Bombay High Court High Court

Presently Nil vs The Secretary on 26 September, 2008

Bombay High Court
Presently Nil vs The Secretary on 26 September, 2008
Bench: B. P. Dharmadhikari
                                        1
           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                         NAGPUR BENCH




                                                                    
               WRIT PETITION NO. 2224 OF 1995




                                            
     Jaiwant s/o Bapurao Khadse,
     aged 37 years, occupation -




                                           
     Presently Nil, c/o Santosh Mote,
     Deshmukh File, Akola,
     Tq. & District - Akola.                   ... PETITIONER




                                 
                         Versus
                    
     1. The Secretary,
        Shri Shivaji Education Society,
                   
        Shivaji Nagar, Amravati.

     2. The Principal (Incharge),
        College of Engineering &
      

        Technology, Near Shivaji Park,
        Akola, Tq. & District - Akola.
   



     3. Professor C.V. Deshmukh,
        Professor Incharge Examination,
        H.O.D. Production Department,





        College of Engineering and
        Technology, Akola.

     4. Shri S.K. Patil, Lecturer,
        Assistant to Respondent No.3,





        Production Department,
        College of Engineering and
        Technology, Akola.

     5. Shri V.T. Bhugul, Lecturer in
        Chemistry, Conductor for




                                            ::: Downloaded on - 09/06/2013 13:54:52 :::
                                      2
        Examination, College of
        Engineering and Technology,




                                                                    
        Akola.




                                            
     6. Shri N.D. Kakkad,
        Junior Clerk, College of
        Engineering and Technology,
        Akola.




                                           
     7. The College Tribunal,
        Aurangabad, represented by
        the Presiding Officer,




                                 
        Aurangabad.                            ... RESPONDENTS
                    
     Shri N.R. Saboo, Advocate for the petitioner.
     Shri C.S. Kaptan, Advocate for respondents No.1 & 2.
                   
     Shri Anoop Parihar, AGP for respondent No. 7.
                         .....

                              CORAM :     B.P. DHARMADHIKARI, J.

SEPTEMBER 26, 2008.

ORAL JUDGMENT :

By this writ petition filed under Articles 226 and 227 of

Constitution of India, the petitioner, a Clerk-cum-Typist, then

serving in the College of Engineering and Technology at Akola,

has challenged the order of College Tribunal, dated 15.6.1995,

whereby his appeal challenging the punishment of dismissal

inflicted upon him on 17.6.1993 and filed under Section 45 of

::: Downloaded on – 09/06/2013 13:54:53 :::
3
Amravati Universities Act, 1983, came to be dismissed. There

was an earlier appeal before the very same Tribunal and said

appeal was partly allowed on 8.10.1992 by the College Tribunal.

The Tribunal directed the respondents to reinstate the petitioner

and to proceed further with Departmental Enquiry. The Incharge

Principal then issued a charge sheet dated 19.11.1992 and

leveled following charge upon the employee.

“Article – 1.

That Shri J.B. Khadse, while functioning as

Clerk-cum-Typist of the college on 26th June 1990,
misconducted and misbehaved by supplying the copies
of solutions to some of the questions of structural

mechanics paper of Third year B. Arch. in Room No.

302, of the College building where the Summer 1990
Amravati University Exams was in progress and
defaming the higher authorities as detailed in

statement of Imputation of Misconduct and
Misbehaviour given in annexure – II.”

