JUDGMENT
I.M. Quddusi, J.
1. The Petitioner who was Junior Clerk posted in the Court of Civil Judge (Junior Division)-cum-S.D.J.M., Deogargh in the Judgeship of Sambalpur has filed the instant Writ Petition for setting aside the Order Dated 18.8.2005 passed by the appeal Committee modifying the punishment of dismissal from service imposed by the Learned District Judge, Sambalpur in the disciplinary proceeding initiated against him to that of compulsory retirement and direct the Opposite Parties to reinstate him in service with all consequential service benefits and to pay all back wages.
2. The brief facts of the case are that the Petitioner was initially appointed on 10.4.1989 as a Junior Clerk pursuant to a recruitment drive by the District Judge, Sambalpur. He was placed under suspension vide Order Dated 18th May, 1998 pursuant to a Departmental Proceedings initiated against him for misconduct. Thereafter he was served with the charge memo on 23.11.1998. The Departmental Proceedings was registered as D.P. No. 2 of 1998. Side by side Criminal Proceedings were also registered against him as G.R. Case No. 33 of 1998 for the offences punishable under Sections 420 and 468, IPC on the allegation that during the year 1997 he was working as Junior Clerk in the Office of S.D.J.M., Deogarh. Previously he was working at Padampur and was attached to the Establishment of S.D.J.M. and during his tenure at Padampur he remained absent unauthorizedly for a period of about 75 days. Thereafter, when he was posted at Deogarh, he produced a fake letter bearing No. 7 dated 6.1.1997 said to have been issued by the Civil Judge (Junior Division). Padampur regarding regularization of his leave for the period of his unauthorized absence at Padampur before the Judge-in-Charge, Accounts, Deogarh. He managed to withdraw a sum of Rs. 4,454/- through Treasury Bill No. 40/96-97. Again he brought and produced another letter before the Judge-in-Charge, Accounts, Deogarh vide letter dated 46 dt. 10.2.1997 purported to have been issued from the. S.D.J.M. Padampur regarding regularization of his leave for the period of his unauthorized absence. But as there were some discrepancies in the said letters, the amount of Rs. 4,015/- could not be drawn and correspondence was made with the S.D.J.M., Padampur and it was ascertained that the above two letters produced by the Petitioner were fake and the entire period of his unauthorized absence at Padampur had not been regularized. However in the Criminal proceedings, the Petitioner, was acquitted of the charges on the ground that Acquittance Roll maintained in the Accounts Section of Civil Courts, Deogarh was not seized. Had it been seized and produced in the Court, it would have brought to light whether any amount was disbursed to him or not and those two letters were also not produced in the Court, which were allegedly forged by the Petitioner. The register showing receipt of the letters was also not produced by the prosecution.
3. However Departmental proceedings were continued. In the charge memo the following charges were levelled vide Order Dated 23.11.1998 against the Petitioner. Thereafter a supplementary charge sheet was issued contents of which are as follows:
Disciplinary Proceeding No. 2 of 1998
Name, rank and grade of Officer Sri Manju Kumar Majhi,
Proceeded against Junior Clerk, Office of
Civil Judge Junior
Division-cum-S.D.J.M., Deogarh.
CHARGE
Sl. No. Particulars of Charges.
1. That during.your present incumbency as Junior Clerk in the Office of the S.D.J.M., Deogarh, you produced a letter bearing No. 7 dt.6.1.97 purported to have been issued under the signature of S.D.J.M., Padampur, before the Civil Judge (Senior division-Judge-in-Charge, Accounts, Deogarh regarding non-drawal of your pay on the basis of which the Judge-in-Charge, Accounts, Deogarh draw you pay for the period from 1.12.1992 to 21.12.1992, 4.2.93 to 15.2.93, 15.4.93 to 26.4.93, 12.2.93 to 14.5.93, 6.6.93 to 10.6.93, 6.9.93 to 21.9.93 amounting to Rs. 4,545/- and disbursed the same to you. Subsequently, it come to light that the aforesaid letter No. 7 dt. 6.1.97 was a forged and fabricated one.
That, You had also produced a letter bearing No. 46 dated 10.2.97 from your custody, regarding non drawal of your pay purported to have been issued under the signature of S.D.J.M., Padampur before the Civil Judge (Sr. Division)-cum Judge-in-Charge, Accounts, Deogarh who basing on the said letter, was going to draw your pay for the period from 22.12.92 to 31.12.92, 3.11.93 to 22.11.93, 1.12.93 to 15.12.93,8.3.94 to 22.3.94 amounting to gross of Rs. 4,015/-, deduction of Rs. 600/- Met amount of Rs. 3415/-, but at the time of signing the bill, he i.e the Civil Judge (Sr. Divn.)- Judge-in-Charge, Accounts, Deogarh entertained serious doubt on the genuineness of the letter No. 46 dt. 10.2.97 consequent upon which he stopped his further action in that connection and on his quarry he could know subsequently that the letter in question was a forged and manufactured one.
