High Court Punjab-Haryana High Court

M.S.Sapra vs The Managing Director on 27 April, 2011

Punjab-Haryana High Court
M.S.Sapra vs The Managing Director on 27 April, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH

                        Civil Writ Petition No.10966 of 1989 (O&M)
                        Date of decision:27 .04.2011



M.S.Sapra                                                  ....Petitioner


                              versus



The Managing Director, Food Corporation of India, Head Quarters, 16-
20, Barakhamba Lane, New Delhi and others.          ....Respondents


II.   Civil Writ Petition No.11623 of 1989 (O&M)

A.K.Behal                                                  ....Petitioner


                              versus



The Managing Director, Food Corporation of India, Head Quarters, 16-
20,. Barakhamba Lane, New Delhi and others.         ....Respondents



CORAM: HON'BLE MR. JUSTICE K. KANNAN
                     ----

Present:    Mr. Vivek Sharma, Advocate, for the petitioner in CWP
            No.10966 of 1989.

            Mr. G.S.Bawa, Advocate, for the petitioner in CWP
            No.11623 of 1989.

            Mr. B.S.Wasu, Advocate, for the respondents.
                            ----

1.    Whether reporters of local papers may be allowed to see the
      judgment ? No.
2.    To be referred to the reporters or not ? Yes.
3.    Whether the judgment should be reported in the digest ? Yes.
                                ----
 Civil Writ Petition No.10966 of 1989 (O&M)                    -2-

K.Kannan, J.

1. Both the cases are inter-related arising out of a same

transaction. The writ petitioners had been named as having been guilty

of serious misconduct resulting in the loss of 200 bags of foodgrains

from the Food Corporation of India. The petitioner in CWP No.10966 of

1989 was an Assistant Grade-I in depot of the Food Corporation of India

at the relevant time and the petitioner in CWP No.11623 of 1989 was a

subordinate under him. In a surprise inspection carried out by Shri

S.S.Grewal, Assistant Manager (Vigilance), it was alleged that 200 bags

of paddy PR106 variety were found missing and articles of charges had

been levelled against both the petitioners.

2. In the charges issued to Mr.M.S.Sapra, the petitioner in

CWP No.10966 of 1989, the principal allegations were that (i) he had

misappropriated 200 bags of paddy, (ii) he had not verified the entries

made on 24.01.1984 in the stock wise and shed wise registers, and (iii)

he had deliberately showed himself as absent on that day by making

corrections in the official records. The charges against Shri A.K.Behal,

who is the petitioner in CWP No.11623 of 1989, were substantially the

same in relation to the loss of grains and it was stated that (i) he had

misappropriated 200 bags of paddy and (ii) he had not produced inward

and outward gate passes at ARDC Kilaraipur but remained absent on

duty from 16.04.1986.

3. A domestic enquiry was constituted and on the basis of the

report which was, however, not communicated to the petitioners, the

disciplinary authority passed orders of removal from service and other
Civil Writ Petition No.10966 of 1989 (O&M) -3 –

punishments. There had been an appeal and review against these

decisions and on a direction from this Court through a writ petition filed

by Mr. M.S.Sapra, the authority was directed to dispose of review

application filed by Mr. Sapra. On a review so undertaken by the

competent authority from the original order of removal from service, the

findings had been modified exonerating him from the charges of

misappropriation and for alleged alteration of official records and found

him guilty only for one charge namely that he had not verified the stock

wise and shed wise entries that had resulted in the loss to the Food

Corporation of India. In so far as the case relating to Mr. Behal was

concerned, the charges as found already as proved continued and while

Mr. Behal was dismissed from service, Mr. Sapra had been served with

three types of punishments: (i) reversion from the post of AG-I(D) to

AG-II(D) in the minimum of times scales of 380-640, and (ii) forfeiture

of seniority and fixation of the same in the lowest position in the

seniority list of AG-II(D). Even apart from the above two punishments,

he had also been inflicted with the treatment that from the date of

dismissal till the date when he rejoined the duty, it be considered as non

duty period. The findings entered by the disciplinary authority and the

appellate authority are challenged in both the writ petitions.