2. The Departmental Enquiry was then started. The

petitioner made demand for change of Enquiry Officer, pointing

out that said Enquiry Officer was biased. He also requested for

::: Downloaded on – 09/06/2013 13:54:53 :::
4
permission to engage advocate to represent him during

departmental enquiry and he also sought certain documents. He

also made grievance that subsistence allowance was not paid to

him. In the process, he cross examined only three of the

witnesses and did not cross-examine remaining three. The

Enquiry Officer thereafter submitted his report and the report was

then accepted by the Disciplinary authority as also Chairman of

the Managing Committee. The Incharge Principal thereafter on

17.6.1993 awarded major penalty of dismissal from service and

observed that it would be a disqualification for future

employment as per Rule 43(b)(v) of the Maharashtra Non-

Agricultural Universities and Affiliated Colleges Standard Code

(Terms and Conditions of Service of Non-Teaching employees)

Rules, 1984 (hereinafter referred to as Standard Code). The

employee then filed appeal registered as A/11-93 under Section

45 read with Section 47(2) of the Amravati Universities Act,

1983, and said appeal came to be dismissed on 15.6.1995 as

mentioned above.

::: Downloaded on – 09/06/2013 13:54:53 :::
5

3. I have heard Shri Saboo, learned counsel for the

petitioner, Shri Kaptan, learned counsel for respondents No. 1 &

2 and Shri Parihar, learned AGP for respondent No. 7.

4. By pointing out facts mentioned above, Shri Saboo,

learned counsel, has contended that Incharge Principal is not

competent authority and therefore could not have issued either

the charge sheet or even could not have appointed Enquiry

Officer. According to him, such powers are vested only with

Regular Principal and those powers are required to be exercised

by Principal in consultation with Disciplinary Authority. He

contends that thus initiation of departmental enquiry is itself bad

and its conduct by the Enquiry Officer and advocate appointed by

Incharge Principal is also bad. He states that due to bias gathered

by the present petitioner, on account of some events, as disclosed

in various applications, he moved several applications for change

of Enquiry Officer but then no cognizance thereof was taken. He

urges that in other matters, the very same management has taken

a plea that legal Managing Committee was not functioning and

::: Downloaded on – 09/06/2013 13:54:53 :::
6
therefore, there was no valid appointments and in the

circumstances present appointment of Enquiry Officer or issuance

of charge sheet was also not valid. He has invited attention to

various provisions of Standard Code, in order to show lack of

authority in such Incharge Principal. He has further stated that

considering the fact that his service was at stake, the petitioner

also moved several applications seeking permission to engage

Advocate.

The hostile attitude of Enquiry Officer and the

uncertain future, did not permit the petitioner to conduct cross

examination effectively and he points out that at least 30 such

applications were made to the management and the same were

rejected. The enquiry was concluded with undue haste and in

absence of advocate to represent him, the petitioner did not get

proper opportunity. He places reliance upon the judgment of the

Gujarat High Court in the case of Meeta J. Mehta (Smt.) vs.

Valsad-Dang Gramin Bank & Anr., reported at 1996 II CLR 587.

He further states that the charge was for supplying a chit

(copying material) to one student Shri Atul Bang, & said student

was not examined at all in departmental enquiry and therefore,

::: Downloaded on – 09/06/2013 13:54:53 :::
7
the charge cannot be treated to be proved. To point out the

effect of withholding such an important witness, Shri Saboo,

learned counsel places reliance upon the judgment of Hardwari

Lal vs. State of U.P., reported at 2000 (84) FLR 3. He invites

attention to provisions of Section 24 of the Standard Code to

show that payment of subsistence allowance is mandatory and

points out that the College Tribunal has totally lost sight of this

fact and also of the fact that it issued some directions on

8.10.1992 while disposing of earlier appeal. He states that the

order of College Tribunal suffers from non application of mind

and non payment of subsistence allowance has vitiated the

enquiry. He further invites attention to Enquiry Report

particularly page 23 thereof and points out from para 13 that the

petitioner on number of occasions asked for copies of University

orders and also requested Enquiry Officer to direct management

to pay subsistence allowance but then that request was rejected

by erroneously stating that documents were not relevant. As

documents were not supplied, the petitioner could not conduct

cross examination effectively. Lastly, he argues that the entire

::: Downloaded on – 09/06/2013 13:54:53 :::
8
service record of the petitioner is clean and unblemished except

for present misconduct. He urges that misconduct has also not

been proved conclusively & in such circumstances inflicting

punishment of civil death upon the petitioner is totally arbitrary

and a disproportionate punishment. Upon instructions, he states

that the petitioner is ready to forgo back wages or some part of

his wages if he is to be reinstated.

