High Court Jharkhand High Court

Prakash Kumar vs State Of Jharkhand & Ors. on 8 July, 2011

Jharkhand High Court
Prakash Kumar vs State Of Jharkhand & Ors. on 8 July, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI 
                        W.P.(S) No. 5885 of 2010
                                    with
                        W.P.(S) No. 4332 of 2010
                                    with
                        W.P.(S) No. 6167 of 2010
                                    with
                        W.P.(S) No. 6672 of 2010 
          Radha Prem Kishore          ...    ...        ...        Petitioner [In W.P.(S) No. 5885/2010]
          Ravi Kumar Kujur            ...    ...        ...      Petitioner [In W.P.(S) No. 4332/2010]
          Prashant Kumar Layak        ...    ...        ...      Petitioner [In W.P.(S) No. 6167/2010]
          Prakash Kumar               ...    ...        ...      Petitioner [In W.P.(S) No. 6672/2010]
                                      Versus
          State of Jharkhand through the Chief Secretary, 
          Ranchi & Ors.               ...    ...               Respondents[In W.P.(S) No. 5885/2010]
          State of Jharkhand & Ors.  ...     ...               Respondents[In W.P.(S) No. 4332/2010]
          State of Jharkhand through the Chief Secretary,
          Ranchi & Ors.               ...    ...               Respondents[In W.P.(S) No. 6167/2010]
          State of Jharkhand through the Chief Secretary,
          Ranchi & Anr.               ...    ...        ...    Respondents[In W.P.(S) No. 6672/2010]

    CORAM:     HON'BLE MRS. JUSTICE POONAM SRIVASTAV
        For the Petitioners             : M/s Binod Kanth, Dr. S.N. Pathak, Sr. Advocates, 
                                                 Amit Sinha, Prashant Pallav, Neeta Krishna, 
                                                 N.K. Pandey, Ashutosh Kumar, Alok Kumar
        For the Respondent­State : M/s D.K. Dubey, G.P. I, Neelam Tiwary, J.C. to G.P. I
        For the J.P.S.C.                : Mr. Sanjay Piprawall, Advocate

04/08.07.2011

Counsel  for   the   petitioner   has   requested   at   the   outset   that   the   names   of 
Respondent Nos. 7 and 8 in W.P.(S) No. 4332 of 2010 be deleted from the cause 
title.

He is permitted to do so. 

Since all these four writ petitions involve a common question for decision by 
this Court, they are being decided by a common judgment. 

Prayer   in   these   writ   petitions   is   for   quashing   the   order   dated   10.08.2010 
passed   by   Principal   Secretary,   Department   of   Home,   Government   of   Jharkhand, 
Ranchi, terminating the petitioners while they were still on probation and continuing 
with their training after their selection for the services of the Deputy Collector and 
Dy.S.P. conducted by the J.P.S.C.

The petitioner in W.P.(S) No. 4332 of 2010 had though completed the period 
of probation, but his services were also terminated along with the other employees 
by an identical order. The order of termination simpliciter mentioned that the State 
of Jharkhand does not require their services any further. 

Grievance of all the petitioners is that they appeared in the competitive exam 
conducted by the J.P.S.C. The petitioners qualified in the Preliminary Test   (P.T.) 
and also in the final written examination, and thereafter they appeared for Interview 
and   finally   they   were   selected.   Final   result   was   published   after   their   Medical 
Examination. The petitioners were sent for training for a period of two years. This 
probation  period   was  completed   by   some   of   the   petitioners   and   the   others   were 
almost   on   the   verge   of   completion.   The   termination   order   was   passed   by   the 
respondents without assigning any reason and also without issuance of notice. 
I have heard Sr. Advocate, Mr. Binod Kanth assisted by Mr. Prashant Pallav, 
Advocate and also Sr. Advocate, Dr. S.N. Pathak.

The first submission is that in a similar case of one candidate Mukesh Kumar 
Mahto,   who   was   also   terminated   by   an   identical   order   dated   10.08.2010,   had 
challenged the said order in Writ Petition being W.P.(S) No. 6262 of 2010. The said 
writ petition was allowed vide order dated 28.06.2011 and the order of termination 
was quashed. Learned counsel has placed the order in support of his contention that 
while   allowing   the   writ   petition,   this   Court   held   that   since   no   enquiry   was 
conducted, neither any show cause was issued, the impugned order of termination 
was without affording a reasonable opportunity of hearing and thus, opposed to the 
principles of Audi Alteram Partem and also without following the procedure of law. 

The submission is that the case of all the petitioners stand on equal footing 
and, therefore, the termination order is rendered opposed to the principles of natural 
justice. 