That, in order to ascertain about the genuineness of the letter No. 7 dated 6.1.97 and 46 dated 10.2.97, which were produced by you from your own custody, the Judge-in-Charge, Accounts, Deogarh wrote two letters, one of which addressed to the S.D.J.M., Padampur vide letter No. 84 dated 17.2.97 and the copy of the said letter was communicated to the Civil Judge (Sr.Division)-Judge-in-Charge, Accounts, Padampur Accounts, Deogarh though specifically directed his office for dispatching those two letters of quarry. You under influence or otherwise, received the same as a bearer.
That subsequently it has come to light that you suppressed the letters bearing Nos. 84 dated 17.2.97 addressed to the S.D.J.M., Padampur and Memo No. 85 dated 17.2.97 communicating the copy of the above letter, to Civil Judge (Senior Division)-cum-Judge-in-Charge, Accounts, Padampur, issued by the Judge-in-Charge, Accounts, Deogarh and did not deliver those letters to the addresses.
That, after about of lapse of four and half months you produced from your custody before the Civil Judge (Sr. Divn.), Deogarh two letters bearingNo. 295 dated 2.7.97 and 305 dated 30.6.97 purported to have been issued by Civil Judge (Sr. Division), Padampur and S.D.J.M., Padampur under their signature showing them to be the reply to the query made by Judge-in-Charge, Accounts, Deogarh. The aforesaid two letters (reply to quarry) were subsequently found to be forged one.
Your above commissions and omissions exhibit your indulgence in unlawful, immoral and unfair activities amounting to forgery, fraud, mischief and cheating which constitute act of gross misconduct and thus unbecoming of Government servant.
You are hereby directed to submit your written statement of defence before 23.2.98 failing which the matter shall be decided ex parte.
You are further directed to state specifically whether you intend to be heard in person.
Sd/-U.S.Miashra,
District Judge, Sambalpur.
23.11.98
Disciplinary Proceeding No. 2 of 1998
Name, rank and grade of Sri Manju Kumar Majhi,
Officer proceeded against. Junior Clerk of the Office of
the Civil Judge(Jr. Divn)
cum-S.D.J.M.,Deogarh (under
suspension).
Additional Charge
Sl. No. Particulars of Charge
1. That during your present incumbency as Junior Clerk in the Office of the Civil Judge (Jr. Division)-S.D.J.M., Deogarh, you produced from your custody a letter bearing No. 7 dated 6.1.1997 purported to have been issued under the signature of S.D.J.M., Padampur before the Civil Judge (Sr. Division)-Judge-in-Charge, Accounts, Deogarh regarding non-drawal of your pay on the basis of which the judge-in-Charge, Accounts, Deogarh drew your pay for the period from 1.12.92 to 21.12.92, 4.2.93 to 15.2.93, 15.4.93 to 26.4.93, 12.5.93 to 14.5.93, 6.6.93 and to 10.6.93 and 6.9.93 to 21.9.93 amounting to Rs. 4,545/- and disbursed the same to you, subsequently it came to light that the aforesaid letter No. 7 dated 6.1.97 was a forged and fabricated one, similarly you had also produced a letter bearing No. 46 dated 10.2.97 from your custody, regarding non-drawal of your pay purported to have been issued under the signature of S.D.J.M., Padampur before the Civil Judge (Sr. Divn.)- J.I.C, Accounts, Deogarh who basing on the said letter, was going to draw your pay for the period from 22.12.92 to 31.12.93, 3.11.93 to 22.11.93, 1,12.93 to 15.12.93 and 8.3.94 to 22.3.94 amounting to gross of Rs. 4,015/- deduction of Rs. 600/-, net amount of Rs. 3,415/- but at the time of signing the bill, he i.e. the Civil Judge (Sr. Divn.). J.I.C., Accounts, Deogarh entertained serious doubt on the genuineness of the letter No. 46 dated 10.2.97 consequent upon which he stopped his further action in that connection and on his quarry he could know subsequently that the letter in question was forged and manufactured and that you took away the said forged letter No. 7 dated 6.1.97 which was posted in the acquaintance roll, so also letter No. 46 dated 10.2.97 kept in the file as reported by the Civil Judge (Sr. Divn.), Deogarh vide his office letter No. 436 dated 22.2.97(copy enclosed).