5. Shri Kaptan, learned counsel for respondents No. 1 & 2

relies upon the very same provision of Standard Code in order to

demonstrate that Incharge Principal possesses power and

authority to issue charge sheet and even to appoint Enquiry

Officer or to impose punishment. He invites attention to

judgment of this Court in the case of Hyderabad (Sind) vs. Nisha

Rajput, reported at 2004(1) Bom. C.R. 756, to state that in view

of provisions of Rule 44A(1), the Incharge Principal could have

inflicted such punishment. He further states that as Incharge

Principal was competent to appoint Class III and Class IV

servants, the petitioner being class III servant, in view of the

::: Downloaded on – 09/06/2013 13:54:53 :::
9
judgment of the Hon’ble Apex Court in the case of Director

General, ESI vs. T. Abdul Razak, reported at (1996) 4 SCC 708,

the Incharge Principal was also a Disciplinary Authority and

hence objection to his competency as such is misconceived.

About subsistence allowance, he argues that by earlier order of

College Tribunal dated 08.10.1992, the petitioner was directed to

be reinstated and accordingly he was reinstated and fresh charge

sheet was issued and enquiry was conducted when he was in

service. He, therefore, states that there was no question of paying

any subsistence allowance. He also points out that as per said

order, the question of payment of subsistence allowance was to

be considered after the departmental enquiry was over as per

findings recorded therein and its conclusion. He points out that

in any case non payment of subsistence allowance by itself cannot

vitiate departmental enquiry. He places reliance upon the

judgment of the Hon’ble Apex Court in the case of U.P. State

Textile Corporation Ltd. vs. P.C. Chaturvedi, reported at (2005) 8

SCC 211. The very same judgment is relied upon by him to urge

that mere non supply of documents cannot have the effect of

::: Downloaded on – 09/06/2013 13:54:53 :::
10
vitiating departmental enquiry until and unless the documents

demanded for and denied are shown to be relevant. He argues

that in present case, the documents have not been shown as

relevant at all. He further relies upon the judgment of the

Hon’ble Apex Court in the case of Indian Institute of Technology

vs. Union of India, reported at 1991 Supp. (2) SCC 12, to state

that denial of legal practitioner in present circumstances is not

fatal at all.

He places reliance upon the provisions of Rule

46(4)(c) to urge that in view thereof, the request for engagement

of lawyer as defence assistant has rightly not been entertained.

Lastly, he argues that the competency of Incharge Principal or

defences sought to be raised by the petitioner in present matter

already stand foreclosed in view of earlier adjudication and order

of College Tribunal dated 8.10.1992. He, therefore, prays for

dismissal of writ petition.

6. The charge sheet issued to the petitioner on

19.11.1992 is signed by the Incharge Principal and he has stated

that he as Incharge Principal and as Disciplinary Authority

::: Downloaded on – 09/06/2013 13:54:53 :::
11
propose to hold departmental enquiry. In that capacity only, he

appointed Advocate Thakre as Enquiry Officer and also inflicted

major penalty of dismissal. In the order of dismissal dated

17.6.1993, he mentions that Enquiry Officer submitted his report

on 6.4.1993 and Disciplinary Authority has considered that report

and agreed with the findings of Enquiry Officer and came to the

conclusion that major penalty was necessary as per Rule 47(2) of

Standard Code. Then it mentions that show cause notice was

given to the petitioner thereafter, who submitted his reply and

thereafter again Disciplinary Authority has applied its mind and

then placed it before the President of the Shivaji Education

Society, Amravati. The President and Chairman of local Managing

Committee considered the case on merits and also found the

petitioner guilty for misconduct and ordered dismissal of the

petitioner. Then Incharge Principal has mentioned that he in the

capacity as Incharge Principal of College and Appointing

authority of the petitioner, with the approval of the President of

Shivaji Education Society, awarded major penalty of dismissal.

