Bombay High Court High Court

Mr. A. S. Manjrekar vs Bombay Port Trust & Anr on 7 June, 2010

Bombay High Court
Mr. A. S. Manjrekar vs Bombay Port Trust & Anr on 7 June, 2010
Bench: Anoop V.Mohta
                                                 1



                    IN THE  HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                        
                            APPELLATE SIDE CIVIL JURISDICTION




                                                                
                             WRIT PETITION NO.  3406   OF 1997



    Mr. A. S. Manjrekar                                          ....   Petitioner




                                                               
           vs
    Bombay Port Trust & anr.                                     ....    Respondents




                                                  
    Mr. K.P. Anilkumar  for the petitioner.

    Mr.   R.   S.   Pai   a/with   Mr.Parag   Khandhar   i/by   M/s.Mulla   &   Mulla   for   the 
                                
    respondents. 
                               
                                                 CORAM: ANOOP V. MOHTA, J.

                                                   DATE  : 7th June,  2010
          

    JUDGMENT:

1 The petitioner has challenged the Awards dated 12.03.1996 (Part I) and

15.07.1996 (Part II) by respondent no.2, whereby the action of the

respondent/Bombay Port Trust in dismissing the petitioner from service with

effect from 08.01.1990 after due inquiry was upheld. By order dated 08.08.1997,

this Court has admitted the matter and expedited the hearing.

    2      The matter is called out from the final hearing board. 

    3      Heard the parties and taken note of written submissions filed by them.

4 The petitioner was working as watchman since 14.10.1982. On

06.07.1998 when he was on duty, the police arrested as he was in unauthorised

possession of one oil tin. The said oil tin was marked “Refined oil-United States of

America”. He was arrested and released on bail and ultimately the Metropolitan

::: Downloaded on – 09/06/2013 15:58:53 :::
2

Magistrate acquitted the petitioner under Section 381 of the Indian Penal Code

(IPC) along with one Mr.Laxman Bhimji Das, the Superintendent of BPT by order

dated 10.02.1989.

5 In view of Regulation 7.3 of the BPT Employees (CCA) Rules &

Regulations, 1976 vide Order dated 19.07.1989 though earlier suspension order

was withdrawn and he was permitted to resume working with effect from

20.03.1989. The respondent/Trust issued a charge-sheet dated 07.03.1989

having charges of similar nature along with others. The alleged misconduct falls

under Regulation 22(2) (b) of the BPT Rules and it also violates Regulation 3.1 of

the BPT Regulations, 1976 for lacking integrity and devotion to duty. As reply

dated 13.04.1989 was not satisfactory, a departmental inquiry was held. The

inquiry was commenced on 24.05.1989 and completed on 10.08.1989. The

inquiry report found the petitioner guilty. Therefore, a show cause notice dated

5.10.1989 was issued proposing the penalty of dismissal. The petitioner resisted

and denied the same by letter dated 18.11.1989. However, considering the

material available on record read with the evidence, by order dated 01.01.1990

the petitioner was dismissed from the service. The Appeal was also dismissed by

the Appellate Authority on 07.12.1990.

6 An industrial dispute was raised and referred by the Government of India,

Ministry of Labour, for adjudication of Central Government Industrial Tribunal

No.2. An Award dated 12.03.1996 (Part I) was passed. It was held that the

departmental inquiry was in accordance with the law and did not suffer from any

breach of principles of natural justice. Thereafter the Award dated 15.07.1996

(Part II) was passed and thereby maintained the order of dismissal by holding it to

::: Downloaded on – 09/06/2013 15:58:53 :::
3

be just, legal and proper.

7 The main submission raised by the learned counsel for the petitioner by

relying on various judgments and basically contended that on similar charges the

action of dismissal is illegal, perverse and bad in law as the learned Magistrate has

acquitted the petitioner on similar charges. The inquiry was not in accordance

with law and the principles of natural justice.

8 The respondent/Trust has supported the impugned Awards on all counts

and made their submissions based upon the various Authorities.

(a) The Apex Court in Commissioner of Police, New Delhi vs. Narender Sing

[ 2006 (109) FLR 852 ] has considered the scope of judicial review in respect of

punishment imposed on an employee, held thus:

“It is now well settled by reason of a catena of decisions of this Court that if

an employee has been acquitted of a criminal charge, the same by itself would not

be a ground not to initiate a departmental proceeding against him or to drop the

same in the event an order of acquittal is passed …”

(b) In the Management of West Bokaro Colliery of M/s. TISCO Ltd. vs. The

concerned Workman, Ram Pravesh Singh, [AIR 2008 SC 1162 ], the Apex

Court has again concerned the scope of disciplinary proceedings as against

acquittal in a criminal proceeding and held thus:

“… It has repeatedly been held by this Court that the acquittal in a

criminal case would not operate as a bar for drawing up of a disciplinary

proceeding against a delinquent. It is well settled principle of law that yardstick

and standard of proof in a criminal case is different from the one in disciplinary

proceedings. While the standard of proof in a criminal case is proof beyond all

::: Downloaded on – 09/06/2013 15:58:53 :::
4

reasonable doubt, the standard of proof in a departmental proceeding is

preponderance of probabilities.”