4. The focal area of concern is whether the management had

proved that there had been a loss of 200 bags of paddy as charges against

both the employees. If the contention of the petitioners were to be

accepted that there had been no theft at all or at any rate the said fact had

not been established, then it will have immediately a bearing on the
Civil Writ Petition No.10966 of 1989 (O&M) -4-

ancillary charges of whether there was any dereliction of duty in not

maintaining the registers by Mr.Sapra. The issue that stands for

consideration immediately is whether there had been a proof of the

charge of the loss of 200 bags of paddy.

5. It is on the alleged proof of the loss of paddy that a

punishment of removal from service has been inflicted on the petitioner

Mr. Behal in CWP No.11623 of 1989. The learned counsel for the

petitioner points out to the fact that the alleged loss was said to have

been detected by Mr. Grewal when he found that there was a discrepancy

between two registers namely, the stock wise, shed wise and muster

ledger and daily issued statements maintained by Mr. Behal showed that

600 bags of paddy had been issued to a party whereas as per the gate

pass and outward register, a total of 800 bags of paddy had been issued

by the Food Storage Depot (FSD) to the party. This discrepancy of 200

was said to constitute the theft of 200 bags from FSD.

6. The theft had been denied and it was contended that the

entry of 800 bags of paddy in the gate pass as per the gate pass and

outward register, was wrong. When both the employees were denying

that there had been any such theft, the primary duty would be, therefore,

to establish that there had indeed been a loss of 200 bags of paddy. This

could have proved by an actual verification in the stocks available in the

FSD to find that there had been 200 bags of paddy which had fallen

short. Another method of proof would have been to examine the person,

who was manning the gate and issuing gate passes and outward register

to say that there had been actually a passage of 800 bags of paddy
Civil Writ Petition No.10966 of 1989 (O&M) -5-

through the gate. In either way, the proof of actual loss would have been

possible either by physical verification or by examination of person, who

had seen that 800 bags of paddy had passed through the gate. Strangely,

in this case, both these aspects had not been established at all. The

Enquiry Officer did no more than a finding of discrepancy between the

shed wise register and the gate passes to come to the conclusion that

there had been a loss of 200 bags.

7. The learned counsel for the employee points out that one

Mr. A.S.Dhillon, who was working at FSD, Kilaraipur, had been

examined by the management to say that he was present in the depot on

25.01.1984 and that he had seen the gate passes P12 and P16.

Significantly, the person, who wrote the gate passes themselves had not

been examined but even his evidence was merely to the following

effect:-

“…….. I do not know how much time is consumed in the

process of preparation of 200 bags. It is not possible to

prepare extra bags by collecting the grains for 200 bags.

No AG-I or AG-II in the godown can make up 200 bags.

The watchman standing at the gate cannot count the loaded

truck.”

His evidence was, therefore, not sufficient to find that 800 bags of paddy

had been transported out of the depot. One P.S.Bali, A.M.(D), FSD,

Kilaraipur, who was said to have seen the registers had given the

following statement:-

“…….On scrutiny of the break up of paddy issued from FSD
Civil Writ Petition No.10966 of 1989 (O&M) -6-

and hired godown Kilaraipur, it was observed that in stock

wise, shedwise register of FSD 600 bags paddy PR 106

have been issued to party whereas as per gate pas and

outward register a totallying 800 bags paddy PR 106 have

been issued accordingly. I sent a report dated 14.8.84 to

the D.M.F.C.I. Ludhiana. I confirm the entry in gatepasses

and outward register to be correct. On 24.1.84 I was on

tour at FSD Gill Road Ludhiana being incharge of FSD Gill

Road. No short/excess have been pointed out by the

P.V.Squad till date in respect of paddy stored in FSD

Kilaraipur.”

His evidence cannot be relied for any more than the actual discrepancy

found in the two registers. Whether there existed a deficiency of 200

bags of paddy at FSD cannot be seen through this record. Mr. Grewal

had also given evidence and he had stated as follows:-

“…..On scrutiny of the record I noticed that 600 bags of

paddy were issued to the party whereas as per gate pass

outward register its number was 800. There was overall

difference of 200 bags issued from the FSD with that of gate

passes and outward register. The entries in the gate passes

and gate outward register differ with the entries of

stockwise register. I did not check up empty bags physically

but I checked the account thereof. I do not know whether

paddy was issued on DFSC pattern on FCI pattern.”
Civil Writ Petition No.10966 of 1989 (O&M) -7-

He has also spoken about only the fact that there existed discrepancies in

the registers, but he had not himself physically verified whether there had

been a loss of 200 bags of paddy or not.