Reading of rule of this Standard Code does not show that

::: Downloaded on – 09/06/2013 13:54:53 :::
12
Incharge Principal was not the Disciplinary Authority. It has not

been shown to this Court that there was any other Disciplinary

authority in the field. The provisions of Standard Code i.e. the

Maharashtra Non- Agricultural Universities and Affiliated

Colleges Standard Code (Terms and Conditions of Service of Non-

Teaching Employees) Rules, 1984, relied upon by both the

advocates show that Rule 2(3) defines “Appointing Authority” as

the authority competent to make appointments. It further

prescribes that the Appointing Authority for the affiliated colleges

shall be the management of the college or the authorities

specified by the management as per its constitution. Sub-rule (6)

defines “Competent Authority” to mean Competent Authority to

exercise different powers in the non-Agricultural Universities Acts

and in the rules specified therein. The Disciplinary Authority has

not been separately defined but then sub-rule (23) defines

“Management” to mean trustees or the managing or governing

body by whatever name called. Rule 3(2) deals with

appointments and vide clause (c), it stipulates that all

appointments including officiating temporary appointments in

::: Downloaded on – 09/06/2013 13:54:53 :::
13
Class III and IV shall be made by the Registrar or the Principal.

Thus, as per this provision, Principal is the Appointing Authority.

Petitoner has not pointed out any provision or clause from

constitution of the trust/institute owning the college to indicate

that any other authority or person is prescribed as Disciplinary

Authority.

7.

The provisions of Rule 42 defines “Misconduct” and

Rule 43 prescribes “Penalties” therefor. The penalties are divided

into “minor” and “major” penalties as mentioned in sub-rule (1)

of rule 43. Dismissal from service which disqualify for future

employment under the University or the College, is a major

penalty as mentioned in sub-rule (b)(v). Rule 44A then deals

with “Disciplinary Authorities” and its sub-rule (1) states that

Competent Authority may impose any of the penalties laid down

in rule 43 on any the employee. However, the entire Standard

Code nowhere discloses which is this Competent Authority in the

sense as urged by the petitioner. Sub-rule (2) thereafter is

without prejudice to the provisions of sub-rule (1) and it

::: Downloaded on – 09/06/2013 13:54:53 :::
14
authorizes the Appointing Authorities to impose any of these

penalties specified in Rule 43 upon members of class III and Class

IV serving under them. But then there is also a proviso to this

sub-rule (2) and it states that Principal of an affiliated college

shall exercise the powers of imposing minor penalties on Class III

and IV employees under their administrative controls. It is,

therefore, apparent that Class III and Class IV employees

contemplated by this proviso are not the employees in relation to

whom Principal is the Appointing Authority. Need for such

proviso becomes apparent from clause 5 and 6 of Form No.5

appended to College Code which prescribes duties and

responsibility of the Registrar of Universities. Thus, not only

Appointing Authority but also authority under whose

administrative control the employee is actually placed at the

relevant time, has been given power to impose minor penalties if

such employee is from class III or Class IV cadre. In other words,

in view of Rule 44A, Principal becomes the Disciplinary Authority

for the petitioner. Rule 46 then deals with procedure for

imposing major penalty and it again uses the word Competent

::: Downloaded on – 09/06/2013 13:54:53 :::
15
Authority. Rule 46(1) permits Competent Authority to hold

enquiry either itself or to appoint an authority to inquire into the

truth of imputation of misconduct. Rule 46(2) then uses the

word Disciplinary authority and it states that when it is proposed

to hold enquiry against the employee, Disciplinary authority shall

draw up or cause to be drawn up the substance of imputation etc.