Your above conduct shows your malafide intention to screen and or destroy the evidence against your such unlawful activities which amount to gross misconduct and thus unbecoming of a Government savant.
You are hereby directed to submit your written statement of defence by 24.6.2000, failing which the matter shall be decided ex parte.
You are further directed to state specifically whether you intend to be heard in person.
Sd/- S.C. Mishra,
District Judge, Sambalpur.
4. When the charge sheet was sent by Registered Post to the Petitioner, the same was not received by him, as he was absent and ultimately the District Judge ordered for publication of the charges in the News Paper and the same was published. The Chief Judicial Magistrate-cum-Enquiry Officer thereafter served the charge memo upon the Petitioner. However, the reply to the charge memo was submitted by the Petitioner to the District Judge on 7.8.1999 which was forwarded by the S.D.J.M., Deogarh to the District Judge, in which it was mentioned that there was every possibility of prejudice against the Petitioner due to pendency of Criminal Case. However, thereafter vide application dated 3.11.2002 the Petitioner demanded copies of the letter No. 7 dated. 6.1.1997 and letter No. 46 dated 10.2.1997. Since through supplementary charge sheet it was already mentioned that he had taken away those letters, there was no question of supply of the copies of those letters. However it was the fact that the Petitioner received the amount towards salary for the period of his unauthorized absence, which was not sanctioned. He appeared in the proceeding but did not file written statement of his defence. He also remained absent on 6.11.99 when the proceeding was posted for hearing. So the proceeding was heard ex parte. The Enquiry Officer submitted his report on 10.11.1999. Thereafter the District Judge, Sambalpur passed the punishment order dismissing the Petitioner from service vide letter dated 26.4.2004. Then the Petitioner preferred an appeal to the Appeal Committee. In the appeal the punishment was reduced to that of compulsory retirement instead of dismissal from service.
5. The findings of the Criminal Court were on the basis of the evidence produced before it. Since the relevant evidence was not produced, the Petitioner got benefit of the same and he was acquitted. But the Disciplinary Proceedings are quite different from those of Criminal Proceedings. In Depot Manager, Andhra Pradesh State Road Transport Corporation v. Mohd. Yousuf Miyan , the Apex Court held that the purpose of departmental enquiry and that of the criminal prosecution are two different and distinct aspects. The criminal prosecution is launched for an offence of violation of duty which the offender owes to the society or for breach of which law has provided that the offender shall make satisfaction to the public. So, the crime is an act of commission in violation of law or of omission of public duty. The departmental enquiry is to maintain discipline in the service and efficiency of public service. The Apex Court further held that an offence generally implies infringement of public as distinguished from mere private rights, punishable under criminal law. When trial for criminal offence is conducted it should be in accordance with proof of the offence as per the evidence defined under the provisions of the penal statute. The enquiry in a departmental proceeding relates to conduct or breach of duty of the delinquent officer to punish him for his misconduct defined under the relevant statutory rules or law. That strict standard of proof or applicability of the evidence Act which stands excluded from departmental proceeding is a settled legal position. The enquiry in the departmental proceedings relates to the conduct of the delinquent officer and proof in that behalf is not as high as in an offence in criminal charge. The nature of evidence in criminal trial is entirely different from the departmental proceedings. Similar view was also taken by the Apex Court in State of Rajasthan v. B.K. Meena and Ors. . This Court also in Union of India v. Rabinarayan Das and Anr. 2006 (Supp. II) OLR 752 held that the departmental proceedings are to be conducted independently based only on the evidence recorded therein and neither the finding given by the criminal Court nor the evidence led in the criminal case can be a basis of the disciplinary proceeding.
6. The Petitioner has nowhere denied that he has received a sum of Rs. 4,454/- as salary for his unauthorized absence period without its sanction. It absolutely shows delinquency of the Petitioner and in the opinion of this Court in judicial service in the establishment of the District Judge such an employee is dangerous for the institution and, hence, his retention in service was not proper. The Appeal Committee has reduced the punishment of dismissal from service to that of compulsory retirement and, hence, in this way the Petitioner would be entitled to get the pensionary benefits. We do not think that the punishment awarded by the Appeal Committee is harsh or-disproportionate to the delinquency of the employee.
7. Therefore, we find no illegality or impropriety in the impugned decision of the Appeal Committee. Hence, in our opinion, the Writ Petition is devoid of merit and, is therefore, dismissed. No order as to costs.
N. Prusty, J.
8. I agree.