IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
RSA NO.3166 OF 2009
DECIDED ON : 31.08.2009
Jagmal Singh & others ...Appellants
versus
State of Haryana & others ...Respondents
CORAM : HON'BLE MR. JUSTICE AJAY TEWARI
Present : Mr. Suresh Kumar Redhu, Advocate
for the appellants.
AJAY TEWARI, J. (ORAL)
This appeal has been filed against the judgment of the
Lower Appellate Court reversing that of the Trial Court dismissing
the suit of the appellant for permanent injunction restraining the
respondents from continuing with the departmental inquiry on
the allegation that the appellant is facing a trial on the same
charges in the Criminal Court. The following questions have been
proposed:
i) Whether the departmental inquiry as well as criminal case
can go simultaneously especially when both are based on
same grounds?
ii)Whether the conducting of departmental inquiry amounts
to double jeopardy when the facts are same in the
criminal case as well as departmental inquiry?
iii)Whether the departmental inquiry will be done in a fair
manner especially when the inquiry officer is under the
influence of higher authorities of police department, who
are bent upon to punish the appellants?
RSA No.3166 of 2009 -2-
iv)Whether the appellants will be compelled to disclose their
defences in advance in the departmental inquiry if the
same is permitted to go and the appellant will suffer
irreparable loss which cannot be compensated at later
stage?
It would be seen that all the questions are related. In
a latest decision in the case of Balwinder Singh vs. State of
Punjab reported as 2009(1) SCT 86 a Division Bench of this
Court has specifically held that it is not an inflexible rule that the
departmental inquiry and Trial cannot proceed together. Further,
it would be seen from the facts of the present case that now the
appellants have succeeded in lingering the departmental
proceedings for more than five years. A perusal of the judgment
of the Lower Appellate Court further reveals that charge was
framed against the appellants as far back as 18.10.2004. In
these circumstances, applying the above dictum of law the
proposed questions have to be held against the appellants.
Consequently, this appeal is dismissed.
August 31, 2009 (AJAY TEWARI) sonia JUDGE