It is obvious that in view of the proviso which has been enacted to

Rule 44A(2), this rule 46(2) instead of using word Competent

Authority uses the word Disciplinary Authority. However, from

reading of provisions of Rule 44A and Rule 46 together, it is clear

that in cases like that of present petitioner, Competent Authority

and Disciplinary Authority is one and the same.

8. The contention of learned counsel for the petitioner

that Incharge Principal is not Competent Authority and

Disciplinary Authority, cannot be accepted. It is apparent that

when there is no Principal, the Incharge or officiating

arrangement is made for all legal and practical purposes. Insofar

as the administration is concerned, such person is actually a

::: Downloaded on – 09/06/2013 13:54:53 :::
16
Principal and in view of provisions of Rule 44A read with Section

46, Incharge Principal is Disciplinary Authority and hence, a

Competent Authority. The definition of Competent Authority is

general one & depending upon the function required to be

discharged, the Competent Authority is bound to vary. It is clear

that Standard Code does not specify any particular or fixed

authority as Competent Authority for entire Code or the

Universities Act.

9. Insofar as prayers made by the petitioner for change of

Inquiry Officer are concerned, the perusal of applications made

by him for that purpose (annexed with writ petition) show trivial

events as reason therefor. In the application dated 5.3.1993, it is

mentioned that Enquiry Officer told him that if the petitioner was

not ready to participate in the enquiry he would proceed ex parte

and that he was throwing all applications filed by the petitioner

in dustbin and he (Enquiry Officer) had no answer to give. The

petitioner has also given copy of this application to Police Station.

However, it is difficult to accept that because of such conduct of

::: Downloaded on – 09/06/2013 13:54:53 :::
17
Enquiry Officer, the petitioner was frightened. He has

immediately given police complaint and he has also given copy

thereof to the Enquiry Officer, to management and also to College

Tribunal. On 11.3.1993, he has contended in his application that

Enquiry Officer and Incharge Principal were colluding together

and taking down statements of witnesses as they wished.

However, again the allegation is extremely vague to deserve any

credence. Who was the witness in dock at that time, what was

the question put to him, what was the reply given by him and

how it was recorded by the Enquiry Officer, is nowhere pointed

out. His other applications are also on these lines and only

conclusion that can be drawn from such applications is that the

petitioner, who was reinstated during the pendency of

departmental enquiry because of order of College Tribunal dated

8.10.1992, wanted to prolong the proceedings.

10. This also becomes clear from his insistence for payment

of subsistence allowance. Though College Tribunal has while

considering this grievance in the impugned order has overlooked

::: Downloaded on – 09/06/2013 13:54:53 :::
18
its earlier order dated 8.10.1992, I find that it has not materially

affected the conclusion reached by the College Tribunal. While

disposing of earlier appeal i.e. Appeal No. A/6/90 on 8.10.1992,

the College Tribunal directed the management to reinstate the

petitioner within 10 weeks’ from its order. It also directed that

enquiry should be completed within three months thereof. It

ordered that if the departmental enquiry was not started after

reinstatement or completed within time limit specified by it, or if

the petitioner was exonerated from charges, on conclusion of

such enquiry, he would be paid arrears of emoluments on the

basis of his full pay and allowances from the date he was put

under suspension. Thus, the College Tribunal was alive to the

fact that the employee reinstated by it was under suspension

earlier and had not received complete salary but then made

payment thereof or of balance salary to him dependent upon the

result of departmental enquiry. This order dated 8.10.1992 was

accepted and acted upon by the petitioner as also by the

management. The judgment of the Hon’ble Apex Court in the

case of U.P. State Textile Corporation Ltd. vs. P.C. Chaturvedi,

::: Downloaded on – 09/06/2013 13:54:53 :::
19
(supra), clearly shows that non payment of Subsistence allowance

