alleged act of negligence, no adverse consequence of
punishment can befall the incumbent. One cannot
countenance motivation to register a sizable number
of cases for breach of law, to windowdress the
effectiveness of law through demonstrative statistics.
It is a bad governance and counter productive to breed
any respect for law to be an effective means of social
change, apart from the fact that it reflects a sad
commentary on policy framers who start with
assumption that laws framed by the State shall not
receive general acceptability and will result in large
scale non-observance of law by the people who are to
be its subject. Compelling any officer to register an
officer of the State to involve a minimum number of
people in accusation of law breaking at the pains of
suffering disciplinary enquiry solely for non fulfillment
of such target is anything but reasonable without
material to suggest that cases of such breaches do
exist, but has gone undetected due to negligence of
the officer. It leads to registering increasingly false
and non-existent cases to make up the statistics. In
order to obviate such abuse, it is necessary that before
an incumbent is held negligent in discharge of his
duties, such nexus is established.”

9. In view of the position of law settled by this Court as

aforesaid, in absence of any allegation that the offences

committed during the year in question has gone undetected due to

negligence of the petitioner, he cannot be held guilty for any

misconduct of negligence or carelessness in discharge of duties as

Excise Inspector.

10. Coming to the question of delay in filing the writ petition, it

is to be noticed that in para 12 of the writ petition explaining the

delay in filing the writ petition, it is stated by the petitioner that
7

he was granted benefit of selection grade after completion of 9

years of service vide order dated 3.11.97 w.e.f. 18.8.96, however,

thereafter when the petitioner claimed second selection grade on

completion of 18 years of service in the month of December, 2005,

he was informed that on account of punishment of censure the

second selection grade to be granted on completion of 18 years of

service should be deferred for a period of one year. Therefore,

considering the adverse effect of the order impugned , the

petitioner has preferred this writ petition immediately thereafter.

On the facts and in the circumstances of the case, in considered

opinion of this Court, the explanation submitted by the petitioner

is plausible and acceptable and the writ petition cannot be

dismissed solely on the ground of delay. Moreover, keeping in view

the finding arrived at as aforesaid that the allegations said to be

proved against the petitioner does not even constitute

misconduct , in the considered opinion of this court , it will be

against the interest of justice to dismiss the writ petition solely on

the ground of delay .

11. In the result, the writ petition succeeds, it is hereby

allowed. Orders impugned dated 16.10.96 (Annexure-3), 2.9.99

(Annexure-4) and 2.11.04 (Annexure-6) are quashed and set aside.
8

The petitioner shall be entitled for all consequential benefits. No

order as to costs.

[SANGEET LODHA],J.

vijayant