8. It was on the basis of the above extracted evidence and that

the Enquiry Officer found the charge of the actual loss of 200 bags of

paddy as having been established to find Mr. Behal as guilty and to

justify the disciplinary action to dismiss him from service. It was again

this evidence that was found sufficient to hold that Mr. Sapra had failed

to properly maintained registers and that he was guilty of dereliction of

duty.

9. The extent of judicial review of decisions in departmental

proceedings are reasonably well known. A Court does not sit as a Court

of appeal and it has to only ensure that the procedure as established by

law has been duly followed and the decision follows an obvious

inference of the evidence adduced before the fact finding authority. It

may not at all times be the sufficiency of evidence that will be called in

question but the ultimate decision will be considered in the light of

whether there existed any evidence at all to support the findings.

Keeping the above well laid out precepts in background, I find that in

this case there is absolutely no evidence at all to support the ultimate

finding that there had been a loss of 200 bags of paddy. If the whole

case was to be decided only on what was contained in the registers

without any cross verification of what was contained in the registers by

physical appraisals of the stocks, then the charge ought to have been

different that the entries were not properly made in the respective
Civil Writ Petition No.10966 of 1989 (O&M) -8-

registers. If the charge, however, is that there arose a loss of 200 bags of

paddy by one or the other officer being guilty of fraudulent removal for

personal aggrandizement, then there ought to be proof that what was

reflected in the registers was verified and found to be wrong. If 200 bags

of paddy had gone missing and any officer was found to be responsible,

such a finding cannot be rendered without actually making a physical

verification for 200 bags of paddy were missing or by examining the

person at the gate, who had issued the pass that he had verified that 800

bags of paddy had been transported through 5 vehicles that went past the

gate. In this case, at the pre-enquiry stage, a statement was said to have

been recorded from the watchman Harbans Lal that 800 bags were

discharged through 5 trucks but he was not himself examined and the

statement itself was taken as affording proof that 800 bags had gone

from the gate. This assumes significance because Mr. A.S.Dhillon

admitted in the cross-examination before the Enquiry Officer that a

watchman standing on the gate cannot count the loaded truck and,

therefore, it was required to be explained how the watchman had given

the statement.

10. If there had been no evidence at all with reference to the loss

of 200 bags either through the actual physical verification or through the

evidence of the witnesses, the findings that came to be passed that Mr.

Behal was responsible was not justified. It was sought to be buttressed

by the fact that he was questioned whether he had anything to say and

Mr. Behal is reported to have had that he had issued 5 gate passes

containing 160 bags each and the watchman’s entry was only on the basis
Civil Writ Petition No.10966 of 1989 (O&M) -9-

of such passes. He had also explained that after the issue of the gate

passes, the party had requested to issue bags from the same godown from

where some other bags had been issued and so as per the request, he had

issued 600 bags from the godown which was under his charge and 200

bags from the other godown. This was a manner of explanation as to

how all the 800 bags of paddy did not go from the godown under his

supervision. The Enquiry Officer also held that since Shri S.S.Grewal

and Mr.A.S.Dhillon had both stated that they had found a discrepancy in

the entries between the two registers, the burden of proof was on the two

charged officers to say that they had not been responsible for the loss of

the stock. This observation also is a wrong statement of law for the

burden of proof never shifts. If the officer was explaining that 600 bags

of paddy alone had been seen from the godown under his control and

another 200 bags of paddy had gone from yet another godown, it was

absolutely essential to find whether such a statement was correct or not

and that 800 bags of paddy had not left from the godown under the

control of Mr. Behal and Mr. Sapra.

11. On a point of law, the contention on behalf of the petitioners

was that they had not been given the copy of the Enquiry Officer’s report

and, therefore, the ultimate order finding them guilty was vitiated. It

must be noticed that in the case of Mr. Sapra after a direction from this

Court for examination of his case for review, the disciplinary authority

dealt with the case on the basis of objection given by the charged officer

to the Enquiry Officer’s report. Consequently, at the relevant time before

a decision was taken by the disciplinary authority, the charged officer
Civil Writ Petition No.10966 of 1989 (O&M) – 10 –

had the benefit of meeting the findings of the Enquiry Officer and,

therefore, he could not have been prejudiced in any way. As regards the

charges against Mr. Behal, the Enquiry Officer had given a report on

16.07.1987 and the order of the disciplinary authority was passed on

13/27.08.1987. The disciplinary authority proceeded to dismiss him

from service by the impugned order and it was only after pronouncement

of this order at the time of preferring the appeal, Mr. Behal had obtained

a copy of the Enquiry Officer’s report to assail the finding. The

disciplinary authority had definitely denied to Mr. Behal a sufficient

opportunity to point out as to how the Enquiry Officer’s report was

faulted. As far as Mr. Behal was concerned, he was clearly prejudiced by

not being supplied the copy of the Enquiry Officer’s report.