(c ) In Usha Breco Mazdoor Sangh vs. Management of Usha Breco Ltd.

[ (2008) 5 SCC 554 ], the Apex Court has observed as under:

“In a departmental proceeding, standard of proof is not that misconduct

must be proved beyond all reasonable doubt but standard of proof is as to

whether the test of preponderance of probability has been met. …….”

(d )

In Noida Entrepreneurs Association vs. Noida & Ors. [ (2007) 10 SCC

385], the Apex Court held that “the standard of proof required in the

departmental proceeding is not the same as required to prove a criminal charge

and even if there is an acquittal in the criminal proceedings the same does not bar

departmental proceedings….”

(e) In Workmen of Balmadies Estates vs. Management of Balmadies

Estates, [(2008) 4 SCC 517], the Apex Court again held as under:

” …. The assessment of evidence in a domestic enquiry is not required to

be made by applying the same yardstick as a civil court could do when a lis is

brought before it. The Evidence Act, 1872 is not applicable to the proceeding in a

domestic enquiry so far as the domestic enquiries are concerned, though the

principles of fairness are to apply. It is also fairly well settled that in a domestic

enquiry guilty may not be established beyond reasonable doubt and the proof of

misconduct would be sufficient. In a domestic enquiry all materials which are

::: Downloaded on – 09/06/2013 15:58:53 :::
5

logically probative including hearsay evidence can be acted upon provided it has a

reasonable nexus and credibility.”

(f ) Similarly, in Manager, Reserve Bank of India, Bangalore vs. S. Mani &

ors. [2005 II LLJ 258], the Apex Court considered the effect of acquittal in a

criminal case and held that merely acquittal of an employee in a criminal case

would not entitle him for reinstatement.

9 It is clear from the above that (a) merely because an employee has been

acquitted of a criminal charge, that would not debar the employer to initiate or

continue a departmental proceeding and/or to drop the charges so levelled in the

event an order of acquittal is passed, (b) the standard of proof in a criminal case

can be based upon principle of “beyond all reasonable doubt”, (c) the standard of

proof is required in departmental proceeding is not the same as required to prove

a criminal charge; (d) If there is a acquittal in a criminal case the same does not

mean that the departmental proceeding so initiated should be dropped; (e) the

criminal proceeding as well as departmental proceeding can run together; (f)

The assessment of evidence in a domestic enquiry may not be strict as per Civil

Court. The Evidence Act, 1872 is not applicable to the proceeding in a domestic

enquiry though the governing principle of fairness and the natural justice just

cannot be overlooked. The relevant material and the evidence available on

record need to be taken note of in the domestic enquiry having reasonable nexus

and credibility including the hearsay evidence if available and (g) Merely because

there is acquittal order in a criminal case, that itself would not entitle the

::: Downloaded on – 09/06/2013 15:58:53 :::
6

employee the order of re-instatement in each and every matter. It also depends

upon the facts and circumstances of the case. The order passed in criminal

proceeding may be taken note of in the departmental proceeding, but that itself is

not sufficient to dismiss the departmental proceeding and/or not to take action

based upon the charges so levelled if it falls within the ambit of respective service

conditions.

10 The reliance was placed on the judgments of M. Paul Anthony (Capt.) v.

Bharat Gold Mines Ltd. & anr., 1999 I CLR 1032; Ramkrishna Shivram Gadekar

v. Board of Trustees of the Port of Mumbai & anr., 2009 II CLR 866; Borosil Glass

Works Ltd. vs. M.G./Chjitala & Richard M. D’souza, 1974 LLJ 184 and Jaywant

Bhaskar Sawant vs. Board of Trustees of the Port of Bombay & ors., 1994 II CLR

737. The facts and circumstances in all the above cases are totally different and

distinguishable specially in view of above Supreme Court’s finding as recorded

above.