by itself is not sufficient to hold that enquiry is vitiated. Here, the

charge sheet itself was issued after the petitioner was reinstated

i.e. on 19.11.1992 and the entire enquiry was conducted when

the petitioner was in service. Thus, he was receiving full salary

till his dismissal from service vide order dated 17.6.1993. There

is no question of management paying him any subsistence

allowance after his reinstatement and during the pendency of this

departmental enquiry. It is obvious that the petitioner was

making grievance about non payment of subsistence allowance

before his first dismissal on 29.9.1990. That dismissal was set

aside on 8.10.1992 and therefore non payment of subsistence

allowance during that period has no bearing upon the

departmental enquiry which was initiated by serving upon him a

charge sheet dated 19.11.1992.

11. The grievance that the documents were not supplied to

the petitioner appears to be only a tactic to delay departmental

enquiry. The documents demanded by him are copies of some

::: Downloaded on – 09/06/2013 13:54:53 :::
20
University orders and during arguments Adv. Saboo has been

invited attention to entries at Sr. Nos. 8, 9 and 10 in para 13 of

the Enquiry Report. Entry Nos. 8 and 10 are in relation to some

document i.e. copies of University Orders while entry No. 9 is

about demand of subsistence allowance within 48 hours. What

was the relevance of University orders on misconduct committed

by the petitioner for which he was departmentally tried is

nowhere disclosed or commented upon. Even during arguments,

the nature of those documents or there relevance for the purposes

of defence of the petitioner has not been demonstrated. In U.P.

State Textile Corporation Ltd. vs. P.C. Chaturvedi (supra), the

Hon’ble Apex Court has held that employee has to point out and

prove prejudice caused to him because of non supply of such

documents. Thus, non supply of documents ipso facto is held to

be not sufficient to vitiate the enquiry. Same view is taken by the

Hon’ble Apex Court while narrating the circumstances in which

departmental enquiry can be held to be vitiated in its judgment in

the case of State Bank of Patiala vs. S.K. Sharma, reported at

(1996) 3 SCC 364.

::: Downloaded on – 09/06/2013 13:54:53 :::
21

12. The contention that there was no permission given to

engage advocate and rejection was wrongful, is again without

any substance. Here, only Enquiry Officer was an advocate while

the presenting officer was Lecturer from the very same College.

The provisions of Rule 46(4)(c) permits Disciplinary Authority to

appoint Enquiry Officer and at the same time to appoint any

employee or legal practitioner as Presenting Officer to present the

case in support of articles of charge. Said sub-rule (c) also

mentions that the employee can take assistance of any other

employee to represent the case on his behalf but he may not

engage legal practitioner unless the Presenting Officer is a legal

practitioner or Disciplinary Authority having regard to

circumstances, permit him to engage legal practitioner. Thus, in

present facts, the Presenting Officer was not legal practitioner. In

view of this provision, the petitioner could not have engaged

legal practitioner as defence representative. It is no doubt true

that he wanted to engage legal practitioner to assist him but then

he has not pointed out as to why such assistance of legal

practitioner was essential. The charge was only of supplying

::: Downloaded on – 09/06/2013 13:54:53 :::
22
copies of answers to certain questions during third year B. Arch.

Examination during 1990 Amravati University Examination and

defame higher authorities. The petitioner has in fact cross

examined three of the witnesses examined by the management in

support of the charge. Either in appeal memo or before this

Court, he has not demonstrated what prejudice he faced while

conducting this cross examination or then why he did not cross

examine remaining three witnesses. Even in his applications, he

has not given any justifiable excuses for seeking assistance of

legal practitioner. The judgment of the Hon’ble Apex Court in the

case of Indian Institute of Technology vs. Union of India (supra)

shows that when the delinquent employee there (Lecturer)

instead of submitting application for permission to engage lawyer

to Disciplinary Authority moved the same before the Enquiry

Officer, summary rejection of his application by Enquiry Officer

would not vitiate the enquiry. In paragraph 5, the Hon’ble Apex

Court has considered the provisions of Rule 14(8)(a) of the

Central Civil Services (Classification, Control and Appeal) Rules,

1965, which is more or less pari materia with Rule 46(4)(c) and

::: Downloaded on – 09/06/2013 13:54:53 :::
23
found that when Presenting Officer was not legal practitioner,

there was no question of blaming Enquiry Officer in these

circumstances. In AIR 1983 S.C. 109 “Board of Trustees of the

Port of Bombay v. Dilipkumar Raghavendranath Nadkarni“, Hon.