12. The fact of non-supply of the Enquiry Officer’s report and

the issue whether such a lapse would constitute a violation of natural

justice was dealt with by the Hon’ble Supreme Court in a Constitution

Bench in Managing Director, ECIL, Hyderabad Versus B. Karunakar-

1993(5) SC 533. The decision was in the context of the 42nd Amendment

of the Constitution that allowed to the government servant a right to

receive the report of the Enquiry Officer and represent against the

findings recorded. The Constitution Bench was examining the right to

be served with report at the second stage of the disciplinary enquiry

when a government servant shall serve with a notice to show cause

against a proposed penalty. While holding that a delinquent was entitled

to a copy of the report, even when the statutory rules did not permit, the

Court explained that the law laid down in Union of India Versus Mohd.

Civil Writ Petition No.10966 of 1989 (O&M) – 11 –

Ramzan Khan-1991(1) SLR 159 (SC) must be understood in such a way

of whether it was specifically provided under rules or not, a copy of the

report must always be furnished even if he does not ask for it. The

Hon’ble Supreme Court, however, laid down one more qualification for

this principle to apply viz. of a person who complained of violation of

natural justice for non-furnishing of report must prove prejudice and the

issue of whether a prejudice has been caused or not has to be examined

in the facts and circumstances of each case. The Hon’ble Supreme Court

held that the question as to whether the employee was entitled to back

wages and other benefits from the date of dismissal to the date of

reinstatement should invariably be left to be decided by the authority

according to law. In this case, the non-furnishing of copy of the Enquiry

Officer’s report had surely prejudiced Mr. Behal in his inability to point

out as to how the finding had been completely vitiated by the lack of

evidence appropriate to an adjudication whether there had been a

misappropriation or a fraudulent removal of Mr. Behal to 200 bags of

paddy. I am not examining certain other decisions which had been cited

by the learned counsel to show as to how the non-furnishing of the

Enquiry Officer’s report would amount to violation of natural justice.

13. Even without reference to the fact that the Enquiry Officer’s

report had not been given, I have already pointed out that the report of

the Enquiry Officer cannot be sustained by the mere fact of a discrepancy

in entry between two registers. The discrepancy was required to be

corroborated by actual verification which was not done in this case. The

learned counsel for the petitioners referred to the decision in Natinder
Civil Writ Petition No.10966 of 1989 (O&M) -12 –

Mohan Arya Versus United India Insurance Company Limited and

others-AIR 2006 Supreme Court 1748(1) that held that even in

domestic enquiry suspicion or presumption cannot take the place of

proof and this Court is entitled to interfere with the findings of fact of

any Tribunal or authority in certain circumstances. Detailing the

circumstances in para 26, the Hon’ble Supreme Court has held:-

“In our opinion the learned single Judge and consequently

the Division bench of the High Court did not pose unto

themselves the correct question. The matter can be viewed

from two angles. Despite limited jurisdiction a civil court,

it was entitled to interfere in a case where the report of the

Enquiry Officer is based on no evidence. In a suit filed by a

delinquent employee in a civil court as also a writ court, in

the event the findings arrived at in the departmental

proceedings are questioned before it should keep in mind

the follow:

(1) the Enquiry Officer is not permitted to collect any

materia from outside sources during the conduct of the

enquiry. [See State of Assam and another Versus

Mahendra Kumar Das and others (1970) 1 SCC 709: AIR

1970 SC 1255

(2) In a domestic enquiry fairness in the procedure is a

part of the principles of natural justice [See Khem Chand v.

Union of India and others AIR 1958 SC 300 and State of

Uttar Pradesh v. Om Prakash Gupta (1969) 3 SCC 775.

