Supreme Court of India

Gen.Officer Comm. In … vs R.P. Shukla (Dead)By Lrs.& Ors on 22 May, 2006

Supreme Court of India
Gen.Officer Comm. In … vs R.P. Shukla (Dead)By Lrs.& Ors on 22 May, 2006
Bench: Dr.Ar.Lakshmanan, Lokeshwar Singh Panta
           CASE NO.:
Appeal (civil)  4022 of 1998

PETITIONER:
GEN.OFFICER COMM. IN CHIEF,LUCKNOW & ORS   

RESPONDENT:
R.P. SHUKLA (DEAD)BY LRS.& ORS  		  

DATE OF JUDGMENT: 22/05/2006

BENCH:
Dr.AR.LAKSHMANAN & LOKESHWAR SINGH PANTA

JUDGMENT:

JUDGMENT
O R D E R

The present Civil Appeal is directed against the judgment and order
dt.04.01.1996 passed by the High Court of Madhya Pradesh, Jabalpur in Misc.Petition
No.2611 of 1992.

We have heard Mr.A.Sharan, learned ASG appearing on behalf of the appellants.
The first respondent died during the pendency of this appeal in this Court.
Though his Lrs. were impleaded vide Courts Order dt.20.04.2006 in I.A.No.2, there is no
response on their behalf. Notice has also been served on respondent Nos.1(i), 1(ii), 2 and

3. In spite of service, none appears for the said respondents.
The respondents were found guilty by the Officer Commanding, Troops, C.O.D.,
Jabalpur by order dt.18.04.1992. They were sentenced to undergo RI for one year and
dismissal from service. This was in respect of respondent No.1. Respondent Nos.2 and 3
were sentenced to undergo RI for six months each and also suffered dismissal from
service. All the three respondents approached the High Court on 05.08.1992 by way of
Writ Petition under Article 226 and 227 of the Constitution of India being Miscellaneous
Petition No.2611 of 1992 with a grievance that the appellant had not decided the appeal till
the date of filing of the Writ Petition. However, during the pendency of the Writ Petition,
the appeal filed by the respondents was rejected by the appellant No.1 herein. The
appellants challenged the legality and validity of the proceedings of the Summary Court
Martial and award of the punishment by the Summary Court Martial on various grounds.
The appellants contested the said Writ Petition by filing a detailed affidavit.
The High Court vide its judgment dt.04.01.1996 allowed the Writ Petition on the
sole ground of non-observance of Army Rule 180 and accordingly set aside the entire
proceedings of Summary Court Martial including charge sheet dt.09.04.1992 and also set
aside the punishment awarded to the respondents therein with a further direction that they
will be entitled to be reinstated in the services. Being aggrieved by the above judgment,
the appellant has preferred the present appeal in this Court.
We have perused the judgment passed by the High Court and also the grounds of
SLP and the other annexures filed along with the Writ Petition and in this appeal. We have
also heard the learned ASG appearing on behalf of the appellants herein. Since the High
Court has disposed of the Writ Petition on the ground that Army Rule 180 has not been
strictly observed, we directed the learned ASG to place before us the entire original
records of the inquiry and other allied proceedings in order to satisfy ourselves as to
whether Army Rule 180 has been adhered to or not. The entire records have been placed
before us and we have perused the same. A perusal of the entire records would clearly
show that the Court of Inquiry has strictly observed and complied with the Army Rule 180.
The finding of the High Court, therefore, that Army Rule 180 has not been observed is
factually not correct and we, therefore, have no option but to set aside the judgment of the
High Court and affirm the order passed by the Officer Commanding, Troops, C.O.D.,
Jabalpur.

We have also perused the charges of misconduct alleged against the respondents
herein. The charges are very serious and grave in nature. In view of the seriousness of the
charges, we are of the opinion that the punishment awarded to the respondents are not
disproportionate or excessive in nature to shock the conscience of this Court. We,
therefore,affirm the order passed by the Officer Commanding, Troops, C.O.D., Jabalpur
imposing punishment of RI and dismissal of all the three respondents from service which
they deserve in the facts and circumstances of the case.

It is also seen from the application filed by the appellants for fixing an early date
of hearing of the appeal, certain particulars with regard to the tenure of service of the
respondents have also been furnished in the said application which are as under :-

"Army No.  Rank  	Date of 	Date of     Date of 
and Name			enrollment      dismissal   completion
		  	in DSC 			    of terms of
						    engagement
						    if not
						    dismissed

7086847  ES/HAV		11 Jul.83	18 Apr 92    21 Jul 93
R.P.Shukla

10243832 Ex-Sep		 7 Jul 84       18 Apr 92     6 Jul 94  Pati Ram Balmiki	

13843278 Ex-Sep		26 Jul 90	18 Apr 92    25 Jul 95" 
Mohan Lal



It is submitted that the existing terms of all the respondents have already
expired much before the order of reinstatement was passed by the High Court of Madhya
Pradesh vide its judgment dt.04.01.1996. Since the terms of the engagement of all the
three respondents have already expired, they cannot also be reinstated in service. It is
stated that the respondents were employed in service on short term basis, their terms of
employment expired way back on 25 Sept.1995 and the High Court Judgment came in
4th January, 1996. On this ground also, the respondents have no case.
For all the reasons aforesaid, we set aside the judgment of the High Court
which is impugned in this appeal. In the result, the appeal filed by the appellants stands
allowed. However, there shall be no order as to costs.

As already noticed, the High Court has disposed of the matter only on the
ground of non-observance of Army Rule 180. At the time of hearing before us, the
entire records were placed before us and we have perused the same. Therefore, we
decided to consider the entire matter on merits and accordingly allowed the present
appeal as above.