Senior Advocate has further argued and placed reliance on a decision in the 
case  of Union of India & Ors. Vs. Mahaveer C. Singhvi reported in (2010) 8 SCC 220.  
This decision relates to the termination of an Officer, who was appointed after being 
selected by the U.P.S.C. and was undergoing training for Indian Foreign Service, but 
during the period of probation, he was issued an order of termination. The emphasis 
is on paragraphs 22 and 23 of the said decision which are quoted below: ­

22. “The   High   court   by   the   impugned   judgment   dated   29.09.2008,  
accordingly quashed  the Order of discharge of the respondent from the  
Indian Foreign Service dated 13.06.2002, along with the orders passed by  
the Tribunal on 04.09.2003 dismissing the respondent’s OA No. 2038 of  
2002   and  on   14.11.2003   rejecting  the  respondent’s  Review  Application  
No.   323   of   2003,   with   a   direction   to   reinstate   the   respondent   in   the  
Indian   Foreign   Service   cadre   of   the   1999   batch,   along   with   all  
consequential benefits, including consequential seniority, within a month  
from the date of the order”. 

23.  “In   allowing   the   writ   petition   filed   by   the   respondent,   the   High  
Court referred to relied on the decision of this Court in Radhey Shyam  
Gupta   Vs.   U.P.   State   Agro   Industries   Corpn.   Ltd.   [(1999)   2   SCC   21]  
wherein this Court had held that in cases where termination is preceded  
by an  enquiry,  evidence   is received  and  findings as to misconduct  of  a  
definite nature are arrived at behind the back of the officer and where on  
the basis of such a report the termination is issued, such an order would  
be violative of the principles of natural justice”. 

The Delhi High Court in its judgment had quashed the order of discharge from 
the   Indian   Foreign   Service   and   had   also   passed   the   order   for   his   reinstatement, 
rejecting the contention raised on behalf of the Union of India. The High Court while 
passing the order has placed reliance on several decisions of the Apex Court, Radhey  
Shyam   Gupta   Vs.   U.P.   State   Agro   Industries   Corpn.   Ltd.  [(1999)  2   SCC   21]   and 
Samsher Singh Vs. State of Punjab [(1974) 2 SCC 831] as well as in the case of Anoop  
Jaiswal  Vs. Government of India & Anr. [(1984) 2 SCC 369]. The Apex Court while 
dismissing the SLP on behalf of the Union of India upheld the decision of the High 
Court in totality and declined to interfere. 

Counsel appearing on behalf of the State has vehemently argued and tried to 
place certain materials on record to substantiate that the decision of the respondent 
is well founded and there are materials to support the contention and suspicion of 
the   Government   that   malpractice   was   adhered   to   and   certain   other   means   were 
adopted to achieve  the purpose and got selected in the examination. The allegations 
have been levelled for the first time in the counter affidavit and it is contended on 
behalf of the State that these petitioners are an accused in the criminal case which 
was registered after these bunglings came to light. The allegation in the F.I.R. is that 
the accused indulged in manipulation and interpolation in the marks as well as in 
the examination sheets. This was thoroughly scrutinised after receipt of complaint 
and, therefore, evidently, their selection is anything but on merit. The petitioners 
influenced certain officers of the Public Service Commission as well, who are also 
accused along with the petitioners. The objections on behalf of the State is that the 
the petitioners are not entitled to be reinstated in service despite the fact that an 
order in an identical writ petition being W.P.(S) No. 6262 of 2010 setting aside the 
termination order. Counsel appearing on behalf of the State has vehemently opposed 
the   directions   for   petitioners’   reinstatement   though   he   has   admitted   that   the 
termination order was passed against the principles of natural justice. 

After hearing respective counsel at length and going through the decisions, it 
is apparent that the petitioners, who had submitted to the process of selection by 
appearing in the Preliminary Test (P.T.) as well as in the final examination and also 
in   the   Interview,   were   declared   as   selected   candidates   and   they   had   undergone 
approximately two years of training but just before five days of their completion of 
probation period, they have been served with the termination order and, therefore, 
the order is liable not only to be quashed, but the petitioners are also entitled for his 
reinstatement, as the order of termination is clearly violative of Article 311(2) of the 
Constitution of India. The Constitution postulates that no person can be subjected to 
any action at the instance of the Government without affording an opportunity to 
such   Government   employee   and   also   without   apprising   him   of   the   grounds   and 
reasons for which he is being subjected to punishment, which has been done in the 
instant   case.   Probationers   like   a   temporary   servant   are   also   entitled   to   certain 
protection and  their   services cannot  be   terminated   in  a  punitive  manner  without 
complying with the principles laid down in the Constitution upheld by the various 
High Courts as well as Apex Court. 

It is also brought to my notice that in the criminal proceeding an F.I.R. was 
lodged, investigation is still going on and till date the investigation has not been 
completed,   therefore,   I   am   of   the   view   investigation   will   culminate   only   after 
submission of a police report under Section 173 Cr.P.C., therefore, it is not known as 
to how long the criminal proceeding will continue. 

However, in the facts and circumstances, I am of the considered view that the 
petitioners who have completed their probation period or about to complete their 
probation period, are entitled to be permitted to join on the posts on which they 
were   working,   till   they   are   duly   served   with   a   show   cause   notice   and   given   an 
opportunity of hearing.

It is made clear that the joining of these petitioners will be subject to the final 
decision in the enquiry proceeding, in the event the Government decides to hold an 
enquiry. 

With the aforesaid observations/directions, these writ petitions stand allowed. 

Manish                                                                        (Poonam Srivastav, J.)