 Civil Writ Petition No.10966 of 1989 (O&M)                     - 13 -

           (3)    Exercise of discretionary power involve two elements:

(i) Objective and (ii) subjective and existence of the exercise

of an objective element is a condition precedent for exercise

of the subjective element. [See K.L. Tripathi Versus State of

Bank of India and others: (1984) 1 SCC 43: AIR 1984 SC

273

(4) It is not possible to lay down any rigid rules of the

principles of natural justice which depends on the facts and

circumstances of each case but the concept of fair play in

action is the basis. [See Sawai Singh Versus State of

Rajasthan AIR 1986 SC 995

(5) The Enquiry Officer is not permitted to travel beyond

the charges and any punishment imposed on the basis of a

finding which was not the subject-matter of the charges is

wholly illegal. [See Director (Inspection and Quality

Control) Export Inspect Council of India and others

Versus Kalyan Kumar Mitra and others 1987 (2) CLJ

3441

(6) Suspicion or presumption cannot take the place of

proof even in a domestic enquiry. The writ court is entitled

to interfere with the findings of the fact of any tribunal or

authority in certain circumstances. [See Central Bank of

India Limited Versus Prakash Chand Jain AIR 1969 SC

983, Kuldeep Singh Versus Commissioner of Police and

others (1999) 2 SCC 10.

Civil Writ Petition No.10966 of 1989 (O&M) – 14 –

A Division Bench of this Court has also held in P.R.T.C. Versus Dhani

Ram 2001 (1) PLR 585 that a punishment order based on no evidence

and passed on violation of principles of natural justice is liable to be

interfered with by the High Court in its writ jurisdiction. This principle

finds affirmation by a decision of the Hon’ble Supreme Court in

Yoginath D. Bagde Versus State of Maharashtra-1999(7) SCC 739 that

held in paragraph 51 as follows:-

“……The law is well-settled that if the findings are perverse

and are not supported by evidence on record or the findings

recorded at the domestic trial are such to which no

reasonable person would have reached, it would be open to

the High Court as also to this Court to interfere in the

matter…………. It was observed that the power of judicial

review available to a High Court as also to this Court under

the Constitution takes in its stride the domestic enquiry as

well and the Courts can interfere with the conclusions

reached therein if there was no evidence to support the

findings or the findings recorded were such as could not

have been reached by an ordinary prudent man or the

findings were perverse.”

14. In the above circumstances, I have no doubt in my mind that

the finding entered by the disciplinary authority and the appellate

authority that the charges had been established against Mr. Behal was

clearly wrong. The punishment of removal from service is liable to be

interfered with. The impugned orders are quashed and the petitioner in
Civil Writ Petition No.10966 of 1989 (O&M) -15 –

CWP No.11623 of 1989 is entitled to be reinstated with continuity of

service. He would also be entitled to 50% of back wages and not the full

wages, having regard to the fact that he had not worked for the whole

period. If he has already reached the age of superannuation, he shall be

entitled to 50% back wages, as well as the terminal benefits and they

shall be calculated and the amount released to him within 12 weeks from

the date of the order.

15. As regards the findings recorded against Mr. Sapra, it was

held that he was guilty only to the charge laid in article 2, namely, that he

had not verified the entries on 24.01.1984 in stock wise and shed wise

registers. There had been a discrepancy in registers, but this finding will

have to be re-examined in the context of a changed decision that has

come through in this writ petition that there was no proof that there was

loss of 200 bags of paddy. However, he could not have been visited with

punishment which was rendered in the context of a finding recorded in

the case against Mr. Behal that there had been a loss/misappropriation.

The punishment of Mr. Sapra would be required to be re-examined in the

context of a finding that there had been no loss but a punishment

corresponding to the lapse on his part was only that of not properly

verifying the discrepancy in entries between the stock wise and shed

wise registers. The impugned order issuing the punishment is set aside

and remitted to the disciplinary authority for re-examination on the issue

of punishment only in the context of finding rendered above.

16. CWP No.11623 of 1989 filed by Mr. Behal is allowed and

in CWP No.10966 of 1989, the punishment meted out to Mr.Sapra under
Civil Writ Petition No.10966 of 1989 (O&M) -16 –

the orders are set aside and remitted to the disciplinary authority for

consideration regarding punishment in accordance with law. CWP

No.10966 of 1989 is disposed of.

(K.KANNAN)
JUDGE
27 .04.2011
sanjeev