11 The Supreme Court judgments so relied by the learned counsel for the

respondents were not available and were considered in subsequent judgments of

this Court. It is clear that once there is an order of acquittal based upon the

similar charges, it is necessary for the Enquiry Officer to take note of relevant

factors before dealing with the similar charges again and/or while passing the

order against the same employee, but subject to service conditions. The employer,

if not debarred from continuing with the departmental enquiry and/or is not

under obligation to drop the proceeding and/or reinstate such employee

::: Downloaded on – 09/06/2013 15:58:53 :::
7

immediately after acquittal order and specially considering the facts and

circumstances of the case and looking to the nature of charges so levelled and as

in the present case, after holding due inquiry, by following the principles of

natural justice, if the petitioner found to be guilty as charges were prov ed and as

those amount to misconduct falls within the ambit of the service conditions so

referred above, the submissions so raised by the learned counsel for the petitioner,

are unacceptable as after going through the charges so raised and the reasoning

so recorded by the Enquiry Officer and by the Presiding Officer in both these

Awards and as there is no perversity and there is no illegality, the Awards so

passed, in my view, in the present facts and circumstances are well within the

frame work of law and the record and need no interference.

12 This Court, under Articles 226/227 of the Constitution of India is not

sitting as an Appellate Court and/or to review the order of acquittal pqassed by

the Magistrate. The Court needs to consider, whether action taken by the

respondent/Trust is well within the frame work of respective service conditions

and the principles of natural justice. If it found the case against the petitioner and

in favour of the respondent and specially the Tribunal Member has considered

even the order of acquittal and passed the order and maintained the order of

dismissal, the submission that the writ Court bound to set aside the order of

dismissal is unacceptable though the acquittal order was not challenged by the

respondent/Trust.

13 The well reasoned order given by the Inquiry Officer on 26.09.1989 by

holding that Charge No.1 against the petitioner/worker was proved and further

::: Downloaded on – 09/06/2013 15:58:53 :::
8

report is not perverse and maintained the dismissal action of the Trust. The

relevant observation, apart from the FIR and/or failure to prove the panchanama

as panch witness turned hostile to the prosecution and thereby the prosecution

unbale to corroborate only the relevant witness P.W. 3-Ashok, referring to a

Circular of the Trust based upon the conditions dated 6.7.1987, is as under:

“17 .. It clearly speaks out that even if the cargo or any

other property and/or any other material belonging to and/or in the

custody of the port trust is found lying in abandoned condition,

intact or loose it should not be touched for shifting from one place to

another place for the purpose of safe storage prior to lodgment of a

complaint with the police. It is further observed that contravention

of the above stipulation shall be charged for violation of the order

and or for contending the theft of the cargo from the docks. It is

tried to suggest that this circular was not brought to the notice of

security department. No doubt there is no endorsement that it is

sent to the security department. But it can be seen that this circular

is important one. It was sent to shed superintendent staff offices

having 200 copies for distribution. That clearly goes to show that it

must have been sent to the security department or even if not sent

they are widely published on the notice boards and the worker must

be aware of this type of circulars. As this is so there was no reason

for the worker to touch the tin which was according to him thrown

by unknown person and ran away.

::: Downloaded on – 09/06/2013 15:58:53 :::
9

18 It is tried to submit that from the testimony of Das it

reveals that many of the tins were already taken away by the

consignee. It means they are available in the market. From the

marking of the tin it reveals that the tins were not for sale. Not only

that it is not the case of the worker that he purchased the tin from a

particular shop. He was found in possession of that tin in the

premises of the BPT. That speaks against the worker. The tin was

not found at its proper place where other consignment was lying.

That itself goes to show that it was removed by somebody. It am not

here to decide whether there was a theft or not. But the fact

remains that the tin was in possession of the worker which is

contrary to the circular issued by the BPT. Further from that

testimony of Ashok Raorane it has to be said that the tin was in the

bag of the worker and was from the shed of the BPT.”

14 In the impugned order, the learned Judge has taken note of the order of

acquittal so relied upon and dealt with the aspects in detail. Even otherwise, once

the departmental inquiry is conducted in accordance with law and the reasoning

supports the case of respondent/Trust that the petitioner is guilty of charges and

that amounts to misconduct as contemplated under the Service Conditions and,

therefore, the punishment so imposed as per the service conditions just cannot be

set aside after so many years merely because there was acquittal order passed by

the Magistrate specially in the present facts and circumstances of the case as the

learned Judge has even considered those aspects in detail. The Court cannot

::: Downloaded on – 09/06/2013 15:58:53 :::
10

compel the employer to continue such employees against whom, after holding

due inquiry, they able to prove the charges independently and irrespective of the

criminal proceedings. If both the proceeding can run together, it also means the

different and respective principles of assessments of evidence and material apply

and if, after due inquiry, the employer in view of the departmental inquiry report

uses discretion and take action of dismissal of such employee within the frame

work of service conditions, I see there is no reason that Court should interfere

with the same as there is no case of perversity and/or any illegality. In such

circumstances. The scope of judicial review is quite limited and restricted.

Therefore, in my view, there is no case of interference.

15 In view of above, the Petition is dismissed. No order as to costs.

(ANOOP V. MOHTA, J.)

::: Downloaded on – 09/06/2013 15:58:53 :::