High Court Patna High Court - Orders

Naresh Kumar vs The State Of Bihar &Amp; Ors on 26 October, 2010

Patna High Court – Orders
Naresh Kumar vs The State Of Bihar &Amp; Ors on 26 October, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.2699 of 2010
1. NARESH KUMAR AGED ABOUT 53 YEARS, JUNIOR ENGINEER, ZILA
PARISHAD, MADHUBANI S/O LATE JAGDISH PARIHAR R/O STDIUM ROAD,
CHITRAGUPTA NAGAR, DISTT.- MADHUBANI
                                     Versus
1. THE STATE OF BIHAR
2. THE DISTRICT MAGISTRATE MADHUBANI
3. THE DEPUTY DEVELOPMENT COMMISSIONER CUM CHIEF EXECUTIVE
OFFICER ZILA PARISHAD, MADHUBANI
4. THE DEPUTY CHIEF EXECUTIVE OFFICER ZILA PARISHAD, MADHUBANI
5. THE DISTRICT ENGINEER ZILA PARISHAD, MADHUBANI
6. THE SUB DIVISIONAL OFFICER (SUPPLY DIVISION) JHANJHARPUR SUB
DIVISION, DISTT.- MADHUBANI
7. THE EXECUTIVE ENGINEER R.E.O. ( W ) DIVISION- JHANJHARPUR,
DISTT.- MADHUBANI

For the Petitioner: Mr. Chitranjan Sinha, Sr. Adv.
                    Mr. Arun Kumar, Adv.
For the Zila Parishad: Mr. Mithilesh Kumar, Adv.
For the State     : Mrs. Nilu Agrawal, Adv.
                                  -----------

4/ 26/10/2010 Heard learned counsel for the petitioner,

learned counsel for the Jila Parishad, Madhubani.

The petitioner while working as a Junior

Engineer was subjected to a departmental proceeding.

The enquiry officer recommended warning. The

disciplinary authority on 17.8.2009 differing with the

same imposed major punishment of stoppage of two

increments with cumulative effect and entry in the

service book.

Learned counsel for the petitioner made a

short submission that warning is not a punishment and

therefore there was virtually an exoneration by the

enquiry officer. If the disciplinary authority proposed to
-2-

differ with the same he was required to follow the

procedure of a second show cause notice indicating the

reasons why on the same materials collected during

enquiry he proposed to arrive at a different conclusion

along with tentative reasons for the same to enable the

petitioner to meet it. Failure to follow this procedure

vitiates the punishment.

Learned counsel for the Jila Parishad has

placed the original records of the proceedings before the

Court as directed earlier. From the original records it is

manifest that the disciplinary authority proceeded to

impose the punishment differing with the enquiry report

without issuance of a second show cause notice.

The order of punishment dated 17.8.2009 is

accordingly set aside. The matter is remanded to the

disciplinary authority to proceed afresh from the stage of

submission of the enquiry report as discussed above.

Let the departmental proceedings be then

concluded in accordance with law within a maximum

period of four months from the date of

receipt/presentation of a copy of this order.

The application is allowed.

KC                               ( Navin Sinha, J.)