Apex Court holds that where in an enquiry before a domestic

tribunal the delinquent officer is pitted against a legally trained

mind, if he seeks permission to appear through a legal

practitioner the refusal to grant this request would amount to

denial of a reasonable request to defend himself and the essential

principles of natural justice would be violated. Hon. Apex Court

in Crescent Dyes and Chemicals Ltd v. Ram Naresh Tripathi,

(1993) 2 SCC 115 : (1993 AIR SCW 1106), laid down that the

right to be represented in the departmental proceedings initiated

against a delinquent employees can be regulated or restricted by

the management or by the Service Rules. It was held that the

right to be represented by an advocate in the departmental

proceedings can be restricted and regulated by statutes or by the

Service Rules including the Standing Orders, applicable to the

employee concerned. The whole case law was reviewed by Apex

::: Downloaded on – 09/06/2013 13:54:53 :::
24
Court in Bharat Petroleum Corporation Ltd. v. Maharashtra Genl.

Kamgar Union, (1999) 1 SCC 626 : (1999 AIR SCW 64), and it

was held that a delinquent employee has no right to be

represented by an advocate in the departmental proceedings and

that if a right to be represented by a co-workman is given to him,

the departmental proceedings would not be bad only for the

reason that the assistance of an advocate was not provided to

him.

13. The last contention which needs to be considered is

non examination of the student Atul Bang. As per the charge

sheet and Enquiry Report, Atul Bang was the beneficiary and the

petitioner supplied the solutions of questions to him. It is not in

dispute that he was caught in copying the answers from carbon

copy and charge upon the petitioner was that he delivered that

carbon copy at about 6.00 PM on 26.6.1990. It is also not in

dispute that case of unfair means was registered against Atul

Bang. It is, therefore, obvious that it was not necessary to

examine Atul Bang as witness to prove this charge. There was no

::: Downloaded on – 09/06/2013 13:54:53 :::
25
question of Atul Bang supporting the case of the management

because that would have been against his own interest. It is

further obvious that if Atul Bang was to be examined in

departmental enquiry, it was for the petitioner to summon him in

his defence. I, therefore, find this ground of attack also without

any merit.

14.

The punishment of dismissal from service for such

charge cannot be said to be arbitrary at all. The quantum of

punishment is to be decided by the management after considering

the gravity and nature of misconduct. As already mentioned

above, Rule 43(1)(b)(v) enables the Disciplinary Authority to

impose punishment of dismissal from service. The procedure for

imposing major penalty has been followed as specified in rule 46

in the instant matter. The misconduct of supplying copying

material to a student in University Examination is established

here. The misconduct, therefore, is of serious nature and

considering the fact that the petitioner was Clerk-cum-Typist in

an Educational Institution (College), it is clear that the

::: Downloaded on – 09/06/2013 13:54:53 :::
26
management was justified in treating it as grave and serious

misconduct. It brings bad name to the institution itself & it is

difficult to repose faith in such employee. The punishment of

dismissal, therefore, cannot be treated as unreasonable,

insufficient or unwarranted in these circumstances. I, therefore,

find that this argument about disproportionate character of

punishment also needs to be rejected.

15. In these circumstances, I do not find any merit in the

petition. Writ Petition is, therefore, dismissed. However, in the

circumstances of the case, there shall be no order as to costs.

JUDGE
*******

*GS.

::: Downloaded on – 09/06/2013 13:54:53 :::