Delhi High Court High Court

M.L.Kararwal vs Union Of India & Anr. on 13 July, 2011

Delhi High Court
M.L.Kararwal vs Union Of India & Anr. on 13 July, 2011
Author: Anil Kumar
*      IN THE HIGH COURT OF DELHI AT NEW DELHI


+              WRIT PETITION (CIVIL) NO. 925 OF 2007


                                     Date of Pronouncement: July 13, 2011


       M.L.Kararwal
                                                               ..... Petitioner
                                Through     None.

                       versus


       UNION OF INDIA & ANR.                            ..... Respondents
                      Through               None.


       CORAM:

       HON'BLE MR. JUSTICE ANIL KUMAR
       HON'BLE MR. JUSTICE SUDERSHAN KUMAR MISRA


1.     Whether Reporters of local papers may be allowed to see the
       judgment?                                                 No
2.     To be referred to the Reporter or not?                                 No
3.     Whether the judgment should be reported in the Digest?                 No

ANIL KUMAR, J. (ORAL)

1. The petitioner had challenged the order dated 20.12.2006

passed by Central Administrative Tribunal, Principal Bench, New

Delhi, in O.A. No. 1438/2006 titled as M.L. Kararwal vs. Union of India

through Secretary, Ministry of Home Affairs, dismissing the original

application filed by the petitioner wherein he had sought quashing

and setting aside of order dated 16.01.2006 and 6.7.2006

compulsorily retiring him from service.

WP(C) No.925 of 2007 Page 1 of 3

2. An enquiry under Rule 14 of CCS (CCA) Rules, 1965 was

conducted by Commissioner of Departmental Inquiries, who gave a

report dated 8.1.1992 holding that no charges were made out against

the petitioner. The disciplinary authority, however, while exercising

power under Rule 15(1) of CCS(CCA) Rules permitted the case for de

novo enquiry and appointed another enquiry officer. The second

enquiry officer also gave a finding that no charges were made out in

his report dated 26.06.1997.

3. The disciplinary authority, however, diferred with the

enquiry report dated 26.06.1997 and imposed the penalty of

compulsory retirement by order dated 4.7.2000. The order of

compulsory retirement imposed by order dated 4.7.2000 was the

subject matter of various proceedings initiated on behalf of the

petitioner. Pursuant to which, an order dated 4.4.2003 was passed

conveying the reasons for disagreement by Disciplinary Authority with

the findings of the enquiry officer.

4. The Tribunal while considering the pleas and contentions

of the parties has noted categorically that the appellate authority had

taken note of the advice of UPSC who had come to the conclusion that

the evidence available on record was sufficient to conclude that the

petitioner had entered into a marriage with Ms. Rewa, during the life

time of his legally married wife and thus, had held that the charge

under Article 1 framed against the petitioner was proved.

WP(C) No.925 of 2007 Page 2 of 3

5. The Tribunal while considering the pleas and contentions

of the parties have relied and considered the various precedents

referred to by the parties. Taking all the facts and circumstances into

consideration, the Tribunal has held that the respondents have

correctly proceeded in the matter and concurred with the

disagreement note to the enquiry report dated 26.06.1997 and thus

declined to interfere with the decision of the respondents.

6. No one is present on behalf of the parties.

7. No one had been present on behalf of the parties even on

8.7.2011, however, no adverse order was passed on that date in the

interest of justice.

8. Since no one is present on behalf of the parties, this Court

is left with no other alternative but to dismiss the writ petition in

default of non-appearance of the parties.

9. The writ petition is, therefore, dismissed in default.

ANIL KUMAR, J.

SUDERSHAN KUMAR MISRA, J.

July 13, 2011
rd

WP(C) No.925 of 2007 Page 3 of 3